BETWEEN;-_ "dice V . "A 'r 4. Sfiit.Sakamma, ' S1'I1t.Bhagyamma, ] IN THE men COURT OF' KARNATAIQA, 1 " DATED Tms THE 1o'%'H DAY N:dyfr;NH3fiR;"--:2owV3 ; PRESENT .. 1. v~. ._ THE HON'BLE MR. V .y THE HONBLEAMR. GOWDA 4 "Q-' 'p._.:5;.Ncg2é7 1.
f3VmtLVLa£yévhaII§§ma,N. _
D.o;Late.Gr§vindyai’a1f1;'”~ ‘ ‘
Aged about 7Q:year§;’ ‘~ «.
2. V.smt.i¥Ion};unrt:a,A”v_ V
V . D / rJ.Late’. Gqvindaiah,
Aged about 68″yéars,
f_ d.sm;t;K’a1.§n;ma,
._ D’;’0″,~I.§1t:=;’.’-Govindaiah,
‘ Aged’ about 64 years,
. Dd/0.Late.G0Vindaiah,
Aged about 48 years,
D / o.Late. Govindaiah,
Aged about 40 years.
6. Sri.Srir1iVas,
S/o.Late.G0vi1:1daiah,
Aged abaui 53 years,
in the review petition, nowfsome’ i
are produced to prove that actual possessioriof pf’of)’erVt.yfl
is not taken by MUDA. At ‘fi1(:V3v:.V”‘§i1’1’1E3 of..h’eafin§;:of appeal.
these documents were not ;71*’odiJecedV.”i’-,No error Apparent on
the face of the record. Hence ijhe 1*ev_fieiv .p~eti_itior1 is dismissed.