High Court Karnataka High Court

Veerabhadradevaru vs P S Basavarajaswamy on 18 June, 2009

Karnataka High Court
Veerabhadradevaru vs P S Basavarajaswamy on 18 June, 2009
Author: S.N.Satyanarayana
xx THE HIGH COURT or HAHnATAKA AT BANQALQRE
EATEE rfila THE 1313 QAY gr Jam: 2039

BEFGRE

$52 &@E'BLE ME;JUSTICE s;M;sAr2ANAn§t3ga 5, 

3.3 we SQ GE 2585

BETWEEN

….._-…….___

VEEEAEHfi§RADE?ARB
AGED 73 EEAES

BGTE ARE gang-ar*}»_’ _
vsmfiasnaaaanmvanuVAwfi ~.’
Ric yanaeua vznaaefi ”
THERAKANAMBI 3¢BLx_E
GuNuLUBET”TaLuK;”a”
;¢fiR%RRAJRNAGAR u:sw}”*” *****
EEE GQ$E~5?lE1i:

3; AE?ELLaNT(3}

Mtg? aria §gE;HifiJUEATfl; AHVQQATEE

……..;a,…….

f=§LS*sA5avARAJAswAMY
. T 333 P; .3HI¥fiE£5fiP?£
,”»_aG:n 47 YEARS,

“a gfc yamaeun QILLAQE

jzamaaxamawax HQBLE

SJ

GUNDLUPET ranux;

caamanaaamneaagnxsm.
yzx C§DE~5?1111;

.;* gssy9mnzmTgsg*

{av 3:1; M;$EI¥hP?A, anvecarz)

BSA filed 333.109 cf cps 4gai3sQ1£&§*
Judgement 5 Decree dtd 24;11;§é paé§a# in R;f€ –
:~s.»,~.sa/94 {am He. a..a.34__4,fa2}
Presiding Officer, East §fagE cgggfigféhamarajanagaz,
alleging the appeal and aa£tin§_%g§§§ %§§ Judgement

and Decree dtd_28.$§DQ.§aa&é§ ii 93 fiéC43!92 an the

file 9f the fiivil Jfi£ge”{JrsEfif”& JHFc; Gundlupata

Ibis REA is aamingzfin fez Qrdezaf thia day,

aha ceurfi géég th锣§llawing;

-n.a………–ug-

the gape: beak, failing which the apgeal wuuld xfa z

grand éiamiased withent reference ta the c§u:t;”5fuf* A

Stir!” n

fl»-~2~4;* ‘éfirk _4/4319

-70 r”

xa- «,_4_ , 3 – fi mdqfixxuwflflk’
6 (6