High Court Karnataka High Court

Smt Muniyamma vs Sri T Ramaiah on 14 March, 2008

Karnataka High Court
Smt Muniyamma vs Sri T Ramaiah on 14 March, 2008
Author: N.Kumar


at nm. man COURT or xuumrum A1′ iaimmf

Data: the 14:”: day ofMarch,_ %% T

B”EF(‘)RE__

ml: nomnm bx °

R.S.A. No. 2,’

Smt. Muniyamma
Wio Sri T) Nanjappa
Aged about7Q~’yea;fb.-5′ 2; ”

Resident of _ in
ma1ur’ra1u1+c > .

Kolar Ditrict. *

Repres;e;i;*;;_-3-” 17′ Ali? “E!..”1-kt

L.N. »
sionwaniappa b
Aged about 47 ,
Rio LakkI1r” ‘I’-iribii
Maltjf ‘Taltak ‘ ‘ ‘ ‘

….. …App_enant

‘ ” 1 B R Sr-jnivaaagowda, Advocate – absent)

by his L.fis..

1 Smt. Ramakka

ad’ b ”

about 82 Years

Sri Nanjunda-fin.-.

Aged about 52 years

hi

3 Sri Srinivaaa

.A.g-.213. 2-.1.-east 42 Wn”

“”I’Il-II

4 Sri Ra-uncharudra

Aged about 39 years

5 Sri Namyanaawamy
Aged about 36 years

6 Sxi Kondaraj
.A.ged. about 34 v-an

‘-1

Sr} Raga:-aj *
Aged about 32 years; T

3

NO..1 i8 fllfl 54,1; ,
N02: !’.I:.! 911%?»

oflate 1%.

_ _.–

Lakkumobn ~ ”

w /, Mal?Jf”:Ta1fik.

‘Ka:)lai* A5562 R%,.~.md.e:-.*.e.

under section 100 of CPC against the

|4

‘aid me:-:aT1t» decree tinted 23-3-T107 passed in RA

g No.97l2OQ0 on the file ofthe Additional Sessions Judge 65 P.()..
~ ~ ii 5. CIC of I Additional District as Sessions Judge,
” dismissing the appeal and confirming the judgment
‘dc-.::tee}’dated 7-3-2000 passed in OS No.49]1989 on the file of

. the Prl. Civil Judy 1.1;-.934, _l\.da_1I_I.1.r:

This !2S.I\_. mmina oz: for %.u-rs €}’.ii” day, th’ %”*

.fl”de1ive1edthefollowing: 1 T/.

w;,/

U3

._!lII)GHl’.I’!’

.1_._ ._

N6 re’pre:aiefita’ui’:r:. Gnu: Ob § 17:65? V

Hence, the appcai is fbr 4′