ifi THE HIGH COURT OF KARNATAKA AT BANGALORE A
DATED THIS THE 2523 DAY 0? HCVEMBER 2999_H_'
BEFORE
THE HOH'BLE HR.JUSTICE MORAN SHANTAHAQOQDARR
REGULAR FIRST APPEAL fiflb*919 OF #555' L "
Appallantz
RL SHIVALINGAIARe
S/O LINGEGOWEA. _
AGED ABOUT 70 YEARS..; E
R/AT RAMPURA VILLAGE. "
CHAENAPATNA TALUK.
BANGALORE DIST.{RURRL§
PIN-571501. 4f'_ J
:32} ski; g,gé§uM§nfHARgYApPA ADV.,)
, _ V _ _ _ _ _vS_
Respondents:
1, VIJAYA BARK. «.v _
:g GHANNAPATHA BRANCH; “”” ”
‘,CHAfiRA?ATEA,’a
BARGALfiRE_BIS$;RURAL
REPTD BY Ifs gawncsa &
PR1Nc1pAL’aFFIcER
= SRI.B,SUBQDHAKUMAR
PIN–5?1 5o1~’
;–i§ iaIRUmALS¢owDA.
‘-SfOrYEKATAMALVAIAH.
.MAJOR’
‘_”RfA? RAHPURA VILLAGE.
*cHAHNAPATHA TALUK.
<BANGALoaE DIST.RURAL
'»-,;:n–571 531.
«sisrant Registrar’
“,9 “””om-I BF Km’ntt.i5”;
Hhlwdom
gg/pg?
RFA.flO.919/96
…..a….-…u–…….-..–…-…….-…….-.
..2..
(BY: R.S.SIDHAPURKAR ADV.. FOR R~1: R–3 SERVED}p g a
Requiar First Appaai filed 0/3 96 of cPQ””~”~’T
against the Judgment and decree dt.24.2.95Hg§s$aéi’:
in 0.S.N0.192/2002 on the file of $fié”*A§¢1.gC{§ii_” ‘n
Judga {SR.DN}, Ramanagaram dacreeifig ihé sdit fig: ”
recovery of money. V
This RFA coming on for ordéfa this day; thé}
court made the fo1lowinq€*~
Two weeks time’i$ Qréhnéd to do the needful.
fina1iy,IIt is made gieax. If needful is not done
wLth§n twé.g§ek§, épgeal stands dismissed automa-
tica1l?=withbuL ény further orders.
Sd/~JUDGE
C.BY: , g${5,3n{g¢’_1gz;rar
: ‘_,4n_ “-ow’! 07 K.|'””*””
PF? (3103
g§%]%}w
A/.