In:
In mm mm! GOURT or Imnlmrmut A1′
I.”\.-‘.4-….’l at-‘I-.£.. III..- I “I ; –
LI-RIC” I-lllfl LIIC 1.1″‘ ‘Y
.3…-ET_’.3!_E.3.L3£1.;
Srifiaagappa V
S/o late ChikkaJ’C31UW€iappa.«i ‘ ‘
Aged abou’L_6–5 yfsam _ V ‘
Resident of _ V ”
Ko1 _ 3 ” Viilagé’- ., V
Kasabaflcabli.
Kolar._’I’aluk H
_% % . t
, in… 551.: D ¢i;.=.I..-1.4..- n…:-.a..- A.A.mn_n4;\
~. \I_IJ u g 1 _J\ _ _
gmm iyappa
‘ no
A S} .!_n’tga’ ‘Cliikkaehowdapipa
62 yams
‘~ (‘1 at-v:Il’|’:In’.I¢|I:In
I-II»-I ‘|-I KJIIIIIVZHZ
_ VS/0 late Gopanna
Aged about 46 years
3 ‘ Sri Shaka!’
” S_lo late Gopanna
Aged about_38 years _ ‘I %
13%
‘–‘I
10
‘.”‘”F .
,4-4
_ 12
|..n –
in 1′
Sri Manjunatha
Sic late {‘m%..*’-ha
Aged about 36 years
Sri Chandregowda
S/o late B G Ramaiah
Aged about 41 years
Sr: § ”
‘.510 late B G Ramaiah
Agw abziul 59 5&3
Slo late B G
Aged abcfiii yf1§al’3′ V.
sri 1
3,19 1-.=-.+.-.2 v. .1.-!I_in,._in1i’.w:§_2m1«e-Lair;
'
is M %
Si 0 V
Aged about ytms
sfi M W ma
‘ gsjqlatn;-. V hiuzflvwkamppa
Ag:-,.-.1 “e_.b-nut -38 year;
nnuurnwuu
* %’~ai”;auwmu5r’
3/ahire v Munivenkatappa
,.§_?ig==¢i’~~’aioout 36 years
S10 late V Munivenkataypn
-Ari Rav1.’.1:I__-mI_=_v’
S] olate V Munivcnkatappa
.._J ..’I–.n.u- A
Pagan uuuut 3-: years
14
15
pa
(35
17
18
19
S1-iPSrinivaan
Q}- I_.|._ 1! Il_..__..___
-1110 lam V. ra
Aged about 40 years
Sri Gangamju
S] 0 late V Papanna
Aged about 38 ycagg
Sr}. ‘.’w..w.’r-=*.e=he=.
S] 0 late V Papanna
ageu’ ” about 36
Sri R V ‘
S’/o late
Aged al)t,m’l :35 y:_t’:ara’ ‘~
Sri
Q In: In!-Ar Dpncnéa-«unfiy ” V.
wlv .|a6I.vI.g :\_,LiI.|.ImwI.£§.:-In-I. .v –
vA&;<:«1%'s:1_1im~; :30 " V
R
about .31
Sri Govindaraju
Sri Sumsh
(1;-ntrfln
JD-
28 Sri Dodda Gangappa
29 Sri Clicmpanna
30 SriCNamyanaGowda
Respondeznts 20 to 30 all
Sons of late Dodda Cmwglappap
3 1 Smt. Ammayamma
W19 _|-3.!-;-. Mzmjygppa V _
Dlo late Dodda Clwwcfiappg ..
Agar} sham. 56 r
CL’!
10
Sri C’; I I .. V’
Slo !at.e’E}9§Eda Lfhqwciappa ..
Allan: ”
“§¥;?;.i’l.-;!.’~1.1$–_._!’n’Iiié’~;».:*’:_sa_11;a1li
IVKaaaba’HVehlil – l
– _.’1:.._._ r’-.-..1_-1.’é. .
.u:a:u xmum.
I{e.1ar.Disttic5tE- ‘ mfieapondenta
(ByvVS’11’i W1′ éayamldi. Advocate for R1)
1113 100 of CPC against the judgment and
EL,
T–2~;=:le;:a*;e-.i~.2cs-2-2005 pt.1ee:d. in RA. No.1En’.2,lQ003 on the 111;
.:<
O
"l'=lll1e'PV1iesViAt:lVi1lg Ofliuer and Additional District Judge, Fast
' mar-
‘ -. I I
-auk. ~-nirfi-‘l”v’, Kala?-, dim1firu’1g’ the at-“paal aft-1′.-aw’-“…’.ng
the zjizglgmcnt and doc-me 2-7-2003 panned In 08
-3
«.1;
JIII U. ‘9 I
fi0.3i3[f£0CK5 an the iiie of the iuidiflonai uwu uuuge (J1-.fiii.)
This RSA coming on for orders this day. the Court
delivered the following: I V
14!
N6 refrresefitafifi. ” ]
nouvpnucuiion.