ET
IN THE HICEH CDDRT OF KAAvNATA"}<,A:'AT'TBAATDAEDAE
DATED THIS THE 2ND DA':-'-'._{3F EUNE,
EEEDRET._j--.
TAEc§tS)fl'A%LE:%§r3',kx'§§zE'§£?_A'T§E*.D*§é%£?§'§%%5i"c'f'1"é""'
MYSORE KALAMMA SIDDARAMANNA TRUST_(R)
"SIDDARAMA KRUPA", Hu:.--LEKERE"v'1LLA§3E' . .
DANDINAsr-m/ARA HDELT:aTD--RuvEKERE.fTA'L.uK j
TUMKUR DISTRICT 5722133: _. . 3 ,
REPRESENTED BY ITS C_t~%.AI'FtEi'?'§\N
AND MANAGING TRu_ST--E_E;_ ' ' ._ E_
DRM sMAHALvT.A;.c5.APEA. '=:;,_ . .. ' ' APPELLANT
(BY SET. S M' Dv,'S§fANAN:|3»'._:Pf{f;iL, ADVDCATE FOR
M/S. PATILV LA\,-.'€"vCAHA§v1BEvRS, AQVOCATES)
AND:
MR M S GANGADHAFEAIAHV ,
S/O LATE MTASEDDARAM-EGO'WDA'
AGED ABDDT 79":'EARS _____
R/O'é~£ULL'EKEP£E'VILLAGE AND POST
D'ANDINE\SHiVAR.A HOTEL!
TURU\fEEri*i*a§:
2.6.2011
. The Memo reads as under: 3
“The undersigned Advocate for the Appellate_ i:s_ln:t;iil),f ”
submits that by inadvertence,Vthe. aboi%ev.a’ppea%.;v§aVsfiled 3
under the Classification of F%Fklxve…i(F:eguiar—-
instead of MFA (MiscellaneousAeFirstv.Appeal).’ “Theref»t1re,.
the appellate may be Vp-erlmitt-ed ;te,l’.w.ithtd’r”aw the above
appeal with liberty to file the the same
cause of action Lirfitfer thfetudrrect_jCl«a’ss.ifiCet§e}i of MFA and
direct the t_>Vf1:’:ivcel;?i:’t)’__. teturii. “theta izfelrtiiiied Copy of the
impugned erde:r”t_late’d “passed in P & SC No.
16/2OQ.9i«enA’:AVth.e’ i°i’i’eof~-§he_V’Heh-‘ble.”iI Additional District
Judgeiat –iri_rthe”i«.h_lfevteS–t Cf justice and equity.”
In viewlrif ‘M%emo_tia;tet:l”*~2_.’6L:*eal érsx’th’e”‘<:iassification of Miscellaneous First Appeal.
Qftice i:=’Tei’reCt–e_dl retsgrn the documents te the appellant.
atzaéfi
‘ i'<'i5'2' ..