High Court Karnataka High Court

M P Raju vs K S Vanitha on 22 July, 2009

Karnataka High Court
M P Raju vs K S Vanitha on 22 July, 2009
Author: A.S.Pachhapure


alumna:

m wwrwnm Wm munmammwmmum i”EMw’I””¥ wwmgna WE” Wmflfiflfififlkfl WEWM M§J3’5.5E'(§ L)?” MAKWWEAJQA Hlfifi C

….1….

11*} 71:: HIGH com? or !fi!RNA’£’AI-EA AT BAHGADORE
arms was THE 22″ man’ any JULY 20:37-.4¢””T..V_
BEFORE ‘ ‘ V

was HQ-?i’SLE !4H..JUS’I’$CE’.’ , 3

cmmm amsron :=*s*r1’rV§;;or~f xo; i::»sa_ eir’ 2’£: ¢5.€

BETVEEN

SKI M 9 EMU

35659 38 was

SM 531 H H .!?C?£_’IA!~I’

RESIDENT or snubs ‘H032-‘R”1?’ivvA§;£J%;3E
x:.:st»mm.a.cAn man: 575.’:’24_5
smawmprsr ‘¥’ALLI§€._’= ‘ A _ %
xosmv. pI’s.’rRI;c’1’_, V PE*PI’£’IGrfER

(av SKI”$3′ ..;3§§&.’§;QiSIt§«..__§&”:.1gZ’?5A:§.; Psi3v.;

saafr K32. vmizmga; .. ‘
AGE?) €Qv_’:’E£’sR$.

arm 332% 1:: 9: saxaraga.

RES: 331% ‘at.-‘;. I~4″‘a Bisbcx
_;_xs;+>.a aanaxpaz ‘1’i§!PLfi

– ‘ m_s1m!_;xm:ax’ V 234
V smcmgwr ‘rAwx

– ~pI–5*rro:~:nm:’r

“:72? ‘s;é3j:*j_ A cxaarenaasxmrmaa, Al.’¥’h*.3

u’%c:I1i.A,.R§ IS 511,39 3/5 397 ca..9..<:: BY THE

'1z.§$v€2i:.1sez*$. " em. "ft-IE E'E'£'3'."{'I€1!~fER FEAYIKQ we saw ASIGE
A QETED 17.3«3905 93.3353 BY THE (3.3.
' 5 3393; P..C.HG. n u u I n

THIS PSTIWIOK CGIIHG 0&1 FGR HEARING THIS

98?, 'f'HE CGSRT MABE THE FOLI:0'€IN€:

'£iM"h¢f'~\ :41

WW" W mmmmm WW Q°"fT'"*'"i:m W "''''''''""'m"* Wm" mmwca W mmmmm mm mmm' M mwmmcn. HEGH cmm am mmmmm MGM c

-2-

ORDE

Learzzaci Ccunsal far the patitianar

mains: stating that the dispute between thq

has been settled out or cam: and :’_.l1-et _:’j:h;e ”

not press this petition.

In View of the man:c’TV_3i’§:zLed,”A’v-tV:t1&, is %

dismisswd as net pregssed.