High Court Karnataka High Court

Nagalambika vs Shivakumaraswamy on 4 January, 2010

Karnataka High Court
Nagalambika vs Shivakumaraswamy on 4 January, 2010
Author: Ravi Malimath


_§atiz:fi&

Wm mwwm am-= mmwalmm. mum «genus: or mmmnxn HIGR mm: as KARNATAKA HIGH cause! or %ARNA’!’AKA mm COURT cw KARNATAKA HIGH t

3, fin heazing tfie ifififfififi fifififififii .f@: ;t§a

§%$itiQfi§§fi; E fififi Ea gaafi grafimé ta :g;é:fa&$V

w’:& tfig i§§m§a§é arfigr, 33 zhg aria: $fi§§z §§s ”

gggg

fifififiifififéfi aha fiE$EE$ yagaafi in fipfi, EQMEEQE

I ‘ §..m3

sc’£:%~’

whergia %&lf aharg £33 be%a’«aii§it

giaiatiff :§%:%:m amfi tfiareiayag £é$m’§$3w

-<

2
&f aflg aaaafigia ;r§§e::§_Jfig2fla: fig §g;§u&ad.
fixaatfiiaglyf itam éfiéii $fi§i E §a§:& 25: %$
axalufiafi fifif csgifi béw%;g¢€:#§ i§’é§é ghsrg af
fa3§a2%€at §&}é;* :. fi§§ §:[ fiéas§ss iéat are
§%ra:§&In:%§Vj§§§m§n£§ §%%%$:;¥ Qhiah aalia £92

lataxfgyafigé a§,:§:s fififififia

£5 ?§f %:§%’ afaragfiifi zaaaaaa; tha WI?

ufiaifig éayéié $5 mari:§ afifi ig ffifififitfifi

9 EW’
IIDGE

$f”t¢: ?5$ ”