EN TH? H§§H QQUR? CF KRRNETEKR R? B§NGRLDR§ ngzan $313 THE xars DAY OF ssprsusan 2903 BEFGRE " THE HON'BLE MR. JUSTICE v.3AGA§¥§fHA§aj¢qfL BSA N0 983 OF 2006 BETWEEN 1.
SHR1. VENKATESHAPPA , , ‘. ‘ ,**-
3/0. CHIHNAPPA, AGED ABOUZ-55 YEARS, V.
2. SHRI. KRISHNAP?A._. ‘wTfi&’ZK
s/0 CHINNAPPA, AGED asap? 5@1yEg3s;,
3. SHRI. VEKKATARAMANAPFA, :l» a *g;*
3/0 CHINNAPPA,_:£§ED:ABOUT:é5aYEARS;.’
4. SHRE. HARAYAfiA?FAfV%’a *m «I
S/O CHINNAPRA;4AGEE~ABDUI’£Q”YEARS,
ALL ARE R5sI§£N¥s’sF,
AMMERAHAxL1_V1LLAeE,
£<:…::3gB.a _HIf;<BL_3_i, _ …..
KQLAa'TaLUKv=AHn DISTRICT–563£§1.
..APPALLART(S)
{By Sfiyfi{hs} B.fi.MURALIDHAR AND X.V.RAMESH
T< "KUaAR, $,s.s9:x:vAsA, ADVGCATES)
'u…….~…;..–
< ;1,@sޣ1."MUNIYA?PA
MWVQ CEICKA MGNIYAPPA,
yV5f0 LATE CHINNAPPA,
" \~(..T3
.w;;-
AGED ABQUT 53 YEARS,
Ex}
SHRI. MUNINARAYANAPPA.
SIG MUNIPAPANN&.
AGED ABUUT 43 YEARS,
3. SHRI. VENKATESHAPPA.
S/0. MUNINARAYANAPPA.
AGED ABOUT 35 YEARS,
ALL ARE RESIDENTS OF
AMMEHAHALLI VILLAGE.
KASABA HGBL1, , H ;
KOLAR TALUK AND BISTRICT’a563 iB1.V
.[“R§SPbK§§NI
(By sax. ASHWIN s.HALAb¥, Afifi§¢Af:§=
v~ REA fiiéfi”u/s 10G%CPC 5gainst the
Judgmeni_an§ §éc§c§’fi§t§&:’24.:2.20e5 passed in
RA.NO.155f2QG2 53 {fie fgie of the Aédl.District
Judge and Pr§&i¢£fig fiffioer, Fast Track Courtwlll,
.KaLar:’&i3missingH£fié appeal and confirming the
jfifigmEm£yfin&H§ecree éated: 5.?.3QB3 passed in
0sL§6;?921é23§§n the file of the Pr1.c;vi1 Judge
{Jr.§h.}§AK§iar.
*._E This is BSA coming on for erders. this
V ~ ¢day, the Court made the following:
r(‘5
/’
k/
If process fee is not furnished by ififi” ” H
appellants on the next date of hearing; ifié. ”
appeal stands dismissed without referéacé t¢” .J
the Caurt.
Call on 1?.e9.20e8.V-a
;u.1$fi’flfi$£fiftk§
fiiéifii”; §«:$%.3§”:. 9; Egg’
K, fig
/\ ! V