{N THE man coma’? OF’ KARNATAKA A’? aANC,§I;(§R.i%:–.T:.,
DATED T313 THE 3&2 DAY on APRIL V ‘A
BEFORE
THE HON’BLE MR. .IIISr:cii:.A:é§_TF§b§A:§A :£A,V
m«:(‘a1LA:~2 smmnn AfiP§§A.{, Nd.”
BETWEEN :
SHIVANNA Sm LATE MADAPWL V
AGED ABOUT 54 YEARS .
AGR’ICULTURlS’1_’,<a_ I
R/O HARVE v1L1¥,AcgE"'_, _ _ "
G0wDAGEm«:'H:33L;.v-~:-_V »
HUNSUR 'rA1.u.I<:–:fi__ " . «_ '
MYSORE.-DIST"~._ APPELLANT
(BY Sri: égAHarrfI§:s;:- ADV;
AND 2
. '_ H M_*'€iHANDRAS}}Ei£A;R55AH
'Dam: BY "mes
1 ' . k axziam.
._ ~ __w’;o”_LA’mjH M CHANDRASHEKARAIAH
A _ AGED’ 5,3;-mm 66 YEARS
‘ H ;fI«.I3iNESHA
x T Si’Q”i.A’I’E H M CHARDRASEEKARAIAH
‘ AGED ABOUT 46 YEARS
– é-I cmmmsaa
S/O LATE H M CHANDRASHEKARAIAH
AGED ABOUT 31 YEARS
0%—–.’,
‘native as it is a dispmr: own
hmthem. Hence permit in withdraw they
above appeal in the intrzmsat ” ‘V
equity.” V’ 1 . .’ ‘
In frtrms of the memo, ‘(~i”f_)1’|(‘.8] ‘*§’_IV»_ as
Fudge