L A REP..__BY M03’HER APPELLANT No.1
 ARER/AT KANNISE’I”I’I HALL},
MURUGAMALLA 3031.1,
% .P_RI5.’VI0USLY AT
A – % % A PORANDAAPALLI VILLAGE
* ~ RAMASAMUDRA MANDAL
IN THE HIGH comm OF KARNATAKA AT BANGALG§’£ “- _
DATED THIS THE an» my OF JUNE % g; f
PRESENT % A Z; T
THE I-ION’BLE MRS.JUS’I’ICE
THE I-IO’N’BLE MR.J’USTiCE
MISCELLANEOUS FIRST 2~:QV.2091fj2oo62 (Mv)
BETWEEN:
1 SM’I’SUDH,WANi;’ _
AGED ABOUT;B3£.YEARS ”
W/O KR}S’I:{NA3+TPA«.{LATE)’~”
ALIAS RAhf.A;i<RISHNA;_' .. "
2 iémsriarxmfitiq (LATE)
ALIAS’RAI<'£A3€RiSHN–A
AGE1)._A13oL:-'r 8% ,YEARs
 3 VI51_'AGESW'AE§_IV'I§/ 0% KRISHNAPPA (LATE)
% = V-'.ALL_iS §SHNA
Q ~. "AGED. ABOUT 7 YEARS
QQAND 3 ARE MINORS
-. TALUK
PUNGANUR TALUK
ANDHRA PRADESH
. . .APPELLAN’I’S
(BY SMT. S S338-HEELA & SRLNAGESHA K.A., ADVS.)
mv*
accordance with the direction of the Tribunal contained
in the judgment under appeal.