High Court Karnataka High Court

Gowdappa vs Smt Ningamma on 1 December, 2008

Karnataka High Court
Gowdappa vs Smt Ningamma on 1 December, 2008
Author: V.Jagannathan


OURT {OF KARNATAKA HIGH COUR}b’A.OIf’_:l(ARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR3′ OF KARNATAKA HIGH COURT

3 = t~'{E§* S:’§.K,P§a5m’m smug, Adv)

2% TEEE HEGE IEGURT Q? KAEI€fi§.Tfifi AT

mwmm fim. 1%”? ma? :3? mficnhmfifi = ‘.


BEFwKE j

Tim HWPBLE   ,

 

fimfiasswz  % *

&%*~EDs1§FiEG£J1?'r Sp  

is %%%% 'V     A 
  
5;; 

;2  
 .§£¥E}D.5iA;ZDR, %

3;€3¢”£.a$jfi$fi’,K. xazuama

fijwmw

= _3;;a;,iL.A*1*E: K. §IAI*i’Jfiv.FP&

V_ > ARE RIG A£C;£*fi;C:I”§FFfis§AHfi;LLY VHJAGE
” EAEA HGBLE NA GMA TALUK.

.. .APPELL.5N’TS

3 SK? HE§

‘fig’ £3, £~A’1’*Em SREEKAETAIAH

fisfififl fififi 55 YEARS

RE 1%? AE’§C«§*E$I-§I”1″AHAI’iALLY VELAGE
K& fi H§BL§,. EA GMA TALUK
fa§.€i§fiYfii mxsmxcr;

OURT OF KARNATAKA HIGH COUR}:A.OF;’_KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG}? COURT OF KARNATAKA HIGH COURT

§..S..§’a. is am unfier swmn thg:
CEPQ agairmz the judmmt and wacme

pamtaé in R.A.§6,4;’2’Q% an the mgf–a£%’ kVn5g T%ieim%
amzggfir, my & g.:;2mtc.,
& aifi aattifi asidxe 4.:

daatafi 14.33% Wm 53. as;;zqg;,%193;}c;r,z;a:a :}x;e%%:’21e::£
£3113 Qivil éudgc {J:2%n§ S V’

$43.5. c§g%£¢:kag::.nsamn this day, the
Emxzrft dzeiivgrged mfivfélkfizfixg; _

. .

“”” up far admhainng a

mm um 22 Ru}: 3 of the:

Vk§L§.sg%;m& appiicatiang it is atamd am the

. N ‘;§1~§’:g33§1&a:§§ sbjwnim. with man-.1 ta the rwords
in the mm ar the respandmm
X rmgencicanfs ham gm: right, titk, intemt

.. me: the 3’1.1:fi , It 323; aim stateé

féfia said agplmfifia that fix appellam haw aka:

rwfwd Ra;SQ_§%fi{– fiflm the rmpazfienm and the
agsgwifinta fiildflfiakfi thaiz fixes}? will not guns any threat

in ‘the aaésssfimz afl erifaymmt G? the suit pa-zspa-ty

‘$3? tfrm rwpwndams. Boil: {ha mtam mm 8i@’1*3(3. the

ff’

OURT OF KARNATAKA BIG?! COURIAGF-_3KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAIAKA HIGH COURY OF KAHNIATAKA HIGH COURT

af&rwa.fi aypficafign and as aha mg

far tluem m admit the

aypfimtizazi thai ia ffledg

34 En %.2’§m’s eat” £113 ‘ J

thmwizz
d’£’&;§£*”E§ 1%’; iaarmv am- §the appeal
‘:hez*efm’e ata.$s VA ‘berw 9:? the

m::a’@mmS%’a§

Sd/my