High Court Karnataka High Court

Chandramappa S/O Mallappa vs Budemma W/O Neelappa Since … on 4 March, 2009

Karnataka High Court
Chandramappa S/O Mallappa vs Budemma W/O Neelappa Since … on 4 March, 2009
Author: Ram Mohan Reddy
J-

IN 'rm: HIGH comm' or xARNm:A%KA% %%jT.L%
c112cm*r B13230!-I AT GULBAR{3:A4~ ,     

:*:>ATI::::> Ti-{IS THE 94%: my OF' M;§R'§f§:H',iV'2§§i'§t;Q "  Q  

BEFOERE  "  

THE': I~:0N*BLE z»viR..3I,:,s;'§:cE"%R¢§:sz: MQ:a'Ai§ RE :4:L»'?1:::'$s*' 

i€E3G'{}LAR SECOND AP§EAi;'NO. 325)' 2a0z31;§(R"Es/sq

BETWEEN:
CHANDRAM-§;P--PA :3} Q ;§m1}LA%§?A    
AGED AB€jU"§r~68 YEARS, 00¢: A£x"R£CL?LTURE
R/O NILV1§_I\IJi"TALi;FE{; '1ExEi'€)E'_L7RGA
m3T?._R""9We?R    
PIN: 584 111
J  APPELLANT
(83; 812i'  S  AD\jbG'i%LTE)

ii j..,,,fi¥}DEMM;% W}'Q:§'jN{EELAPPA
*7__SI}'aTVC}3;' DEf§E3.fiSED HER LES

.: -:§§)% i§f{;{e." M4aLLAPpA S/C} CHANDRAPPA
"=A{3~E; -.3}-YEARS, 30:3: ACERICIJLTUEE

R19 ANJAL VELLAGE,

1%  jm;::'a': RAICI~i"{}R PIN: 534 1:: §

'~':iALI,I3:::: DEODURGA



 

MALLAYYA 8/ O RANGAPPA
AGE: 45 YEARS, OCC: I%.GRICLTL'i'URE

12/ 0 NILVANJI  5  A' '

'Z'ALUK: DEODURGA
DIST: RAICHUR PIN: 584 111

SM'? AYYAMMA W/O L   '  
AGED ABOUT 45 YEARS,'(){;}-Ci AGRI{3IjLTt¥:R§f' » _

R/C} SHAHPUR, TALUK: SHAHPURN
DIST: GULBARGA  %   '-
PEN-585 223  *

NAGARAJ S / 0.. 1}A%:'E s;;A1=;tfiAR_.APPA
AGED ABOUT' 17%JiYEARs, MIi\E'QR*._

R/ 0 SHAHPUi2~,~ VTALUK: =.SH}%;§ 291,312
31s*§;.@z.3:;3A;2GA -  % 

«'PI?~§.--ji5f§.f'>.§2:iE3 *  . 
 M12~I0"1::- IINDE-%:: 1::1':UAI€DiANsH:P 01? THEIR
V:~IATU:&%A:.i1a»IQ'rHE&af.'1'HI-2 RESPONDENT No.3

séim/;ARA?F;s%$,¥%4O LATE SHANKARAPPA

AGED”A_B{)UT :5 YEARS, MINOR

132/0 SHAHPUR, TALUK: SHAHPUR
‘r;;;s’1*;L GULBARGA

A . VV’§1r>s;%:3_3:3,, 223
V”M_iNC}3_E€”UNDER G{5Ai2D:ANsH1P OF THEIR

VNATURAL MOTHER THE RESPONDENT No.3

. ” ._BASLINGAMMA 1:)/0 LATE SHANKARAPPA
AGED ABOUT 20 YEARS,

R] O SHAHPUR, TALUK: SHAHFUR
BEST: GULBARGA
PIN685 223

RESPONDENESE

-3-

THIS RSA FILED U/S. 180 OF CFC AGAIZ’§%ST THE
JUDGEMENT 65 DEGREE EDTD 21.11.07 IN
R.A.NO 14/O6 ON THE FELE OF’ THE AE_L3i;…¢’DiiS’l’ !V£€3’F

4121392 & BO. 12″:’§:~VA:)L5;a:3z%;–,T_%

THIS R.S.A. CQMING-._ON FGR’ 0R£)§iAIgs:4’V’f§H1jisu1::.,éi;>g.

THE? COURT MADE THE FO1;I’_.B_W£NG;V._ V
JUDGMEKT ” ‘

fégifaseiifatifgn for the appellant. The
l .

_ . ,. Sd/u
JUDGE