High Court Karnataka High Court

Sri Jayanna vs Sri Venkatappa on 21 July, 2009

Karnataka High Court
Sri Jayanna vs Sri Venkatappa on 21 July, 2009
Author: B.Sreenivase Gowda


TEES APPEAL CGMENG 015% mg E{E)AR§E\3’£}”::BEf§+if};¥E.§:

mg: CQREET mmy, Cmim MADE THE: E’i3£,LC¥i§§?i§\’7r'{3’é;j

JU%vMEN’I’fW >

The appellam: has filed af;4a§:’pi§{§a{i=::i1~fVér

tha appeai meme with 5: }ibe1*Eyiii;–.;*e~»~;:;:*é3$§1.4:_ –7§9€f::)3% L’

3 cempétfint court. F1C_C€§tif1;g___Vi€}’1;gf:”‘w .gj:ausé’* .3Ef:0f$.§:h in {he
niemcranfium af fact, apfiiiég-.tia:::1§.i:; éiifiwfid. Permissian is

granted ané effme _.d.i:~e«;:=”5:;t3’dI’i’;1:§’:’€§§z;:fi’.:§§é”‘§ppea3 1:15:39 in

arder :0 ‘é5iié3;bi5-;; f, rc3-preS€m bézfare; ilfiffi
c0:11@@t€mtV :;m’1:*t.V –

Acecrdifgglfy’, .:afip€é3;._ $3. fiiispesfli (3%:

S01/’9
Iudgg

&%’%j%%~éis%%%