High Court Karnataka High Court

Hanumamma W/O Kondappa vs Abdul Mujeeb on 2 September, 2008

Karnataka High Court
Hanumamma W/O Kondappa vs Abdul Mujeeb on 2 September, 2008
Author: K L G.Ramesh


1l’0¢4’hD’QJA’9lfll ..m…..~.. WWW,” u , ,
” ‘” ‘””””‘”””””‘”‘””””‘””* “WW “WWW WW” Wmawmmsmaam waww mmrmme: mmwlwflmmm Wmm «J3

IN THE HIGH come? OF KARNA%AKéf7″f”~’

CIRCUET eENcH*A?»GQQeeéeét’ie;,’
3REstfi?lltV’ A”. ll
THE HON’BLE MR; fifis?:eé.K;L}eA$efiNATH

?Agp.x .« .

THE HeN’eLE fie fjeeitcfi egeggaei G.RAMESH

eATE§~fH:s fifie eE3fi&: e? eeewameee 2008

i~I M;§§e,ee§5oc1/2003

BETWEEN:e_; V

l.

{:0

Aged 43′ ye.ar’*:-3″, _ ”

ecc: °Heuse}”§:ld Agril . ,

.VV_Shaf’éevxra.,«’ D/0 late
Korigdappe, 19 years,

._ S/nc:i’e;§:j@,, aged 17 yeazs.

. i<%§r:§.Girappe, S/0 late

iéfondappa, aged l4 years.

.-":Kum.Durga1nma, B/G late

Kondappa, aged 12 years.

(Appellants 3 to 5 are minors
and are represented through
their mther Appellant No.1
as Natural Guardian} .

gc«-~/

3
g
E
§
§

E
$
5%
3
.§’*’=’
E
95
E
:

E
Q
3
3
§
§
is
3
§
3
§
9
:

35

§
§
:

3

E
§
§
E
3
3
§
§

‘ “c- .. ……. wnnu ‘aw m… y,,,.,,,…,. u ”

MT’

which, a sum of Rs.75,000/~ with px@§§ttionate

interest thereon shall be depositefi in thénhafiaiaf

the 39: appellant
draw the interest from timéu to_ time ifs: ythe

remaining amount. The yémaining enhanced amdunt

shall be equaltyg afifigttioted afifl dreleased in
favour of the rem§ifiinfitfiiaifié§t$;
a11owed~in-

8. A¢¢¢’;éi’in§.1y:, is

Sd/~
Judge

sap.

~-N« ….. Judge

and futthét with Q iibérty tfi”