Hififl COUMQ? mmmamm %~%%{5§*€ COMM" 0%' mwmmm WWW!'
$n*€m#'& as wwwmé wt" uwmawfififlflm H§E.;%H §@li.f§RT OF' §{&RN,%'%%%€& HEGH COUQT OF E(ARMA"W£Kfi
Kai
IITEEII$%9K6f m'
mama -9315 mm 10*' my 03 JULY, 2<;a 3j.._"_*-V._
BE FGRE
amzs HON' 31.3 !£R..JI3'5TICE
am-am: L V
1.
mmra Iozxsyun B3nni’=., j:
HAJOR, we mm; * nanny-
2 RAVI 1mnA2mm;”‘1=é§::n’s:V
M35503
2-races ~~~~ ” ,,- .
slo LATE_ H.’1-3v.’v1$1?_.I«S}E*!§’£”»1_1aEI3I}Y
ALL .3r3sI:>I1~ié ‘:-‘.’:f%’ “ha ,
I swam, -~
BANCiELi:GB.E 38» % WPELLWNTS
Ié $b’~B,_BA nfifiny, S.”.?I\7EK REDDY,
24.. s%.%na.vraa2:, ~ADvs.>
H ‘sziaéiwgaima nanny
% _’J§£§1s».VT(_3R,”~H&D<3DY,
" I-IQBLI
. smsauou scram TALUK
snzzwcz nscmsza E! mvs
Jmmamm,
wu-'<3 LATE H.1~£.sHmm1~mA EEDD1'.
AGED ABOUT as YEARS
Ib) E-i.S.RAJ'RSI'EI<AR REED'!
330 IATE H.H. REDDY
RG59 .PsB£.7§I'1' 62 YEARS
c] H.S.fiSHim nanny,
310 mm H.H. REDD'i',_.~~~.
AGED ABGEIT 53 mans, ~
:1: I-I.S.BABU axnmn. 'V -. .
Sm LATE nizzznv,
NEED Ancstrr so V v
9) H.s.n:xvImnAV 2§:nn:,~” —
Sm LATE man' AGED ABOUT 56 " £)H.S.SAIE*.B13sl;<fiS§H,_, ' 5.10 2:. mnxsi,
AGEII A3wI’%%%a6y%-x*E*H’%s%.% %
5I:”;T2JQAV;’j1[a;}fi: m::v–. _1*{‘di
‘.EESIDEH¥..’$., ‘Ur GARDEII
VILLAGE. V(«?@.sJ».2fi1,ffg)
,.P’t;’.!ST’,
M Banezumu “.- 7569” 048 .
” $:£..m).1{§:’z’}v——M11} [151 mm
11′-s§;s::I::-«:s:z~z’::’s 03 NEW mwrnz
_I!-I_D’€.TS’Z£_RI.fiL ESTATE,
– _ .HGE13E_§RAJ PALYA)
” POST,
B–AI*-‘m’£’:.3*=’i.I:$JElB – 560 043. . .. zmspmmmrrs
n my Si: K memvnxnm mo, ADV. pop. cm
‘!E€:§M KIQUR’? Q!’ KA§EN&’WL§{& HEQH 0? i{fl%Nfl£°%”AKA Maw: COURT OF §€A??«RNfikTA%(A §’%%GH COUQT 09 KARNATAKA HEGM COURT 0? i€ARNA.TAKflu H¥G§~§ (
. S”];§I zmaamstzmn Rm, ADV. FOR Rita-9}, Rltf)
‘H;.S.PP.AI.)
THIS REA XS FILED ‘£113. 96 OF CFC AGAINST
TIE JBDQIIENT AND DEGREE D’I.’.31.10.02 PASSED IN
0.S.NCi.3l16/85 UN THE FILE OF THE XXI ADDL.
CITY CIVIL AND SESSIONS JIIDGE, BANQALQRE,
‘\
§l3%,Wi¥””l wuum mm” mmmmnam Mififi T$?;€3L3::RT 0? §(fiLRNA’E’A§{& H§C’L§H COURT KW KARNA’E’AE(fl\ Hi€*3+H CWURT £9? KARNATAKA F-HQSH COURT 0? KARNAYAKA Hkfii-E E
Sd/__
-3…
DECRREINB TI-IE! SUIT FOR DECLhRhTION_–.___I1.ND
PEitMiU!i’ENI’ IHJUCITFION.
rms am comma 0:: FOR owns _
TI-IE C|1’lU’.P.T MADE TI-IE} IEGLLOWING:
wanna’:
Sir Vivak Raddy, 16-a_rne§:iA.V_f:&}uns3i
appellant has filed a. maafi5vV«.V§,§aegkifi}g’~;§{e”:§nzié§gsion
Of this ccaurt to
2. }ierg«-.i;a:- Ivappaal is
dismisawtéi my V