Karnataka High Court
Smt Chennamma W/O Late Papaiah vs Eranna @ Erappa on 3 July, 2009
FA;
EN THE H¥GI~1 COURT 0%' KARNATAKA AT 3A.§ai§A':; 07.r§:gi.
QATEE) THIS THE 3319 my .QF_JUL'?'2{';;i5§3. Q "
BEFORE§ _ fi 1 "'
THE HQEWBLE Dr. JUSTECE. 1é;'§{Ai<THA'g?§§5{;'§»'*:%%3«\i\; 1.
MISC. CWIL Nq:; :d,9136;2c§c9..Vl:
IN REGULAR Arimfét §\i;;».v%S2./12008AA£Ii§J)
BETWEEN: ' "
Smt.Chennam1I1-'39 ;;j.-§
W/0.1ate Papaiai1';' 'V ' " V V
and anott;a:.,,j, "%:;,:_ " ...APPEL1,Aa~rrs
[By S1i.S.V§'*{.C§1an£1é§.§¥'é1:%;é.}:;§;é:,--_}¥c}--.v;} 7
AND:
Erappa; ~ V V
$§{.o.Pviv¥1i1i::a§E?a1n§? @ Ittigt=;:"'Muni.sWamy. ...RESPONDE3NT
_ _dispe1i":3x2 taéifiz. 'the filing of paper boeks far the reasons st;-atedn
therem. ~.
" gaa¢:e»--t:;e following»
.' ' is fiied umciar Sectian 15}. cf CFC, praying ta
AA ; 1*his Misc. Cfiivii cxbmiag on for arders, this day, the Court
ORDER
Head on Miss. Civil No.1U936/200?.
2. This is an application filed by $116
dispsnsation of ffling of paper books.
3. Pemsed the Lower Coufi Rr;c:oI~cis.. 2 V
4. Kccying in viewv ihgt ¥;IC!;t§”H(‘7’lif;§:}'(:)SV}ifiJ7’f)11 of the Witnesses are
typed and madame, dispenscé With.
1’ is allowed.
sax;
…..