1 HI ma men court': or mmawmm, _ DATED THIS THE 10'-*3 DAY 01:' FEBRUAR§.'f§t§Q9.:' ~ THE Honrnm MR. JUSTICE 3.3'.
L.R.R.P.No.4595 omégo *
BE’1’WEEN: ‘% ” ‘V
V. SHANKARAPPA, % 1_
8/0. VENKATE GOWDA; ‘
AGRICULTURIST, _ f
AGEDABOUT 65’&.’.EAF:s,’ « _
R/O. PALAH;§LL%.vILLAGE:,”” ”
SRIRANGAMTISA—fr£;LU1§,.’_ ” »
MANDYA I3I’S’FiRI,CT- * *
s1NcE'”15§’:iA13,.:LV5gsY iiigé
103) Rs, .PABMAMMA, ”
W/OJ’-l’§ARAYAN,; »~ _
AGED A.~BQu’1f’;4o YEARS,
_1DGACOLG!’§Y, V
v- i~m1xI.JANAGUI:)U*,”‘ ‘
~ . ” M¥3QRE«..1;)Is’rRicT.
S. MLETHA,
‘ ‘W/0.’re;é.zéAYAN GOWDA,
“”-.AG<EF) ~ABC.)U'E' 38 YEARS,
FALAHALLI VILLAGE,
.. SRERANGAPATNA TALUK,
'"-MANDYA DISTRICZI'.
% igd) S. VINIALA,
w/0. RAMACHANDRA,
ARAKERE,
SRIRANGAPATNA TALUK,
% ._.(By Sri: SMASH: KIRAN SHETTY, ADV. FOR
KELAGINA PATE,
NEAR POST OFFICE,
MANDYA DISTRICT’.
1(c)P.S. VENKATESI-I GOWDA, . ~
s/0. LATE v. SHANKARAPPA, ‘
AGED ABOUT 33 YEARs;,§_”—-.,
PALAHALLI VILLAGE, 2
SRIRANGAPATNA TALUK,
MANDYA DISI’RI€3’F.__
1(1) P.S.HEMAV”ATHI, __
D] 0. LATE V. SHANKARAPPA, ‘ ”
AGED Aaotrrso Y;EAR’S,« ._
PALAHALLI
SRIRAh!GAPA’-!.’NfA
MANDY5. ‘_
1(g) P.s;MANw, _ %
S/’Q. LA’I’E V,”v$HA_Ni{ARAPPA,
PA1′.AHALLI.vIL.I_;AGE,
SRIRANGAPATNA *;’ALtIK,
MANDY}: DISTRIC3’.
. é 1(11);~w.,..s, _SHIVARAM.A..(3-OWDA,
« “Ts/c;;%’ALA*:f_E V. SHANKARAPPA,
» V ” ~ A(iE3D~ YEARS,
” V ,PALA!nIALLl_ VILLAGE,
_ ‘- s%RIRA.1*{ATNA TALUK,
gMAm_:>YAi._ms’rR1cT. PETFFIONERS.
” ~ . A ms. SHEFTY av. HEGDE ASSOCIATES.)
f 1.–FKARNATAKA WAKF BGARD,
BY ITS SECRETARY,
NCL6, CUNNINGHAM ROAD,
BANGALORE-560 O52.
for reconsideration, in accordance with the V’
contentions ofthe parties are kepf g’ ” ‘«
Petition disposed of. %
KS