Karnataka High Court
Shakeela D/O Rama Bai And vs B Manohara S/O Late B Sanjeeva on 7 March, 2008
nu um man mum at Iuuuumum A1'
I-'Ia
auuu. I.I.u=I us
(I
run Hownm m§, a§1s*tIen:m
&Lu1ar\seoona Apnea:
fl_El.'W_1§fli3;
I
J.
S139-..'|:-=..el..-.=. {-35 y-.33..-'.:=.--}- _ V
W/o P _Pur§_1shotfm1na_ j V __
and d_l;fE.§gh}'.El'_.Uf V '
'
:;,.na daugh_t§r.9i'--Ra'ma Bai
W,' '
W:,fo"B,
anil tlaugghiex' of Rama Bui ...Appellants
«A Vijaya Krishna Bhat, Advocate)
_ E Manohara (50 years)
fin of his '|:'s.%jeeva
' Residing at Sundaluluma
Compounfl '
Bolar
Mangalou: --- 575 001 ...Respondent
RS5 “=un:u’–” ‘dis 1% if C”:-(“.s afgaifist;
and decree dated 16-6-2007 passed in RA No’.’6.52[:’.3004 “[01:21;
No. ‘l?A”3-I3] 1999} on the of the Plesillingdffieer, Fae: ‘i’z*aé:k L
Court, Mangalore, D.K. dismissing the fipgeoj
the judgment and decree 17-$1999 OS ”
No.54_I1996 on the file of the v Addsgicszggaz
C/C,Mangalone. * – A * Z >
This RSA comm’ g on fir-. ” the Court
i:’r.1i”e’rv:-d flit: fofiiflg: _
settlement of
the He has also enclosed
setfleihent the parties. Memo and the
enclosuive~l_:’is~ Agpoal is dlsndasad as
sd/’-1
Iudqé
imp,’