High Court Karnataka High Court

Tukaram vs Thammanna Since Dead By Lrs on 12 February, 2009

Karnataka High Court
Tukaram vs Thammanna Since Dead By Lrs on 12 February, 2009
Author: V.G.Sabhahit & A.S.Pachhapure


KNEE? %!s{V¥.§{Héd5ava Raddy, Sma M.Refidy,

EN TEE HEGR CGJRE U3 KRRNATRKR

CiRCUE? BENCH RE GULBRRGR

DATED THIS THE 12Tfi may cw FERRU§RY.fQ®§x .3
yaasmmy:

wag fiGN’ELE NR. Jseficg v.G._sa3R§fi:§*»V’

3-33:13…. V’

TEE ROH’BLE MR =£@§iIC$ Afs; PACHHAPURE

;

BE?WEEN:

Tukaram, u M
égad about ?5 ygagsg
$56. Eittsfia Jifide,
Uqaypatiag: Nil, ‘V
REG. Hsu$e’§a.Zfi5~€8,” “”” ”
Pr0p%r”$hi%a§us,’

§u:b3r§a”§:s:;»§a§ gag. é9?ELLA%TfS

3.%.Kenche Gowfia

and H.Eari3h Sfietty, gave. Eabsenti

fiN§37

‘fffiaamaaaa,
‘SEQ? Vittaba Jinée,

fiéafi ;§;,;§§’

‘E. Rukman: fiai,
E20. late Thammanna fiinde,

:aVprofi%3Q_.

Ex}

Major, R0us@w:fe,
Rio. Chitapur,
Guibazga §ist.–E8E

3.. .1
{:9
REID

Z. Sunil,

SE0. late Thammanna Jinée,
Majcr,

?o£eman, ABE Ltd.,

Shafibad, Guibarga *:st.~b8bsi@§.

3. Rnii,
S53. late Thammanna Jinde,
Maggi: V . .

CEO, Women ETE Collega Ifistru;tQr,” n»’
MSK M131 Road, Gulbarga–38S_lQ1f ;zV f>_¢ RESPQNDENTIS

{Appeal abated agfi;hstER1 vicpaj St, 26.Q§.2UO8.

By Sri. Ameet*KufiaxjDéehp3§d€;f%§v{ for R2 & 3 [absent]
and M/5. K.Appa gas &’:;$fii;ajVKuma:, Advs.

for R2 & 3 Eabséhi}. ‘A” “V 1

it-~5r

_V This BER is filad u{S. 96 0: C?C agaimst the Judgment
anfi dacrafi fit, 2Q»§4.Zfifi6 §assed in 6.3. N@.%39/29¢? cfi the
fila of Eb C232; Judge 35:. Qu.], Eedam, di3mi$$ing the
gait _§G§ “§a§titi0§¢ aaparatg pasgegslon ané futuze mesm@

Tfiié. 33%-ubominq on fez Finai Heazinq, téis day

_ §ab&ahit 3.,’§@iiv@red thg fwllewing:

§Q§§¥%§?

“?k@ case is caiied Gut. ?he iea:n%d ceunsai app@a::nq

‘Ear tha p&rties are absent, §e :e@:esenta:i©n :5 mafia.

kg/5% _

The appaal is dismismed 1:03: new-pr03ecutio:1.–‘_W_ ‘~.

.7 4’ V H