fig, 2. SMT.LAKSHMIDEVAMMA @ LAKSHMAMMA, AGED ABOUT 51 YEARS, W/0.831 VENKATAMUNIYAPPA. 3. SMT.AMARAVATHI, MAJOR BY AGE. D/O. SE1 C.RAMAIAH, W/0.SRI.CHANDRAPPA. RESPONDENTS 1 TO 3 ABE
RESIDENTS OF HAROHALLI,
KASABA HDBL1, KOLAR TALUK,
4. S81 HAMACHANDRAPPA, _
AGED ABOUT 61 YEARS, _”z
S/O.SRI SEENAPPA “~
RESIDENT OF D.ND.182G, a * 5 3,’
VENUGOPALASWAMYATEfiPLEwSTREET,y ‘
KATARIPALYA, KQLAR. I ‘; _”,V
5. SMT.AYEESHA’SULIHA§A,_”a
AGED AB0uT,48VYEaBs; ‘v_va_’-
W/0 SR1 MQHAMMEE HA§EEE’a__
H/0.HAvBLI_MoHALLA;gKQLsa;
5, SR1 gnfirfizvaz AHAMED,V
,=’a&£u.ABogr 55 YEAQS;*
I_S/O_SRI NARASALI AND
‘BBOIH£E~IN~LAw*0F
SRI.§0HAMEE”H§NEEF.
RfG.HA¥ELIf%9EALLA,
BA§D5RP£r,.x§LAH.
” é esgx sYEb.$AHgBooB.’
._”§gJ0a,B¥ AGE,
-_s¢g.sR;.KHAnAR HUSSAIN,
1 Rxa EAHAMATH§&GAR, K0133.
g;aééi sgagaga,
‘ f~,_aAJoR Ry AGE,
%
–wiil\§tafid’&ismissed without further reference to
. t§@VBen¢h:
SID SR1 ABDUL GAFFAR,
R/O.BAHAMATHNAGAR, KOLAR.
Rasvounguigsz
BSA fiied UXS.10G of CPC against the §uege@eei&eul=_
decree dated: 14.3.2003 paseedgifi R e§Ne fifiéfzéeés ‘
on the file of the edd;.D:etriet_Jed§e;”Fee£Vfr§e§§f
Court~IV, Kolar, disposing bf the”n#pea1 fi;ed againee
the Judgement and Decree defied} ?,1eéndS’eaeeed in
QS.No.6!1998 on the fgee Qf £fiEe§fi§i5Civ¥i Eudge (3r.Dn.)
Kolar.
This 333 {Q ee$;ng=pe gee aeaere, this day,
the cone: made tee reireeseg:
%»’jr:mef;e=geeneee til; 30.05.2099 for compliance
of afficé éfijéetions, failing which, the appeal
Sd/~
JUDGE
GO?!
5; ?3§§u=£%6′
g- ‘stem
amhtieeaf $wfi”‘”
R|figfii€1’i’§””i”3’3″0 :13