High Court Karnataka High Court

M/S Jas Combine Developers And … vs T Lakshmiah Setty Since Decd By Lrs on 3 July, 2009

Karnataka High Court
M/S Jas Combine Developers And … vs T Lakshmiah Setty Since Decd By Lrs on 3 July, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
..;L

:3: 'ma %~%2¥.3a $3152? 9? mam?§m $5? %é%ék$;:;@§§ 

amsa "ms "gag 3% am Q? 3aa.x;2%§§g§   %

§9RESE§'~é°? 

,é§§§""=.._" M  
"ma %~2Q§'€"ELE 3%§,§3,ij§"Z"E§E««-£13;K;%j_%VE;&R!3§S%*€§{?V'§Y

T?-EE mmégaa §%"*§R;.§§.}§k§;mEf'::EVK,in.?~'§;é%,§'§.§v;}é§;%&f§fi§"'§"' 

   

BETWEEN:

1 ;fV%jE§ 3&5 *€Z{§§V§"§.§N£€_§E%.ft:'E¥.§?ER$ ma: @R@§v2§";i'ERS
§~§:@,§';'S:*§+:fi=Cm§%;=aif;*s, z:2j§';«--: §Z'§_'"R;'EET
s--m?€e»~:.:§*;§ ?;'a::,?za;;§a,jT STf%j"}'*';*--i°??:~§*€3'%-%"~€AS ?$vsz%é
§A?éC§!3»§,,.§3RE       
REP' B%'*.E"%"S:j ;s%2,&s§f.;&§@:'§a,;k§ ?fix§."§"§'éER
S?.§....AB§%;3E., ?v"§§3«;§EEJ§:> 

... APPELLANT

"':§~,5?s*:s _: ?x£%£:3¢&Y RAGHA\!AN,ABV. )

 TLAKSHMIAH SETFY
n SINCE DECD BY :35

   'RAMAKKA

 W/O LATE T LAKSHMAIAH SETTY

  % 32 CHANDRA MOATI

S/O LATE T LAKSHMAIAH SEE {Y

3 JAYAMMA



D/O LATE T LAKSHMAIAH SETTY
4 PREMKUMAR    - '_ 
s/0 LATE T LAKSHMAIAH SEW 2

5 RAMA   V
s/0 LATE T LAKSHMAIAH 

E6 SHIVAKUMAR  '.  
s/0 LATE T LAKSHMAIAH' SE3Tx{      

7 RAGHU     
s/o LATE_T_ Ez:gs<EH:~:A:.¢gH sEjrr*~: 

3    
S/O:vi;A'?EE.Tivi,LAf€Si1l?¥A;[AH SETW

ALL ARE 4MA}QRS~ .INE.z§GE;

ALL Rf;-A_ 3AYA'RAM;-'«F§.EDDY BUILDING
TEMPLE STREET, EQUEAEANASAWAEI
BANGALORE E  A EEEEE -4 -

 A _L*»RgA3vEfk§D.R}2 
Sis §..A'fE;_TE1'mKSHMAIAH SETTY
R;'?A 3;'%3i}'--\:F{AMA REDDY BUILDING

  TE?/E~PL':f*f STREET, §Q§§ABA§\iASAWADE
%  ABJEQNGALORE
" A   EEEEENEENTE

  ----€?Sy Sr: : T N VISWANATH EOE R9;

$§RI';BflC,RA.3EEVA FOR R3~5 Se 8;

  ~RESPONDENTS--i, 2,6 3; ? ARE SD BUT

UEE-REPRESENTED 3

THIS RFA FILED U/S 96 OF CPC Af3)’3iE.NST”
JUDGEMENT AND DECREE DATED 30/06/2$§v1:PASS§iD ./EN”.
OS NQ1962/92 ON THE FILE é_)~€’XX« !3§fJ{f3i,;””C.E’¥”*( 7.
CIVIL JUDGE, BANGALORE, DIS?’4’§AISSi?’-£13 ‘TH’E_’;?~UIfT–.A.Fi§R

RECOVERY OF MONEY.

“ms APPEAL comm’; ar-zfFe::R %§s:: R:::~$G t1i:–§%:s max

MANJUNATH 3, i3EL1\:’ER’__E.D THVE…_f-*{3v£._.LQW£NCaT:V..,.

3ubéwEm§ j;§4

In véew appeiiantg the
appeaé is disr}:égtséti,aSV'”*«é;i«t’§§§§ré§}*gf:. Registry is déreczeé

ta refund %1;:§%f–:¢?urt%ée«.paEd by the appefiant,

%*- %%%%% – IudK§§

Sd/-~
Judge