LUUKI \JI”‘ !\.F\KI’II-\¥I’\!\I’\ HIUH LKJIJKI, i\l’\!(lVI’\li”\l\I\ I”‘il\Jl’! \u\.}UIKl LII’ RHJKIYMIHRH I’llL’!I1 LLJUKI SJ)’ IERKIQAIAKA [-f|(§|~{ COURT
R.S.A,No.348:’20fl7
III THE HIGH coum’ or A’
cmcurr amen AT euLnAgG’A_ F’ %
DATED mm mm 20TH bA:it>F”
B$FORE~.. AA ji A’ A 2
THE HOWBLE MR.Ji§ET1cE
,1=z.sA.ne;34S;’*20m
BETWEEN: –
Raghavendra Scvasthanv. _ ‘
Trust Commiti¢e’,–.Tik{f)ta. _ _
Represented. byi;1ii’£sV T111_str:ie’ *
Waznan, S’/d’gf’pa;pdura;;’g..so:1c:gn~ H »
Age; Major, ” ‘ ‘
Occ: is, ‘~
R/a:.Tikotai;”?.L’V_., ” M
Taiuk’ &.’– Dist –‘ ‘!3ijap1.1r’—-586 130
– – ” ..APPELLAN’I’
(By Sn’ Ramakant Absent)
, o Gancsh Paaditw. ‘
Age. Major” V “V
— -. VI}’ensicm.~:rA t.
‘_R}a’Tikota_ V
“.._Ta1u:-53.5 Dist — Bijapur — 586 130
..RESPONDEN”i’
4′ MHK Patcl (Sr. Chidanand S. Badiger for C] R)
I uuuxl Ur KAKNATAKA WGH COUK§” €)F KARNATAKA HIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HiGH COURT OF KARNAYAKZA H!G-H COU
I J
RSA filed 11/s.1OO of CPC against ‘and
decree dated 6.9. 2006 passed in RA No. 120;2o9;«_:..¢:;%t31c5
of the 1 Add}. Civil Judge (SLD11), »B§;apm~; aagw;ng%%%a;¢% appéax ¢
and setting aside the judgncn£.:4ane§1-Tdécfefi -détrrd’ 3.2004′ =
passed in {).S.No.449/ 1995 on ‘Eh; ‘file of Cii7i1.”J1Vic1Vgc
(.11-.1311) Bijapur. % A ” ‘ ”
This appcai coming on the
court delivemd the following: ” ‘M ‘ ” V
None the appeal
is called for the appeal stands
dismissed
Iudge