.,3_,.
EN mg §~§§<;:~: éff.-(EUR? :3? z«;as2m*§:z2<A..aT §3£A§§{3;:-;':;{:'§§
mmzs "§'§{§S =':';~:£:: ~:e8?H w.'{':§.§:;s§:§:’Ti2Q{;3″?v
?REs::.;§;*:?., _
“mg: §§€3N’BL§3 Mg..J23STV:i<:x%;' :1. _ 2; .1;{:_ga;2*;2..3:;;':x%;s;I=;:r7
THE H<3N'g:;1%:__:sARs3-;;;;§$'{'I¢E_'g_ f;?.":si¢2%§:i{f§%'s§§;%;TIL:;\:1rsi
BEZTWEEEKE ' .
1 . A £4′” R7a~:a:3§1£1a,”?-I ” * . ‘V
Si;’1<:e_ €Zea{i'–§:§f,<_ L; RS; " –
E {3} Smil K ' ' V .
Wf 0. lam A P Rz=;111;33;13:a.a ;
SE2 jgaars; ”
‘ ‘ °i§’,:::} ” 5 5R’L:~23;”:;.ga;:a<;§;é;',""
.,s;'g,1a,t€.._é§;'v§? Ramanna,
§£;;§;d._A24 fijifiajéffi.
' ._ é'a R,A.–19:£i§,
":=;;'<';.A1a€cé A P Ramaxma,
aggcsli-23 years,
V' * Batigalore iiiicg,
{Sir
V "E2/a.No. 19, K G Exifiiigien,
" '8anga.10r{=:.
23: ? Nagaraj,
S/’GA. N Puttaraiigaggya,
Aged about 61 y€:a1’s,
f€’ja.1’*%Q.é3, E-Egsspitai Road,
_ V And: V, . ‘V
K G Extengicim,
Banga10re~9, I
Sifica ciead by LE3.
Zia) Vijayamma,
wjaiate A P Nagaraj,
Aged 31*? years’
2(1)) Diraash, V
s/::s.1a1:s A P Nagaraj, ._ v
Aged 26 years. _ V
M1313 I’l’8.a§€{)vE§€4_-3.13 V . ”
‘?.§—C Cross, 631* .i131::~é:~:’:,–‘;-_V ‘ ‘
Rajajiaagar, ” ‘ .’
Bangaiarev _ .. Appaflanis
(By Smt. 2:4 migayaislishsmi, ‘sr»–.a.1_§£.~~ far appeuam 2:19.203; abseni,
Sri T Iv:A1**ake?s}:;sxé;aj,A<i3;#§"f.«.,’A P Tlximmapjpa,
5i3″}?€E?1″S:
_ E1′-saama,
V ‘~wfc.Er.R Azhagesan,
d/<3,Th:'mmappa, Aged 32 years,
T Flat 5, Tzishna Heusixzg
SOCi§:¥.}–', Mukalnagar,
Siuhagaci Road, Khadakwasia R S {RS}
Pans – 412 S24.
…3…
firchana (Maaju) ._
d] 0.131: A P Thimmappa, V
W] c.BharatI1, 30 ysars.
hid} Raghavendra,
Si 0.13 P Thimmappa,
25 years.
R–1, 3 and 4%» Ila. No.10, V
3″‘ Cross, K G Exterzaion,
Ba:1ga1e;:ei:-9. V
7.
d/o.1ate-A
aged aba31fi;’v24!;;’«.}*ear3,«.V ‘
r/ a+§(}’;§._Q, ‘:K (}’3~7§;:te’n$i6n; ”
Baiggalom; ‘ V V 2
3 B1’1a’i’.i”€’r.§1i {‘{:fé} H
W_/0.iat€.._RMw3:1eah, 3 ”
:51 75-0 ‘E73053, v’6?h”-B1€§»<::k,
R:;ajaji.*1agar, i%a: 1gai§Jm~1G' ., Resgponclenfs
'r_gg;g; M :f$c;s;}'1*adri, Adv. for R Ifa} to an
._ V :'1.'}"iAiS filed undar Section Q6 CPS against the
judgment an;:iLA'i.«.3écree dated 30.8.1997' in <:xs.N0.:2536/88
an th<–:"*f11e».fof Ifiitiéz XVI! Add}. City Civil Judge, B;:a11gaiore City,
_ fifificreeing vthge suit for pagrtition etc,
"F'h€FS RiF'.A. Coming can for haaring fiiifs éajgg
w;':~:J:;:<s"A*rH .3 deiiveztéé the: fonowmgs
JUDGMENT 'V
6"
Though the matter :3 iisteé 0:}, day to éay basis, mama
9f the data (sf hearixig couilsel for the appaiiants is present.
3/
-4…
Except on 126%. 2008 911 which _Jda’£1§
{mined 0011:1361 submitted that éshe 1 ha$ flieéfi
appeiiani N9.2{b). The i1erT’»:§§ the ”
matter. She was :30: able to 33a¢.¢.:§;t::”;*r’,_ Pjléiénce, ‘the
matier was adjourned. V ‘4ifiVJ’i§;§*’i?8pre3en{ati0n on
behalf 0f the app¢l§a11tS,… :;~:1m’an.
Sdflg
Judge
sal-
IudG%\