High Court Karnataka High Court

Preeta D/O Sri Laxmanan vs Sri Velayudhan S/O B V Raman Nair on 1 October, 2010

Karnataka High Court
Preeta D/O Sri Laxmanan vs Sri Velayudhan S/O B V Raman Nair on 1 October, 2010
Author: K.L.Manjunath And B.Manohar


m Tzm mar: ccxxm as Kamazrmm AT smemgsas

mmn ms ‘rm man my cm €)C’P0BE1?!;~~2?.}j15§’gs’__::’ ‘

PfiESE§’I’

aim :~im’=BLE nm.mmcE: K.:m§mm§:am ‘

AE1’£¥.__ A A M
Tm I-2<:3r»z=Bm

Prectadle SsrLLe'__'L'i_ _ ~ ':17. _
Age 37 years,
K0-6?'3:é.§'q3*~".fla'i3r. *3I"t'$:.3:
7"' min:

E::?s)Q1fa’1i_H’3§.1′ Laymzt,
Mawdi mad,

s:a;4v¢;an:a.am%

s;eB.v.ag:¢*n;:.a Haas,
flaw? Gm: Erwrm,

Jindafi Vigaya Eagnra Steel Fat. Lt:i.,
“‘H0%&1®¢?a3i’l’1¢wc mzsjid.

V campourxd,

A hm M.

fight} mm’ «sf …ms1=emm’r

ms WA 13 FILEI) IS {If Sflfil} QF TIE IEITDU
GE A31′ AGANST TIE JUDGMERT AND
BEC%E I}A’i’ED 25.23919 PASSED EH

6/”

:23

2emNa.13s1;2:m at: am mg 01? TEE mmsmg,
FABELY CGURT, BANGALCRE, ALLQ’%2″BQ’C}W

mummy man UNDER saunas 13:1; (‘my n
zuamrerac-:2 ACT mm DI 0H £312’ 1%2iAIi’i’3€L<§»<Z}T£:;" %

315$ REA cammg' an

mxmmm .1, mm mg
fig":

Lmxw    that
the appellant ia_   t
: of  , we have

Eat in by the appellant in

granA “t”éf t am’ my under Swtinn

Marfw act. flfiflm, um cammt

féufifi the cram’ of the court belozzw.

.. this stage, barfi Gamma} fizz” the appeflant

géeqgzeam the Court no gmmiz him to withdraw arm

“uppi with Iiberty to file an appiicxtims; undm Seem’ :1

25ofthsHirxix1Mar’rxa.g¢Aatbcfmet1wFam}yCeurti11

the disposed of mafimz QV