High Court Karnataka High Court

Chikkadyavamma W/O Late H … vs M Muddanna Since Dead By Lrs on 18 December, 2009

Karnataka High Court
Chikkadyavamma W/O Late H … vs M Muddanna Since Dead By Lrs on 18 December, 2009
Author: Dr.K.Bhakthavatsala


. …, .,Wm W mmmmm mm mum’ 0F mmamm mm mum’ 5% KAQMEAM mm mm

D! G LATE M.MUDDAHHA

AGED ABOUT 36 YEARS

R] a mnmauwm VELAGE
Avzm HGBLI, DEVAKAHALI TALUK
BANGALORE RURAL DISTRICT.

age.) Kunaam Kama
D/O LATE Mgmvnmrma

AGEQ ABOUT 31 YEARS
RIG GGBARGUNTE VIIJAGE T

Avmm HOELI, mzvmmmmx mnug
aamamgs RURAL 13zs%r%mc:’%% .

1(e}KUMARIsUMA ‘
mm mm M.MU3BeA1§HA.

AGED mm}? 2: ”

2(2) mcrm
sgomm M.MU'{)£mHHA. «
mm gs:

Hg) Z % %
sm mm rez.,_mmnA1a*.m
A339 A E<mfl"';'30'YE;'-3}-2§3_ ¢

;i€h_I U
"F?/0

aazm ffiscxrr &*§;ARs
R!€3.€5€)B&?&I}F¥'jfi3 VILLAGE

" .%__ % 3V.#;T":§HGBLi;.V_f}EV1K§fi.}iALLi '£*&LUK
R_A:fi}'GA'i–2QIr1i.* E HQRAL 3131213':

% k ;2; mumamaa
mi; 1323 3.3335995
max: ABWT 3:. mans
REPRESEHED 3? BER man. Homm

} A»1§§F.fi.IRUSHOTHAMA
Sm ammzyapva
A * RE smmcs AT AVATHI mmag

§EVABIAI’iALLI Tfifilffl

~§’E?§E~§ ‘i%’§%°@*;§£%*’§§§E§%m !z§”€'”2¢ wmmw mum mm…” ..

BAHGMADRE RURAL EISTRICI’.

ms wszrr PETI’I’IC3H 13 mm uxmaa =
226 AND 227 01′? Tim CQNS’1’I’I’£.F’I’I£1)H….,v(;:;i’§ mam F% .
mama T0 DIRECT Tm cMI.«fiJ3c§EzsR.z:N.3ex
amt; AT DEVARAHALL1 ‘PO DI5’_3sPC}SEfj.C?-F
No.10; 2003 vmx ARHEXUREB J3,xmnmaUsL¥
magma BY GIVING TOP PRIORI ‘1’H1F3»”<i'ifi$E ca»? '

ma PE'TI'I'IONER mvrrm RE.{§2%.RE TO; A5330?

‘mm Patitian .. Hearxrzg’
ttzis tiay, the Ceurt made ‘f¢lk2vsz=’

The an the E13 af the
Civil Ju is before
thfi h 13.3; dirmting tha
ma: gaunt my R’o.1§i2008 as

fiar the mtitimyaar suhmiizs that

pefizigmgs M a suitin §.–,S.I§§;16G;’1§% an the me

:2,-52 cm: :.3″udg$r.§:t1, 3§ smm Kara} at
mm the rormzion of ‘arm cm
& ..I£i$’C mm at . title auit
fiamfcnm fmm. B ‘ Rural Ceurt arm it was

zwfimad as Q,;S.§5,.129?5f§€’fifi§ The gait fa’ mrtitéazz

RESPQNDEf+I uTS:«. _4

\t:« , 1;/,*’7§ *-13-‘\j¥,-E’:.g’:’_,rr’-‘ ‘= 9 .;-«Q ‘s W; V, M ;;C =« _s C…£”.\ awvvvv w- ~«-
%{>§..%3.3z§.¥”%z’:a’.§ §.<.\" 3&5. "4 is Q -7.2?' 2 3 3.. ex x M M W

and. saparata pesamsicn was cleerwd by passirgga;

a pmam umm Gram’ 20 Rule 13 gr cps: 0;: &

we mm pariiirion, but mm is a a,e;:;2ay% ix;
deems pmcmim. He s;.£?afiita° V’
peazsmm is aged about ?’6 yam Q; is
not efiissctezzrl am}. final mat drawn,

the petitimzar will put injury.

3. km? M19; 2093.

Thus aase.-~ ” mamth and an

23.m.2omg to 20.11.2099 m

hear on I.A.§’az1d’v3§V:Vf§’hA:?;;e’ m dalay in dispoaal at me

_ …..,,W. W mmmnm Mum mum m mmmmm mm»; mim Q? mégfimm Hzmficbéik

org Csurt. It Em Ear the petifinzzser

45¢ H and seek far éiapeaal ef the case,

mas {sat by tag petiticazm ta
_ .

Jj man, the pti&n rags’ arnai :: gs élzsmémseci,

Sd/-

JUDGE

‘(fig

;;§{T§ ..mmm”~§ mmm W’