Karnataka High Court
Smt Kamala Rai W/O Late Lakkanna … vs Smt Akkamma Rai on 18 September, 2008
" ~. « ..... .. 4
AGED AB_OU]'--6S*~-YEARS,
ta/C: xcvrmno or 'KOYNAD VILLAGE,
C_(BY sax... iB..V.V§(RISHNA,ADV. )
=-Tnzs wm 9511110»: 15 FILED umnea ARTICLES 226
2:qua..2z.7 0:: THE cowsnmnon or INDIA PRAYING T0 QUASH
A. omen DATED 24.1.2995 masses av THE CIVIL JUDGE,
=4-._(sa:.o~.,), wma, D.K., aw IA.N0.1 m os.:~ao.53/2001 AS
» 'PER ANNEXURE-A.
YHIS DAY, THE COURT MADE THE FGLLOWING:~
IN THE men comm' or: KARNATAKA AT BANG,A£,'C5f{'éf~ 2
DATED TRIS THE 18*" DAY or SEPTEMBMEHR.-._2S£ J_3 " ' L
3EFoREg7T
ms HON'BLE MR. JUSTICE»A.jSiV.§(ENAUG;Q¥~"A@Afé-:§W'D.3.
wan" PETITIQN %:$:o,4%1.*.._~5.{'_;_4,oc}5A(% Gh."I~aCPC).. §
BETWEEN: 2
SMT. KAMALA RA},
AGED ABOUT s5¥.EARs,;
w/0 LATE LAKKAMNA at-xx,
R/O BALAKKE HQU"S'E;_ J %
ARIYADKA ~
P.O.ARZYADvi{EA,"j;PU'T '?7§JR""§TALU K.
DJ-(. %
*' A " _ PETHIONER
(av sax. PUNDIKARI. Esfiiyv-,--qgTA"BHAT, ADV. )
AND --.
P';Q.'if.QYf€A5,~.,MA{}i'KERI TALUK,
KODAGU azsnzxcr.
* % v RESPONDENT
THIS PETITION COMING {TIN FOR FURTHER HEARING
It is made ciear that the arrangement _
oniy an interim measure. The Triai Court or”
the suit on its merit, without being::i,rir§.ti’etri:f:e;i’~..:
interim arrangement. Aii corit«e;}tion’s;o’f’–bothggiéerrties
left open for decision making b3rTriai Cour’ti.’V’
The writ petition st:§mil_sAdis_iios§e{i”‘oIf3=if:cordingiy.
Registry is toi;.s;énd_”fort§1’v2=§–tii, a copy of this
order to the necessary action and
comfiiiaflite. it ” ‘ ~
Sd/92
Iu.dcj’5
Axsae*._ »