mi fim mega mum er: Kaammm arr samafigas
mrm ms TI-E mm mm' QB" Jmuggy i
339933; A
mm HQNELE rm, JUSTKEE if
RESUME SECCDND 1§¢%.g;s;55% A
§E
1.eSmtsVem'amm§ '
Wis Eaté Mofiapm, '
aged aheuté5yeg§;:*s, j
2.s:~i
3/as lam Mcsfiapgza;*,_ V.
agad
* , :
die Zatg ----
agaé awn: 3i?.'ye&;f$_,
3!$3&?4% {f€t:$§$~:3?a§
'a;,ge:§[_ab«s:'1zf§ 352' gégfisxm
at
1:
as
f
3
s
I
2
;
:
.
»
.5.Sri
— «4 ._$V,§’, 3 Eats
V ‘ ?5
am Efigfitfq at
_ vi&g&5é§§ 13g
A -fE%@aIsr& Hart}: Takfig
.. , Egg S§3m§fi£2§1E{:.2m%ar§
6
— .._ . …….. uvunl ur mm-HVIAIAILA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR’
AND:
Sri M.R.S.Sadnsh.ivaia.h,
S] 0 late Pat:-31 Rudrajah,
aged about 54 years,
Residing at Mathkur 4_
Village-56:21 13, . _ .
Bangalore North Taluk. SRDNDEHT
(By Shri.P.M.Naraya.na’ ‘ O- ii
tag.”
100 of code; .§4f’v..Ci\r:’;LIV” agaimt the
judgcmcnt passed in
R.A.No.135/:2O0§;”A:_:’? §¢; the Presiding omoer,
Faat Trsackkcmgn-Li:,O%%’Ba%:.ga1gr¢ iém-a1 District, Bangalore
dhmissfig Czonfirmjng the j’L1dgen:m1t
and passed in o.s.No.271;2om
on of Civil Judge [Junior Division)
V’Ba;1Vga1{bfé’ARflrg1l Bangalore.
Second Appeal on for
: day, the Court delivered the foflowizgu
present appeal is filed ngajxat concsux-rent
of fact. The Counael for the appellant: would
take this Caurt through the judgements of the Courts
below to assert that there was a cardinal error. insofar
3
ll.’\lll l.J\u\_o.–. .. —
W3
as the icianzitgr cf the wit prsparafi were
The appailarzm aria mt have any claim in
acre cf land which was said to been tic», ~
rwparfi-ant by the Larni , It ..§s
the rfipvandent he-w¢ve:.* sfméefi £2:-;m.ar.:3z*e: 63’» 1 T’
land squareiy in yantfi
to the appeflarm by vi»6:.L’.au;””.1:9¥:}_.’;’c.:$:§ia:’xaVa:-iganéuvzvz cf the
houndarxes’ . ” appellants
wculd aspmt cat’ the
mattmy at of fact
wlfich iagay “?s§z:” thaz weuié mt afibra a
gmmvfi flw Saris sf Civil §
1968.? m entmwiz ‘£113 aypmig The
aha mntmd ma’: Efifif have gm a
asyect af the zmmr is :.r: m
‘ mm fha éispumfi lam anti that they
% m £5 with rm am
% *fm;;amm:; mm suit is
in fawn: af Sim
waaifiwafign baafam
juziméiafibmi Efzvii finurts, The pa-mam aywi in
§ as it éfifi mt givé fififi $5 my sufiatafifmi
$
qumfiam Q? éawz
SdF#_.%.
3udg3
fram aazabfiahizg their ciaim mm’
pramty in the suit.
er
«nee ma?” 3 M%§@§ Xfizxw ééwfifimé mfi $3? fifizfi Qgfiméigfig :93 353.33 3?… .:3..t::E.:;.., .5. ..