I!!! ‘SEE agar: mum’ or mmmgxa, zamgmafi ”
myrsn mm ‘mm 3&9 DAY 05* MARCH, .1 V V %%
BEFORE
THE HDHBLE Mmausncm A8_HOKa B._ 1’iz1;&cH:@31% = a
R.F.A, 130.1290 V. ‘
BETWEEN
Marilingappa, A
8/0 Thottimane Doddagowd _ ‘
Aged abeut 65 years .– V ‘
Samienahalfi, Yedavafléthfiém 4’
Gandasi Hobli, Ars§1;e:e’ra1zu1:«g, ‘ ‘ ‘
Hassan D;istrir:t.- 513 2C5_1_. =_ ” ‘
. ——– ‘”7:-_ . ,=A}3I~’€llant
(By Line 65 Cgmpanyj
AND: V t % 1% ‘
1, __C’:,\LA1,t;§:a:z”¢:=:1~:1ra Kirmar V
5;-3,1,0 1at§;i”Gi,AS.Vi3vanath’$éfiy
‘ ~ Ageéi’ «about fi4~- jy’c”:;&1′”;+”5,
ngd::1apcx,”T:pnip_Ts;1uk
‘{‘1iiz11%fi:1:f«B%’issfi_i::t5″:’2 101.
T V slayaxlfia .
_ é . ‘_ . 4′ $5 {an Maiflingappa
; Fzgfiéi a_I;3o1:t”’36 years
Eyqéijaiiaéappa
__ S/$2 Mmiiiflgappa
T _4_Ag:m§ about 33yea:rs
LA’L”~v.VR’€:si}§c:)jidents 2 and 3 am
E? Saxmenahalii
F the 1931: cf Rs.1,i)£3,QQ€_}/– (R1:p€:r:s gm
the mspofldent Na} far meeting the legal
Yedavanahalfi Posst
Gandasi Hcrbiifi
Aisikelt’: Tahlk,
Hassan District 5’i’3 291. ‘ V % T. T » é
(By Sri.K,S.Rama$Wz-zmy Iycngar, A€fiVOC§if1′:”,ff}1f R}; ” A
Sri.H.R.RavikI:u11ar, Advocate’ fcisj R’2–R3.) ” A ~
Tiiis RFA is filed under Sercfion ’95”;/w 0*XL\zI_ C;.;;de:.~._¥:sf~~Cixéfl
Procedum againat the Judgmetit ciezted . 525.1&;’§.2G(}5
in OS No.21j2000 cm. the file cxf 1},}Z!€§’%’.”:i\?;§1_:J!1(igL€:’ (Sr.[}§;x) and
JIv’I}’€3’C, T iptur, partly dec1*e&iI::g”‘t’h;e suit V153: the résjfiondent
No.1 herein for rccesvcrjr of mo11ey.agaii3stifi:,c ‘a§§;§e1Zant herein and
dismiss-%:ng the same as against the 1*esp{mdaént,§Icé*.;;.§a’ 3 herein.
This appeal comiB”§;.:V tgn flay; the Cami,
deiivered the foiiawiflg; ‘ “L
L %
This apgnfial the j1_1r_ig:£1ent, order and
decree pasged by and JI\1iE3’C1, ‘I’iptur in
(131.2 1/2Q0pgj%
Tté: «..:h&:~ cage in brief are that the aypellant,
mnsiitute gain: Hindu fmnfly, T116:
épgééliant and ciitifendant N93: :2 am: are his
in his capacity as karta Qf the Hilidll
6.53%