13-.) 1% TEE EIJH CQJRT 9? KARNATAKA AT BAN§§iQRE DATEE TEES THE 2e?§ gay 0? y0v§§BEfi"ééQ§; BEFQEE f'!'1"~..Lt>-"*-.:ZU P-*:XI$"''4"Ut.';.':7:.'1;'t*""c.') £5? hflb 'fl I''' r'"' 1.
.
IR;D1$:RICi+5?7:341,’=”~m»
Qifltfilfiifliflfifl
:33.
E””_}”
SHEVAENA »V3.i. ‘- v
SIG LATE”E3AP?A G@wDA, a
fi§JGR xx AGE§W, I , u
R/Q K&EKQDiU, “‘,
BELLUR E:LLAGE;V’_ _ fl
w R’?URé yazr’ *– “..
…..,
ECEEE 5L’7§’;Z;¥s:i§%.!Z’:&§_§.?.3’E?.. E31 ST§?:I{.’–T4;3′,»%? E. 34 ,
‘SmBBAagg *
I {E gusaappa gewgg,
Ex.)
‘SEE
L.-r®2__
fiGED ABGUT 55 YEARS,
G§BBIGA, GUBBIGA VILLAGE,
NABASIMHARA5APUR& TALUK,
CHIKMG&LUR DIS?RICT–5??134.
SMT.MEE¥$KSHAMMA.
W/Q SKANKARAPPA GOWDA,
AGED ABOUT 52 YEARS.
RIO BELLUR VILLAGE.
N.R.PflRA TALUE,
CEEKMEGALER DESTRECT~5?7134.
£fiDERA
2/9 RAMANNA.
AGED A8GUY 45 YEARS,
KQPPA TALUK, m.~-
CREKMAGALUR n1srR1cT~5??12aL *_’
D£K£PPA,
SIG VW$?PA
.4…»
G
EAJGR IN AGE, ‘*,f- :1 § ,v-, v;»x ~
LU BEL£flE v:LLAGE,,~.’ “””
w n.PUEA fa’ *~* -ma v ‘ ‘C ‘
U ,. .V _a _
B1s:3:cr~5??134,r
RES?0§BENT{S)
{By $mt, K_v§§1″A§vccArE FQR H1 & R2,
“*, Ssgbaggisfi gang; AQVQCATE FOR 34)
V “T ‘_§S£;fi§&§ B13 190 af CFC against the Judgment
an&.§éeree7§i£ég.3.2@ag passed in R.£.N0.i3f2@UQ
the fiié 9f the Fregiding Uffiaer, §TC, Tarikere,
n’fi§§£mis@£fig the appeai ané madifying the judgment anfi
.§?? ”
NarasimharajapLra.
?his BSA is coming on for Qrders,_€hjé da§,
the Csurt made the fo1i@wifig;”
« Tagaggé,’ ;
Needfui §fi $fi0 §eeks¢,2faiifng*which, the
appeal stafifis,diéfifsséd;_ ._
Km»
:3 an
{:3 531.
,{ E
_ Wggifiiggg.
‘E53 {3%fi€ 0? £a;ns:2kg
Qflflzaiozawéfiazgn