IN THE HIGH comrr or KARMTAKA,
DATED THIS THE 5′”: DAY 05* FEBRU1«.i§i3r,2<§o9 V_: % * x
BEFQRE:
THE H0N’m..E MR.JUS’3’iC_E RAM g;:;3:31:é§Y VA
REGULAR FIRST AP;PE#5La 1510.” 323200
VENKATASWAMYV 7 ~
S/O.VADDARA'(¥~L§F’PIAH g
AGE-D ABOtiT’–.45%”1_Y_E’=ARS,_ ._
R/G.KODiCiHIE{}:ANAHALl}I, ‘ :
BEGUR HOBLI;– 3 V ~
BANGAi;C§RELt)RE”f:§0U’?.H”TALUK
M % ~ . …APf-‘ELLANT
(By an :A_NANTHV.xUNaAR«–¢; k H RAMU as
H s mVGE_2~znRA,~.VADv)
k % FNMA
«A -.8/0.;tz;.av£RAPPA
AGE!) 55 YEARS.
2 VEEKATAMMA
AA : 4′ vw”o.sR1.K.PAPANNA
‘ . _ }%GED 55 YEARS.
‘” RMAPPA@PR.MU
3/ OF.SRI.K.PAPANNA
AGED 45 mares,
R] C3F.MATI-IIKERE
HOSUR TALUK ,,ێ\
:
I
.1′.
Judgment and decree does not cal} for
well founded.
The appeal is withot1t..__ merit. _ and *
rejected.