High Court Karnataka High Court

Smt N D Manjula vs D P Veeresh Patil on 7 January, 2009

Karnataka High Court
Smt N D Manjula vs D P Veeresh Patil on 7 January, 2009
Author: K.L.Manjunath & B.V.Nagarathna


1
EN ma KIEQE mung: or Kawwmm AT ”

nzvrarz mm TEE 29″‘ DAY 03′ JANrJA22′;«’:_::2e{;é:
gfifisgflihw V’ ‘ . __ .

was §i61*€’ELE gm, .3tz$::3zc$*.;«:.::}%; T.A’
$33 Keavsm J:3s3:_fi $:_;E’;V?;f’.
M; 2:9}; f. 2:; ”

BET%E$fl: A_ w~ = V’: fi&
1~3,§,2&.anj1zi.é?§ F=’i§;tu*?§;i;3~ V’

Dex:en&ra3;»;5:2″‘, 36,1″,-:.–‘$I’_V 3e3.–:.v..’f.3_.°i.&’.i.V
village, ‘ §ia?:f_ihar t ”

§avanaa3*eré’..§isT*i:3,, ,A§PEI,.LAI»3?

“=rih3;vasa.n}
Am: :

§m?;?aarash’§§£il Sic
fiagiéashgypg , 33′ are-ars ,,

W.-‘:=;%: 2é1:e:s..2–~§*¢:t:, 9%

Jen;

‘ s.”””” .. «v%.r::al_yananagara ,,

_–«-cf

Ba_x;ga;¢x¢’~4′:; e . R£sPG2€BEi~3″i’

A §B¥.~§§§ra¢ate $11.!-i.V(Ra.jaxam}

V £32115 £vI.E’.A’ 315 filed, under Sav,::,3.9:fl§ of me

_-§’af’:x:;.’;£y’ Cmzxts 3:32: against the judgment and éecrea
‘=._ flat3eé 17.8.2865 passéd in KC Hcs.169″?,/2€iCi2 an the
‘f-:’…’£.[e af the xx Aaddl. 9:1. audge, Earnily Cmzrt,
‘VEanga10re, ailcwing the petition filed ‘unéer

2:5

fixeé degasit in any nationaiizada ?banJr,;… fa;¢;° ~.;§a5t~–

csffice £3: a period emf 3.3 yeara

gxhaege and she is pezrmitteé ta draw ..:1..sa__t__e:;e’sf; .tc;m%a:£<ig

her maintanancge, Apyeiiantl hasAaggzqgéé=.ii€s..'w§;f3:a§fira%%'-._. ii

ai; the cages film by ._1:eer 'a,g§aL;j.:;5t[,ti:e; ' :'as§:3<fi€:n:ién.j:
ana .1?' neaessity a:r,1s&a"";:a:é;2:t;as V"s}_3§;.:.3; géijgduce this
jcint zmm bafor$:' j:bE:a ;C§e_”L3.a:3t g

3; In”‘*s;3?;&3e’ 51:7 V’t;.12’=e.”a. ‘”3ca:.;°;t 1% arm: in ZQIIES of the

sejqfiiazrafizzt V’a1:f;fi”i1’&§i at between the partieaf £3315

53:35: “d._;i..sp$se6,. emf .

Sd/~93
Iudgfi

Sd/-

Judge

8?? 391 $9