pm».
“‘9f”§gfifiaLa2E;
IN THE HIGH COERT OF KAR§ATAKA AT BA§GALGRE
DATEB @313 THE BTE nay 0? QCTGBER 2099
BEFDRE _ u ‘
THE HQN’EL£ MR. gssrxcg 3.G.Rga£s£g.:7,
BSA Na 7?: 0? 2009 m_”,
BETWEEN
MUNIBEERAPPA.
AGED ABOUT 56 YEARS,
SIG DODDA VENKATAPPA.
RIAT CHANEAPUBA VELLAGE, -. »
AVAN1 HOBLI, MULBAFALfIALUK;”= ” “g
KGLAE EISTRICT. V’ 2 . _ ~.V
A?PELLA§T{S)
{By Sriyaths.
.Mf§AGEs3 g K:SE§fl§M5N?A§.
ABVUCATES} ‘ ‘v = 1′ A.’ ‘~*
. . ‘ . ., ‘ LL .
a0HaM§£s ;§PF§R– * ” *»
AGES ABGU?x36»Y£ARS; . *
3:0 LATE K.MgABBLL Jgggfly,
$S3I$?$§T 213 . %
?AZiaA B£§va
Aaga éB0§?–29 EEAES.
axe garE,E.§;gB§uL §ABBéR,
23
V_w/Q fiGHAMMéB”ZIAULLu,
RXAT CGFFEE BQARQ L%V0UT
. §:$é§§ g§aaEs
AGED ABOUT 69 YEARS,
SIS LATE E.M.ABfiUL JABBAR,
EIAT JQGALAKASTI,
&VANI HQBLI,
MULBAGAL TALUK,
KOLAR DISTRECT.
__Mb_..,”fiEséQ§fi§§:{s}u’
BSA filed Uxs :09 of cPc{7aga§fist’t§é V; “”
Judgement & Becree did: 26:@ifl2Q0B”§a3sé§Vrfi”Rr£C
N0.193/ZBG4 on the file the £1: Agd1[“c:§i1 Judge
Koiar, a;;gwga;:n§ ggpegi setting aside
the Judgement and Decree fififlf §8;iQD;fiQ4 passed
in 0s.21a;:99; 5% the ééig e{“£ge §ffi:Civil Judge
(Jr.Dn.} & ;gs:.ijag:hgga:.%%?; Hm
Thi$.RSfi is ceméfig afi for Orders, this
day, the Cgfirt mafia the fsliawingt
V _§éeé?gi :5 two weakg failing whisk the
H’ aypgal standé dismissed.
Sdfw
JSDGE
tkma ____ “mNx hi
,«” ,;%fl¢Mw»wM””
{:1 «N Cari &
A3s1ats.nt– Efififltmr / Q
Eiizzh C.:z_;ri, sf 2:.-wzvztakfi T
¥%$aga%u:a~éfi3’*”