High Court Karnataka High Court

Siddaramappa vs Smt Chandramma on 10 June, 2009

Karnataka High Court
Siddaramappa vs Smt Chandramma on 10 June, 2009
Author: Dr.K.Bhakthavatsala


remverx

1i –

” – ” .Wc%j1;;9s’r5fi%vT~s%I+;IvA1.zr:c+aPPA

‘- wwwmw Ma’ mnnlvtummfl Hiwfl x..:§J!.U,,F{l WP %£AMNfi§EAl(R H§GH CQURT Q5 §(AH;N&TA§€fla HIUIH CQURY 05 KARNATAKA HIGH CQURT OF i(ARNA’§’A§(A I-iE$§-E C

IN

aw Hawsss o12..ws1*rz;;;:i ‘

BETWEEN :

sxnmnaxapm .__ 5
5/0 sHzvANaNa’a9PA~ – a

AGED wear as yanks V .
R/Ar BA.1~3T1V”_.sA2_41t \~”‘.’.’iI”.J’…’A§’..-“~E”‘ % .

rIzsLzz~z3.t_».Lr’;a, 1′-li_CJ_13I.’I_’__ .

DIETRICT~*€5_?7 1562 j . . . APPELLANT

may msocxarnsa

RN33:

H ‘ fiGED 43 arenas

1=<,m1i- BAE'£ LI VILZAGE
HXREIQKLLUR I-IGBLI xarm. mnvx

_ Tcaisramnwuonx nzsmxcr-57? 562

GAHGANKA W/O SHIVALINGAPPA
AGE? 2's.EO'U"I' 61 YEARS
FJAT Bh2'¥'1'1i. 1'..I VILLAGE
I-ERE2~&I.LUR I-IOBLI
RE POST

KPLDUR TALUK
CHICI<i€fl.I~TGfiLC3RE DISTRICT- 57 "T 5 6 2

warm w…wwm wit" mnmmmwwkm mmwm %…m:m:;§a wr wmwmmwm wmrfl v…;'wm<;" cw mmmmflmc. 1-mm CGURT £3? KARNATMCA mam CQUR?' 0% R'AKM.M"AKA WQH C!

'I
E
'O

3 Lemmmwxo mmaxm

316% 46 YEAI8

Rim Gmmmm

rcopeam vxxazm:

cazcmmmmcxm DISTRICT-57′? 5s2_ V
4 savmmmmaw/o mum;

mm mam 35 rams

are mmgwmmx

m1m1 3 nxswpgmr-577 ‘$52

5 mnmsmpya V ._
s/o nasnpm ” T. ;

AGE!) 32 YEARSW_” 3 ‘

5/{3__.«E.PsS__P£E,£-EA-” _;” .
AGED’ 235 .$’RI;Rs_ =–;j; 4_

7 _ _
%Sw ‘ mszhggh
man 20 ._?:{n.as–A

.35 m_:r7-ms% tam acme or
?;fA*:?._KA1\!’A1*i3iI<E1lE VILLAGE
Mmmmmna 21031.1
' craze!-wmaaxLon3 % % ?
nzsmzcr-577 .562 RRSPONDENTS

" vs;3'y Sri K6 vmaymwmn, ADV., FOR 211;

am nun 3/9 43 B. 1 me sac 96 or can
'HE NDGMNT am amass n':c.3.9.2o95
.. "$39329 IR o.s.No.4I2r.m on mm mm at am

€3IVIL JU%E (sa..m~:) , Kfififik, DRCRERING TI-E SCIIT
FOR PARTITION END SEPARATE POSSESSION.

THIS APPEAL COIENG 01'?! FOR FINAI: PEIARIIWG
THIS BAY; TIE COURT DELIVERED TEE FOLI£3'WI1*l'Gr:

' HEGH COMM 0%' %€ARMm'&%flt Hmifi C4

5
E
3
G
u
x
Q
3
§
¢
2
£
§

smwm wwwma ME” mmwwmamnfl nmam hi?’ §SAKNAIAfiA

ii

.~I_Ui.El”.;i’?_’_T

There in ma representation

mpellant. Appaal is dismissed

prosecution. No casts .