High Court Karnataka High Court

Smt Rangavva W/O Sabanna Akkoji vs Smt Ratnavva Calling Herself As … on 2 July, 2009

Karnataka High Court
Smt Rangavva W/O Sabanna Akkoji vs Smt Ratnavva Calling Herself As … on 2 July, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAI3 

nxmn THIS THE 2"' DAY or JUI«Y s"' 

TIE Im1~;*3L;s MR.JUS'l'ICEI.§3 v%s2rrL'z1mm3# 

  
mm Honrnns Mn.Jus'r:;i'Ej xmsmvmmavma

mzr.§mé,e$46%;I2¢ag

2. 3§;1TTR1aNGAWA%j«¥%j'% %
Vs}/O SAB:%g§*E}'€;A 'AKKOJI
AGE: $5 %5R:.%A%%2;4A:~:r4s1KER1, TQ: Bzmei,
X  'DIST;E§iAGALKOT.
   .,.APPE§,LANTS

& k   .:{Ai~'*R:Ei;LANTS ABSENT)

 5. SW RATNAVVA

CALLING HERSELF AS WIFE



Ex)

0%' PARASAPPA AKKOJI,
MAJOR, ace: PEON AT
GOVT. HIGH s<:H1v%r~z,% M   
JAMAK§~{A&Af\I.;jUI, _D1s';j. ET1§gG'_AI3K®'I'.

THE   
WATER 9£:$aIJR<:a'&; '£.}VE\{§EL{3PMENT

€:f:R<3_;a,?J}iSA'I"7:'€§N'~».,.j"  
ANAMD }?AQ_ 'cmzsaa, %

BA;'f\§G~F;LC?REj; '.   

,'§'.}'-{E CREE?' EN'€}iNEEF=E
 '-i:KA}'€:P~§ATAKA..IRRIGATICDN LTB,
 §2I€Z5i~Z'I"H«_.DI3/ISION,
' % k V8ELGg2%L?E%!{;

 35?: $333033
 N,fi;Vz§E€AGAR,

§;';§3ALKQT.

=  EIEAD MASTER

GOVT. HIGH SCHQQL,
ANAWAL, TQ: BADAMI,

DIST. 8AGALKOT.
 RESPONDENTS

3. This appeal under Sections 299

(E) sf Indian Succession Act, which is

net tenable, is dismissed for :iéi1’#prQ:3e<.:u1§'o«r;,VV"*7

_":'{'I1f§GE

.135