» j{g3sVsn_ VEA_:; 15g 295$" ' 1'
BETWEEN V' 1 ' '
1 JINADATTA
34 YEARS, ~
Sf?) CHANDRAEs'A_NT CHAr¢_¥;:KE--.._
AGR1cUL'rLrRIs'r_j;-_
2 BAHUBALI '
29'YE)ARS, ,
S} 0 c:aA:f';;z3RA.1<;aN*:* 'CH5 N_E)KE'
AGRIC1{;'.L'Ii}-R_JS'F.._-.___
112.5 ymgzs, " _
2;-3/c; -'$3HA£E'E1+RAKAN'f'-- .{3'§~LANDKE
A--GRICULfFUwRIS'}'..__ "'»..
3 PARSH fWA%§ATr;--._j" "
ALL ARE R/AT '-.§XN;}1UTAGI, TALUK INDI,
;' 'ms'? BIUAPUR
~ BY RA. HGLQER V P CHANDKE
' APPELLANTS
' r:-,fR1JA'.:.,S'.1§3U1a=,mL, ADV -- ABSENT)
AN}? ;
"TUAKARAM
'A MAJOR
_ s/0 SHURAPPA HONAGGNDA
' ANJULAGLTALUK mm
DIST BIJAPUR
% RESPONDENT
(By Sri ASHOK R KALYANSHETFY, ADV ~ ABSENT )
RSA FILED U!/SEC 100 CFC AGAINST THE
JUDGMENT AND DEGREE DATED: 5.1.9005 PASSED IN
RAND. 4¥}.4[‘2(}04 ON THE FXLE OF’ THE EDRESZDING
QPFICER, FAST TRACK COURT-I, BEJAPUR, ALLOWING
THE APPEAL AND SETTING ASIDE THE JUDGME?§’F.AND
DEGREE ¥DA’I’ED: 20.6.2602 PASSED 1%? OS.NC1;1E§i–!i’Q96
aw THE FILE OF THE <;:mL JUDGE (JR.DN.}~«~~!5_;J,_}'¢»1';j'I–'f¢CX,
INDI.
THIS APPEAL COMING Cm FDR HEAf33I’T€ {} fi19′:’~£:$..:)A§*;”»
THE COURT DELIVERED THE FOLLOWINQ: -1′ — ‘-
JUDQMENT This matter was and on
both the cscczasionsv, “”z;;£§neA’. the appeflants
and there: w a.-;= V_.a1sca””i1c.:a This court.
waitsci t1?:€::.i;§§ pi<V§"'fi1at the ceunsel for
appe1_.{aJ;1§$"" .111) V his submissions.
But, it was
…E~§e11{ié;,._:i1I1e§¥3r the above circumstances, the appeaj
' . diéinissed 'féér I}OI"i–pI'{)S€{3LitiO§1.
gkc/L ':.
Sd/-3}
Iuddé