BETWEEN : 1.
Smt. Naga11::–:r§iia’–VsBai–.jj; ‘\
Wifb of late Bpbfliig; Nani]:-t’~ V ”
Aged abo’i1tAQ.?’f,yea:i’§s’ *
2. Had;-sh 1 A’ A’
Son of la«teLSeeth23 Ntiik V.
Aged about”’10’yea1rs A’
3. f5ii:ni1,.sANa.ik
sonar léaiie Sestha Naik
‘ Va bofit years
4.’ Nail-c
Sonfof mu; Biidiya Naik
7_Aged about 60 years
5:m;.Rukmim Bai
‘ . wjfeof Chflcka Muniya Najk
V’ Eigfid about 50 years
‘4 are residents of
” K.V. Th.aI]d_VEl, Madabal
Hobli, Suggunahnlli Post
‘Tb
IN THE HIGH COURT or KARNATAKA AT BAR(i+,-‘*.J_:(}VI’§j;’, ‘.j’ ”
DATED THIS THE 10:»: DAY 01:’ 3
PRESENT , ‘ .
THE I-ION’BLE MR. JUSTICE DEEFfAKssivERMsA A
THE I-IOIPBLE MR. Jnszfrcr: B.%_1si§EEu1vAsE.o,op;?DA
DHSCELLANEOUS FIRST AH”E:A_J”.? ri(i.57.6′:é{“§:§F.’.- 2004 mm
fix)
Magadi Taiuk
Bangalore R”u1*a’i Eiistré.-::t,.
§_’E-3}; Sri: K. Shauthara} M Aztivocats}
1 Sri. {3haE1d:’ash%:k3:_” Naik
Sffi Sri. §3,i’8.Si}IEi’1$§:.}«.’g§”ElI’?_:i1}7 _
‘Gurukr11pa’, Radizakrisiizmg -Rrssggfiig-, j.
Opp: {E3131 {)ff1<:e, 53,8. Furam '
Tilmkm', *
'2 E'Iaf;ie:';,ai i11S_'H'ffi'?'f,ECéV_ ,€7§'<:r':31;}a_ri};1 V
Lémitszd, Bralzjmh €;'}fi'Ii<:%~;: » ' " "
§vi11c1<1a333i:a._C_1émfi«E€:;i§._ _
Vivaka szjéanzia "E5-?;:?;;~as:i, 1z.=c:_:;}<g1':*
" — ' ' §€:S§}C}E};{§€I3f§Z8
(83; Sr: 325%. A:'u'f1=;P 0napp–aV fer R42, R~ 1 sewed}
T'1"1:is,?fi%{i:ifiC®1}3:r1é'::-L:_$: Agpeal is fiieci under }.'?${1) of
i'}i:i'. f*€i:}tQ;i4VL"'feI;§£§:3:§Ms~fact, s::ekiI1g to set; aside the judgmezni
and "';»1_x&?é;:j§' T.g::§'e1_$sé:~£i by the ierarnefi Civii Juetigéz {Ssgmar
'L..1§i'vi$i01i§.and Ad*5}';f{*§'§;%5LCT, Ra11'1a1"2,aga:*am €11 M316 E\}?@,9"?§7 cs?
r:_19§9 datééi' KG-}A5¥E{§€}4 in $0 far as mjziciiizg {E16 flaéaii :*a§;a::%..
fifiiéé MFA aemiiag am. far f%..a3:iii1ez’ mfziizrs E3:3§€3§.’€ ‘£216’: c<}1:3'€,
IJEEPAK VERBKA J '§E?Sf€€§ 132:6: f<)§E:&?i:1.g: m
,., L” %
fee of RSJ2,{}C30,’~ if (:€;:’i:if:i€:{i. Appeal
allowfid to th:: exizem mezitiened heiealzi a;¥}e:s2z<=:.
Judge
rk.