IN TE HIGE COURT 0? M% AT B3-'|.N(§ih.1.% DATED 'mm TIE 29*" DAY or MAY, 2093 PRESENT THE I-IONHBLE am. avsmm 2- THE HOIFBLE 1-ms. JUSTICE B.v.1~maA.r»:2a _:
R.F.A.NO.1465 orI2oo.7T .f:.
BETWEEN :
1
sm SAMPAVATHI * _
we pmmnmma 1;~1:v:.n;w¢.’sas.__A
MAJOR ‘ 5 _ A.
R/A nnvzuzaxa-A ‘ctaowxx
,
eovzmmma ‘nEvAn.I”ea.’
sic Pm A’«.DFfiDIGA
::[§i*1a;3:;EvAnxGg§vvcm-slaotnzn, 1co’:.”x*ARa. enema
‘V ” ~,;z.J:.:;3:’m:r:z;$_E, Asaommeam
” pmmmaaa nnvmxaa
MAJC§R’ ,
R/A BEVABIGA comaounza, xo’.r-rAm mm-‘Ix:
AA Tqmméatmnn, m
summnh’ ” nzvmxea s/o pmmnw DBVADIGA
MAJOR
R/A IDEVADIGR Cftfiil), KOTTARA CEGGEKI
JALLIGUIDDE, ASfi0
!&NG’n”kI.£)R.’E
JAYA S/O PAD DEVADIGA
MAJOR
R/A DEVADIGA , KOTTARA
JJA.IsIaIGUDDE, ASHO 7 ”
!
JAYANTBA DEVADIGA @ JAIEANATH DEv3;}z>§Dx£§§;:.L3″‘ A ‘
S/O ? DEVAIDIGA
MAJOR .
R/A nnvmxea COMPOUND new-mm ‘V T 1:’
JALLIGUDDE, ASHO ..
Uzmsa DEVADIGA s/0
MAJOR ..
R/A nzvAnIeA.vc%U1:pV,L*-33:9-rTARA caowxx
JALLIGIDDE, ‘
zwsapavmgx . % I)/;:%’~ – pbmzmmm DEVADIGA
HMOR’ _ V 4. ‘ .. ” _.
R/A EEVABIGA’ KOTTARA caowxz:
JAI.I£IGt3DDE__, ;wE6
_ %%m2msg nEv$i>”ie.A s/o p DEVADIG»A
‘iz._1A., xmfvpmxan COMPOUND, KOTTARA cuowxx
. a’A1.–~:;;c-Iiatabz, ASHO
10
nsvmxaa W/O RAGBAVA DEVADIGA
” MAJOR
R/A Davmxan compaman, KOTTARA CHOWKI
‘ ” JAI.LIGt1DI3E, A5EO
11
m?E
BEASKARA DEVADIGA S/O RABHAVA DEVAGIDA
HAJUR
R/A DE’VfiDIGA COMPOUND, KOEETARA CHOWKI
R/A DEVADIGA COMEPOUIE3
KOTTARA mama , J’A’i’..LIGUDDE
ASHO , MANG’AI..ORE
5 ‘THIMMAPPA s/0 mm: KALYANI
HA-J’€3R
12/A nsvmxes csmn
KOTTARA momtrc, JALLIGIIEIZFE
A.SHOIQ~IAGARA, umxeamzas =
arms REA FILED W3 95 ‘oz? Aamnswfg THE
JUDGEMENT AND nscam’~..;>’r.;.r;3″.e3–.2’oo7 PASSED IN
OS.NO.231!2006 on THEIFILJ3 erg? “I,AnnL.cIv’.I:L
JUDGE (SI-LEN.) Am C-.’1’M.},’ E”-£§a.N.2- smnss
AND .
This » “<,£.::u'~: Orders this
day, Ag, d_e'J.i'v*a.tféd following:
…. ………–…..__……-………………_
In _v1sw.. filed by the counsel
Vfqr appeal is dimaissed as
Sd/-
‘Judge
sal-
Judge
V . . «. ”