Karnataka High Court
M Nagaraj vs A S Krishnamurthy on 20 May, 2008
-1-
III mm mm own': or mmwrnn.
ms am am
THE HON'BLE m2.JUs'I*z@ RA§d"MOfi;\ii"§EfiDY
n.1;2.R,P.
BETWEEN " Q
1 Muacmma V
AGED. ABT+:>Lrr54 *
NQ.41',4._Gi2{)§JND-.l§12{)0R,'~_' L A
*
M PEPFPIONER
(By K mo, samcmxnm s.RAo,
AND sR:.RAGHAv1=:mgA S.R., ADV. )
-..p– —–n .
V T_ MAJ; :§%’%::£i%3HnAMumm
” 3:0 ‘!.,’&’I’E A SEETHARAMAIAH
_.AG.*&_’.E) ABOUT 55 YEARS,
N(J.’41, GROUND FLOOR.
~~ CROSS, MALLESHWARAM,
BANGALORE 53.
RESPONDEITI’
(‘By Sri: C N KRISHNA REDDY a. smmmssn xumn rm
T ma cm 1
THIS amp IS FILED U/s 46(1) or THE mnuarmm
mm AC1′, 1999 AGAINS1′ -ms ommn mu) warms m.
M
counsel further submim
make mam’ of I-2a.35V,0()())’–~V V’
by as or %
of the learned counsel
for [I is mammary wispoeea ear.
3 V’ liV s:;4i’-;t’}t’J0/–, in deposit, is permitted to be
of the rcspondent~–landlon:l.
sd/–r
Edge