at nm. man COURT or xuumrum A1′ iaimmf
Data: the 14:”: day ofMarch,_ %% T
B”EF(‘)RE__
ml: nomnm bx °
R.S.A. No. 2,’
Smt. Muniyamma
Wio Sri T) Nanjappa
Aged about7Q~’yea;fb.-5′ 2; ”
Resident of _ in
ma1ur’ra1u1+c > .
Kolar Ditrict. *
Repres;e;i;*;;_-3-” 17′ Ali? “E!..”1-kt
L.N. »
sionwaniappa b
Aged about 47 ,
Rio LakkI1r” ‘I’-iribii
Maltjf ‘Taltak ‘ ‘ ‘ ‘
….. …App_enant
‘ ” 1 B R Sr-jnivaaagowda, Advocate – absent)
by his L.fis..
1 Smt. Ramakka
ad’ b ”
about 82 Years
Sri Nanjunda-fin.-.
Aged about 52 years
hi
3 Sri Srinivaaa
.A.g-.213. 2-.1.-east 42 Wn”
“”I’Il-II
4 Sri Ra-uncharudra
Aged about 39 years
5 Sri Namyanaawamy
Aged about 36 years
6 Sxi Kondaraj
.A.ged. about 34 v-an
‘-1
Sr} Raga:-aj *
Aged about 32 years; T
3
NO..1 i8 fllfl 54,1; ,
N02: !’.I:.! 911%?»
oflate 1%.
_ _.–
Lakkumobn ~ ”
w /, Mal?Jf”:Ta1fik.
‘Ka:)lai* A5562 R%,.~.md.e:-.*.e.
under section 100 of CPC against the
|4
‘aid me:-:aT1t» decree tinted 23-3-T107 passed in RA
g No.97l2OQ0 on the file ofthe Additional Sessions Judge 65 P.()..
~ ~ ii 5. CIC of I Additional District as Sessions Judge,
” dismissing the appeal and confirming the judgment
‘dc-.::tee}’dated 7-3-2000 passed in OS No.49]1989 on the file of
. the Prl. Civil Judy 1.1;-.934, _l\.da_1I_I.1.r:
This !2S.I\_. mmina oz: for %.u-rs €}’.ii” day, th’ %”*
.fl”de1ive1edthefollowing: 1 T/.
w;,/
U3
._!lII)GHl’.I’!’
.1_._ ._
N6 re’pre:aiefita’ui’:r:. Gnu: Ob § 17:65? V
Hence, the appcai is fbr 4′