IE ma HIGH caimsr or mmarmm,
sxaszgyr 333%; 5:9 auagaxsg
mssmn Ti-{E 3&9 nm 01? FEBRUARY 20151 "
smfoas-' 5.] '
THE I-301'!' 31,3 MR. .ms*r:cr:. H. '
afiscsnnmgovs FIRST z~x<'$.;:!.:':3_1«5..*;1VVci3V:',-:'_ é(_}=2'.*--8..
BE'?'é£'E2EN: V ."
é\.F\!i£§RAP'?A SIG GUNDAPPA, , .L _
SENSE DECEASED BY HES LRS. _ '
1. PRABHAKAR, V .--
S/O LATE Amapzaprzzi; ._
AGED :50 YEA'RS,_,.'DC€';i£1GRI§?.U"LTUR'IS"F.,'
R/0:HAsAMKAL.,.v1L';.AGE,v ~ " %
'mLUK:SI:rmHA:s;Vi:,R, I§§3E;§Ti'i?fA1CE§U'}"€';"
' ' .' h APPELLANT
{BY SR1: sHAN'1*§s:~:: GUREDDE; AI31{{3CATE.)
AND: ' t'
THE:Aé}sIs'§i;c'm*~'ACoivémissléiifsfi,
AT: R£a1CHU"R, DIvS'E"I§¥_C"§'..RA§CHUR.
RESPONDENT
mgs MI$G}§L_LANEOUS FIRST APPEAL :3 FILED UNDER sacmow
:=:;<_%_'(«:) '£f;4:§+;..;.A ACT PRAYENG TO CALL FOR THE RECORDS AND SET
ix.)
N€).435].;'0S
AS§§E. 'THE AWARE} PA-SE33,-D;IN LJ'xC_1\EC*. 86/011 DATES 28.02.8'?___BY
TEE LE-ARNEE} CIVIL JUD{}EE, §3AICHUR.
THIS MFA IS COMING ON-FOR {),RDE:RS,..Q_Ef€ mis' 'V
CCU RT MAD-E THE FOLLOWING:
HNNDJ :
32.2010 M.F.A.No.43s1/2003 L
The order dated 12.8.2009 is hereby%j~mod:fiedi
under»
“The memo filed bythe appeilant
is allowed.
The appeal is as withdrawn
with liberty a§i_pe§1s..i:1t’te”‘ti1e. appeal before
the District afi’dV.Se-ssiefiis. xJL1tige’v.:at’ Raichur.
-. toieturn the certified copy of
the impfigtied Ori:_”.£3ubstitution of the authenticated
fuittheI’..,__t_0.vrefund the Court fee as admissible
fa’ ‘
‘ ;i1*i -law, =
wt
(H.NS)’?\T’:f OHAN DAS)
//JUDGE.