High Court Karnataka High Court

Smt Vijayamma vs Smt G Hemalatha on 6 June, 2008

Karnataka High Court
Smt Vijayamma vs Smt G Hemalatha on 6 June, 2008
Author: Subhash B.Adi


..S;fi’;§:O,jé’ E3§i§;i*¥

I’ OF KARNATAKA HIGH COURT 0?’ §§AR!_’§lATA!(A HIGH COURT OF KARNATAKA H363 COURT OF KARNATAKA HIGH COURT OF KARNAYAKA I-HGH COI

33 ‘F2-E maxi mum’ QF 2-=;5§§A’3’a1§A gr O
mma Ti-ES ‘rm saw my’ Q?’ JUHE.V2§3$’ IO; O O 1 V

‘FH£ E-i$N’ELE §;@,J:.I3*§fz:::3 S{§TE%_§Zf3;é§.SEi 1

CPLR. P. 3%. 6 5 6 , 3?

BEWEER :«-

smmamm, O O

Wffi mwrmgmxtmgg

fisfififl 33%;? f£’E.;.%*£’£~”E;.8,., . O O

F RS, O

3013?: S:’.’*;.’$E.«:E.:§..;Ff:’f.”¥’;.iV13’zfi§’T._.’2*’

RE3@E¥§5w, * . ‘

»

% Sa
Asaag;

S..’r%yfi’ G
O « i3[V3fl{:£7§ I*§J%@E’~.3§I’DRA mm,
« ‘fiE§’£${fi§T 3? Was,
O Raafislaaaé 55.3′ 249.9%; :44,
* am’ ::;;,mm 2&2 mg mm,
j * O§=mMaLm2g:, pmmmamg,
_B;&.H{Ee%§.If:’:m – :51

.$%”I’I”I%’ER

..RE:$P€}NDE§§’1″‘

\J’\lI-ll\J’Li\ll.r\I !l\ I\1r|.l\aIu nu;-‘nu «nun -.. .- ….

FOF KARNATAKA HIGH COURT OF f(ARfiATAKA RIGH COURT OF KARNATAKA HSGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H§Gi-i COI.

mg SRLRF mm 2;;;s.:3§? <:R.?.a:;&-3éa{%%A%;*m;LLL%'.
aavmamfi £2232 Tffi §Em*:<3:szE.R ma;a«ms3%3*§§.a*r%kk%*;$:-:2s~%
1-mrmmsi §;::3Lm?':f' may as p§,g.a3a:wr:3 32:? aama *§=£~&m%%k A

fifififi-R E£'£'§iE% §$.fi2.:'2§Z3f}:$ j
fififififiv <13?! fifi $3.3 SF kiiffl fis*fi§§–;*£§ l3g§E;ff§Gfi;3'.,§.3RE?_, \\

Ew flrLEwP: mzrmxfi sag a§§§{, " L'

mad& the f:s:Bm¥it3g:-

‘%’% . fiié Ems flied tm
m % zmgggf ‘iéle “§’1’ia1 Quart aleng
wi?;h a : mi mmrds Qfiw has

migmi aim ménm :22-;m1¢_=,r’ 9;? am

zaéwiaiasi pgagmy Tm zmzmg Magatzate has
pumaaxm sf the r:.2z*dm* pasaed. by this

V gm%%g1a~#» “i’f”Wa §§fi;§mi Ha. E529? mm.

AA immafi muztaagi far fizfi patizimnéf submfita fltmt

4’f;.1’I;éV’-_§V}f;§’iE”»§f2§;£f afifiafi flaw’ t flue pafitimzer is unrier Sec..3.38
%;;k2? Nmgazjfifiifi Enazmmam ma mm gm mm ma ta:
E-Ea aka gizbnzim ‘tlmt ha wcufi appwr

” mime me gm: mm ma am fiate: gimfi as mém murz,

E’ OF KARNATAKA HIGH Q0i..§R.’!’ OF KARQIATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H163 COURTOF KAR5=-;T.§’7″.=7*.§%?A HIGH COI

Wfiwmt gs:-Egg Ems; the qtxmfian 23%’ nmm%.m’:*;ab;§it;;:,.
juatzixzca vmmfifi %5: met 5:’ aim gaefistizazwg 35$

beffire “Sim Iaamfifi Magtmwaaeg £3;

W§§?&l1’%.};’1¢ 2%’ .§§’%’n E mum.

3,. gfimfidlfl ,, ,    is set
amfie. ?&?'£::Zi'."§§;%:*.aa1v'    the Eearned

Mawmaig an “?:{f?.’%;i}%§;§.’g5:;§:%{$ W:g.¢;3@m ma ieamw

.-‘mats $k;;;ua;ki_4_”ta’;”: im. ‘mi.a§’;a’n’ :21 pass appmpriate

C¥I’fi¢i”Su 9:’;

. . . . .

Eudge

‘Iul\I’I-‘I\J’lI\II-l\l 8% §\ll|hAIlLI\. lacuna.