.v … ……-..n.m unali uuunl ur AAKNAIAKA HIGH COURT OF KARNATAKA HIGH CGUR? 0?” %(ARW&YflK&. Wfifi CGUR?
my $32 HIGH saga? $3 xaaxgwaxa $3 gggggaggg
aA?En T355 Tax 21″ nay my aagmaai 2®§§ fi
Efifififififi
€33 H3fi’BLE ER. §.§* §EfiEfiEfi&§; gag ;§3?::§_”
fififi
TEE HfiN’fiLE HR.J33¢5:3 vgg, 5gfi3a$2§m*
WEI? RFFEAL §G$§§§f2§%8 {13E
§E?¥EER
sax G SE§a3R£ME?%A ‘1 i ” *_ =*»m»
sfia. gLT£_H%£%??$g * ‘ *. ;”.L .
%E§?6Y%@&f a;=~
as : ?&fiI¥Rf§£fi,%§» ‘,'”
SfiI.HAfi£HfiEEH¥fi&VfEfiEL$ _
3:0. K§§LIGERE;?E&k&§$;x
aaaaaavmrxz wALEa;V’ =
sazaaaa gxsvazé? *f
“. – 2 . A?FEmfi§?
v»,{aygéxg:$é$£§?Esawg«g$s&a?H » A§¥$£$?E3
–Vi “?HE.éTfi?a $3 gaanmwaga
a 3? firs S$3§ET%%?,
” E.E%*%锑zf$ $B?&Ef?§éE@W;
V. a¥Z§fifix§ §Q¥$Hfi, E&H§%k3fi$g
£15.?
£!E3′{‘§.£fiT €l$L1.5E¢’§.Z’*’§.’€3a
§FE’E7f.1’f$ GE’ YE’?-42$ §§?E.?”‘i”?’ Q35-§»€E§SE«’;T’é3’§E?:;
3§'{E?°§@3E BE 8′? 31$? , 5}’§I§€{}i§}’§.,
….. …..- -A –.-p– –=- m vpioarwaruvnm ww_’u’uI|r’IIIIvr’nln”IotI£I”l| an-mun xuwwcewsmn warts mwnefiaumnmvuw raIia\u”fl%’% mwunl Wall’ l\#’lElIV£%lN\I’\l”\ TIIUVF1 LWJUKE U!’ ERKNRERKA
TEE ‘§§=2{E’£SELT£?:?~.E€
EH%.DER¥,%.”i’}€I *E’AE.;fi§€,
E}~i.§J.’J?£.§.”a’R”{‘}-{E .
533: 5 EAR§fififlTH%E&K
35:}. I-if.3~,.E1.§:~§..%?,»”~«3B?~.,,
SZRCE fiagm RE? 3? His L.E.’$
SW. Si31.fE1″§.’v’*aa’Sv’:’L&??ZE»§.’~’?-2.,
flffi. Lfi?E §fiNfl%§fiH;
MESS? £8 ‘:’£:.§a.a.3,,
ea: HAREEH _
333$. 1..:31’i*E §..&.:~:”:’:’,a:.%.3-I;
was 23 mags; ‘
sewn gag R!$,K§§EbEfiEa§*¥ZLb£§Eg¢ ‘
fififi§R&?ETfi£.?$fi¥E,$ 9 -‘**
3:-rr:4r;:¢:;:;a m::sé;*. _. _
awvx a59§£safi?E&ga?a;,*._
ggg HmLasg.s¢§§L§?§g;4ja'”
§.aaLaflR&§@a, <;…:;:3:e:,. ” ~
5x:a$3&u§:3Ta:£:;»”=
.5 ,. . i-.”r.ES4?*ZI%}’§Z’lE’§_?§’£’3
a=;%.,3*a§é;fi§”§;a’V »-» §=’3″»;’§fiE*€E*£E€’§”* $&.a’E”ifi.’3£3i8:=*E @233. 5.1
r. ya 3; . ,’,
‘ *k’aIA”E.” i&€§’E*Eé’e,ji.; 2″§*:::;as: 3,33 *5 $5 2% e;::a’;§s:::«.3;.:
;m4: i:”:3£:§:*§? Am m=m*:§§:3 ‘re: 3%? fiazaa =§=:»:§ -=:”}E§i-Zifi.
u'” ?&53E$rUEfi $35 $31? §a?:?:$% §s.§12;§s §5?$§
” éf3§28G&.
TREE ‘$3?-i”3Z”£’ 3’2E’E’E?E§.; =’1l”,Z{3%7£}§€7$~ REE’ E”{3″§§ ?’£iE.-1.sZ%é1?§§’sR’:’
i-IEfi.E%i§$£< {$343 '"§"}€iE $33.??? SAE=}{£%é-i'.{'i' $39'?! $EE.sE'§"'&ZE€s3% THE
E'%l=LIi.él"§i?INf§:
uuunr vr nnmtninnn rflufi LIJUIUA ,.’U.r KAKIVEAIAIUI HIGH LOURV OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKIb FHGH COUR7
it may alas be noted that the Revtmue kuttmrities
have rm power to man entries in the rg§ §*»:mue
raccards on the basis af will. £3
cwntendefi by the appellant herein «iv’_ew:;V’Vt’e.”.’=§s’»a;i ‘
Hamzmanthaian, in whose fa1’*€3iiVr”<n;:L:3;;z;aa:¢}¥_ rights
have been granted by the 'i'jE:£.§$u~r:a?L,"
bequeathed certain in." the"
appellant herein, ‘he ab..?.:.ii’:2_ ngaaassary
declaration z~ag3.::¢:V1i’:2;.i;”–.t’t:;a_ of the: will
33}? Hanuma.n§:_1i–a;§.ah,””‘aLr$§§ make an
applicatihpfli,f;r£ :§.;1tré§ .’:§va:z1§ Va{锑V–per the will in
V’ V’
;1:$uz:c:;>§A:*:A:i;ij:\_..gV3_};~;,V’ appeal is dismissed
vi an tfm.__ is-1’d::g:::«x.re. ‘s$$i:i;<~{""rfi:'L;=?;c.3ji~vatis::ns.
5 C; M
Chiaf Just};-3
3%-3
3ud§é
Index: Yeaffic: