IN THE man COURT OF KARNATAKA AT BANGALORE T ;. '
Dated: This the 16*" day of December " '
BEFORE
THE H()N'BLE MR.JUS'1'iCE Vf.JJA(§A;{N"5'§*1~';Ai§'-- A
REGULAR SECOND APPEAL i~:g.g1"12I2%~ . 2 "
BETWEEN :
1 J T RAMESH S/O EHIMMAEWJA U
R/A SAGAR RoA1>,__ '~.=';.»:>r:a..'e_=xB.:A..':'*cn_:.t1s:"-«.%
SHIMOGA DIST 577
2 J '1' SURESH' $10 1*HIzv;agsA_vvA_V
R/A SAGAR";ROAI§--_. Si)R'ABA_'I'OWN...-
SHIMQGPh_D§S'_r 571291.
' APPELLANTS
(By S;-i '1'_A' §{ARUn§B.§IAij;--.Ai}v.)
AND : %% ' 1'
'JARS-HAMMA. ,. %%%%% 14 .
% 'A we NANJAPPA
* ~ , VAQED' YRS
R{A«..Sfi.GAR ROAD
-A "--.~SORA'BA :':FALUK
smmc:-GA DIST 577 201.
" V RESPONDENT
ff ‘ L (By {THARANATH POOJARY, ADV.)
‘ RSA FILED U/S. 100 012’ CFC AGAINST THE
j .,-EIDGEMENT 85 DEGREE DTD 11.07.2003 PASSES IN
R.A.N0 503/2007 on THE FILE OF THE CIVIL JUDGE
(SR.DN.) AND JMFCL, SORAB, DISMISSING THE APPEAL.
AND CONFIRMING THE JUDGEMENT AND DEGREE
set back in between ‘A’ and ‘B’ scheduh prbperty arid
the defendant has oonstmctcd a house in ~ V.
south 19 fast Taking an these matgxayajs ” ‘
aoctnunt, the appellate court ”
the: trial court.
4. In the light Raf the the
courts below, I am ” jzhe findings
recorded and that too
COI1C1lI’1’€I1t:_ below, 110
in this second
appealiand stands dismissed.
A sala-I Iudgé