IN THE HIGH comer or KARNATAKA. " DATED TI-I18 ms 23* nm or ..mL§z_'_ V' % ' ' BEFORE V V THE I-IOWBLE nm..ms*r1c.E H.:B'ILi;'.§!'PA ~ = V' " REGHLARM smcoma .aPpxAx;.. jje~.11'ii2007%' 'V 3 BETWEEN : 1.
N.S.Siddeg0wda, :
S/o.1ate Siddegowda, V ‘
Aged about 66 years, . ‘ ‘
Agricujturigf, ‘L11, = » .
Bindiganavilc Hofili, -f_ ‘ _ &
Nagamanga1a–‘?a1uk»V%_ M
2. N,S.KI’.iSIlfl€g0Wda, ” ‘
S/ojate Siddegowda, * V ”
Aged about 61 years, V’
Agricuxtux-ist. ‘
R (0. Na1ugc;)Wdana11h£si __’V Village,
E;ii1€iigan£?1§fiie;p’H0b1i, ***** ” ‘V
Nagamatggala .. APPELLANTS
V ‘ Sri g’£r…i*¥ssc)ciates, Adv.)
%%%[[%A.m%ND=%
fiaiségéégmvtia,
_ “S/”c,iatVt:’ Patel Shambugowda,
V” by his LR’s
V V . @ T a,
L W/uiatc Basavcgowda,
Aged about 6′? years,
L1/.
the file of the cm’: Judge (Sr.Dn.) & awe, Nagamaggaga,
alkzvwing the appeal and setting aside the jucignégiit.
deems dL29–8– 1996 passed in O.S.No.52/ 1990 (>ii”x.h:i: ‘ _
the Munsifl’ 85. JMFC, Nagamangala.
This RSA coming on for admissioia u.ay,%¢he.%
Court delivetrecfi the f()l1€)’WiI”.1g2
JunGuEfig\
_ The learned counsel for Va ‘
memo stating that thga to
convert this appeal ‘4 V
2. Acco;f:&i1f.1gly, ‘”t;hg::f:a§;1¢j1§;§;ts;.}f§ permitted to
convert to other
requiI’cm¢nt”$__6i’:i2;w, erdcfed accordingly.
sd/–*
%-%. %%%%% judge