High Court Karnataka High Court

Jinadatta vs Tukaram on 16 June, 2008

Karnataka High Court
Jinadatta vs Tukaram on 16 June, 2008
Author: V.Jagannathan
» j{g3sVsn_ VEA_:; 15g 295$" '  1'
BETWEEN V' 1 ' '

1 JINADATTA
34 YEARS,   ~
Sf?) CHANDRAEs'A_NT CHAr¢_¥;:KE--.._
AGR1cUL'rLrRIs'r_j;-_    

2 BAHUBALI  '
29'YE)ARS,  ,    
S} 0 c:aA:f';;z3RA.1<;aN*:* 'CH5 N_E)KE' 
AGRIC1{;'.L'Ii}-R_JS'F.._-.___    

112.5 ymgzs,  "  _
2;-3/c; -'$3HA£E'E1+RAKAN'f'-- .{3'§~LANDKE
A--GRICULfFUwRIS'}'..__ "'».. 

3 PARSH fWA%§ATr;--._j"  "

ALL ARE R/AT '-.§XN;}1UTAGI, TALUK INDI,

;' 'ms'? BIUAPUR
~  BY RA. HGLQER V P CHANDKE
  '  APPELLANTS

  ' r:-,fR1JA'.:.,S'.1§3U1a=,mL, ADV -- ABSENT)

AN}? ;

"TUAKARAM
'A  MAJOR
_  s/0 SHURAPPA HONAGGNDA
' ANJULAGLTALUK mm
DIST BIJAPUR

%     RESPONDENT

(By Sri ASHOK R KALYANSHETFY, ADV ~ ABSENT )

RSA FILED U!/SEC 100 CFC AGAINST THE
JUDGMENT AND DEGREE DATED: 5.1.9005 PASSED IN
RAND. 4¥}.4[‘2(}04 ON THE FXLE OF’ THE EDRESZDING

QPFICER, FAST TRACK COURT-I, BEJAPUR, ALLOWING
THE APPEAL AND SETTING ASIDE THE JUDGME?§’F.AND
DEGREE ¥DA’I’ED: 20.6.2602 PASSED 1%? OS.NC1;1E§i–!i’Q96

aw THE FILE OF THE <;:mL JUDGE (JR.DN.}~«~~!5_;J,_}'¢»1';j'I–'f¢CX,

INDI.

THIS APPEAL COMING Cm FDR HEAf33I’T€ {} fi19′:’~£:$..:)A§*;”»

THE COURT DELIVERED THE FOLLOWINQ: -1′ — ‘-


 

JUDQMENT

This matter was    and on

both the cscczasionsv, “”z;;£§neA’. the appeflants
and there: w a.-;= V_.a1sca””i1c.:a This court.
waitsci t1?:€::.i;§§ pi<V§"'fi1at the ceunsel for
appe1_.{aJ;1§$"" .111) V his submissions.

But, it was

…E~§e11{ié;,._:i1I1e§¥3r the above circumstances, the appeaj

' . diéinissed 'féér I}OI"i–pI'{)S€{3LitiO§1.

gkc/L ':.

Sd/-3}
Iuddé