IN THE HIGH COURT
DATED THIS THE
BEFORE
THE KOfl’BLE MR. EUSTECE
BETWEEN
PAREMAJALU P.ASHGE @ RAJA
SIG PUTTAIAH.
AGED ABGUT 42 YEARS.
MUTHARRUBI VILLAGE,
MURRAD POST.
MADIKEEE TAL§E.
KGEAGU DISTRICT.
A.s.xAR:AP?A; ‘ .
s/0 SUBBAPPA. » ‘*”
” AGED ages? 54 YEARS.
a yaw Exyagsxafi. ”
xMADIKEHI TOfiN%$ND POST.
KQBAGGVQISTREQT;
QF KARRATAKA AT EANGALDBE
2&9 DAY 0? APRIL 2009;”,
A s Bofigaua ‘§* ° A
BSA E0 2422 OF EGGS
“;:p§2§£LLANT
§Dv0cAr£s>
EESPORBBNTISE
‘ks§.fé:eé U/3:199 of CPC against the
K
“<'3gaggmené"& Decree dtd: 1.9.2335 passed in R.A.
4i§¢;§3/336$ an the file or the Qistrict Judge,
VGQW
Kodagu, Madikeri, dismissing the appeai and fi3§d
against the Judgement and Decree dtd: 2Q.4,3§3é" »"
passed in as Ne.5?X1999 on the file of tn§'C:v§1R'u
Judge {Sr,9n.), Kadagu, Madiker§AH_
This RSA is coming an £6: Orders, tflj3§ *»V5
day. the Court made the rozléfiigg;
-m QR9ERa_'”
Twa wéek;F:5″émm§iy,§a:h the office
objections sagging which thé”ap§éa1 will stand
dismissed withcfit ffirifief reference to the
Bench.
Sdf-
JUQGE
; éizxszag
§?wn~o9
Chm?
fl-«/Z%§§§z%fi¥
gawk “”
gig}, Caurt ‘Z79 gfimamk’
3,. In