High Court Karnataka High Court

Chinnappa Since Deceased By His … vs Sri M Ramaiah on 16 April, 2009

Karnataka High Court
Chinnappa Since Deceased By His … vs Sri M Ramaiah on 16 April, 2009
Author: A.S.Bopanna

~M_ #%?

EN THE HEQH €fiURT G? KAQfifiTAK§ AT BflNfi§Q§EE

DATED THIS TEE

THE HON’BLE MR.

BSA CROB

BSA Mei

BETWEEN

CHIN$?PA SINCE
DECEASEE BY HIS

LEGAL REPREsEH:a?:yEs;””*{1

Ca) MuN1NAxa§§Haf**;V

W/O LATE cHi§NgP?A,”‘, w fi
AGE : ABGH? 72 YEARS,a_.

REs19ENT’0?=H9NwEN3’

HALLE VILLAGE; §AgAfiU*.”.
K§N?E PGSTQ ¥ELgHA@gg .”

?§i¥K,

agasgzagg §QH?§ fA§§K=

, {b} sgfiggfivaamg H C $-
é §ffi ££?E2C§Ifi¥APPA,

=wx6’2Amg§&1s§§a?PA,
£GE*;”£BGfiT¥6D_Y£ARS,
RESIEEflI”GF,HG&EENA
HgL:1’¥:LLAe£,fRAJANU

“‘* KU§TEa?0ST;.¥££AHAMKA

iaigx,’

*.,§ggegLaE2:KoRT3 XALUK

‘i¥2’§¢§UMg REDEY.H.C;;

-§;é’;é?£ CE1E§AP?A,

aw’

No .24 o»f*2eu’s% %

16TH DAY 09 APR;LCzé§§ »
BEFORE H’ _ i
Jng$IcE.AQs.gb§AxN§-f.”;

IN;

2956 3F_éeg7Tf lj.w

AGE 1 ABQUT 48 YEARS.

RE$£BENT OF HGNNENA

HfiLLI VELLAGE, RAJAHU

KUNTE POST, YELAHANKA

TALUK.

BANGALGBE NORTH TALUK _,m.

(a) MUNIYAMMA.H.C..

D/0 LATE CHINNAPPA.

w/0 NAGAREDDY.

AGE : ABOUT 45 YEARS,

RESIEENT 0? HONNEfiA

HALL1 VILLAGE, RASANU”,

KUNTE ?0ST. YELA§ANKA.’E

TALUK, “;A ;W;,
BANGALORE NOHTB TALUK ‘-_ .

MUNIREDD¥gE.$t, _*.’_ _A.’ ‘~*
SIG LATE cH1NM&9FA;V -,, u = =< »
AGE : ABQUT_44 YEARS; *'

RESIDENT OF Houxfigg ._ _

HALLI VjLLAG£;.RAJAfiU'g

KUNTE PQST,-YEEA§ARKAu_"

TALUK, '_ 'é '_ .3, «_~,
BAyGALo2E_NcRTH.rALUK*~

(£3 Lgxsgmgmmg E ¢..'

"'3/G.L§TE,CH§NNAPPA,m<

WIQVEEEWAE BEBDY.

LAGE$2ABQUTf$2*YEARS.

EES1§Efi§VQPvE3flfiENA
HALL: v1LgagE,*aAJANU
KURTE Paar; YELAHARKA
TALHK, _*'.~
IBAEQALQREVNQRTH TALUK.

..,.CROSS fiBJEQTQR(S}

% = gag Sriyuth$.K.VES¥Afi&TE, B.§.ARU§ Kvaag,
'2VEfS,V§S§AfiATH ASSGQIATES, anvacargs FGR

CROSS QBJECTOR}

AND:

SRI.M.RAM£IAH,

S/Q MUNIYAPPA,

AGE: ABOUT 6? YEARS.
RESIDENT OF HONNENA
HALL! VILLAGE, RAJANU
KUNTE POST, YELAHANKA
TALUK.

BANGALORE NORTH TALUK.

Rgsyémpywz; °” ,
: “g .’a”. tab?

BSA crogsw§pj§§:1cfi:§n_Rsafgosaféeov) fiied

U/0 XL1 R 22 Rxw é:;51 QPC §gg§hsfi the Judgement

and ordér §ét$§:wfi§;?H2¢§?_passed in RA.mo.55z2bc1

on the fa1e of an; Piegigzpg Qffieer, Fast Track

€ourt–1§, §afiga§ere Rfinfi1 Dist, Banga£ore,ja1iQwing

wVthe agpeal fiiéé against the Judgmant and Degree

°.V§§:ed§ $312,299- passed in as N0.i§1!1996 on the
féiejdf-ihgn?f1fCivi1 Jufige {Jr.Dn.}, Bangaisre

Rurafi §i3t, §&nga§Q?e and etc.,

“‘=:h§§ nag $203 zaxgsss in RS3 R0’2056!2§3? is

_j:ém£fig QR fer Grdars, this day, the Court made the

‘fG§iowi§g:

Compliance of effice objections before & “>

first week of June 2009, faiiing which, tngWa§p§§§,”a

will stand dismissed without further rgféfapgg is T

the Bench. ‘ V _
S(i Q/7. ‘
JTvr:aE% %
Ty. By : H.§.N V”‘”

B. By : Q;

C. IQ”

13wiif2§a§_ ‘C«”

gig ,;.. :§ ‘v*