High Court Karnataka High Court

Sharada vs Bhavani on 27 January, 2010

Karnataka High Court
Sharada vs Bhavani on 27 January, 2010
Author: Manjula Chellur Gowda


‘- , “::§A:~s.;gs;%:;;:;f§ *
“._V§:sf5€f_3’ 7:2g:.§.?%:<§» Qihfirg wQEZS§3€3 §"€§E:E'€'TS

-Smt. %%3.€ji§;*ga§{3§a_§ RH} 3:5, Sr: Véfiaii Sagsaiigag 91:; Six $33:
éiifate, §33};f;?§_E$€i§ S$<::'e"£'a3:°y_§ Eff; ?'wfianTga.§z3:'e, Rifi E§€"i.§ Q3 & "?
" i:::;$£ie;¢.'_E:e§£§ s"ai;3f§'2§:":£§:2:.. viii: Gzrfiisi" :C§£~B,§§i{§ 28,8;2{}{;%€§}

– _ V8%5{‘:i§oz3 E3: of SEES, L%§{}8 graérizzg flzai this §’fG:f§}1%: ifigzzifi
, _ : ma§? E39 gzieagati ta aztier £231″ serzwisat af 3<:<::}?i{a by 3::bst17%Ls€e<i3
' Sfifviiffifi by vzay sf pagéfir §;;u§:';§iCaii9:i: $5.: "iJ':i:a}«*a Vemré" daily

E3'? firm: §~-§§<3;ze-§ <:::§2′:* me’ E{;:§€f%z’;¥E’A§{2% gr :3;-2s-:<_3;x;_:;::'§'}§i?&’§’%{;Ei} ‘§’E’~€ES TE–iii 2′?-“ff? §L>_»’§E” age’ .’;;a:%s;:s;::;z%’,–,j”i.;%§e§¥:s;%2::§’:’ M ‘ ~ jj~_

5;-§..§}:? §:§£}?*~é°E§LE E*€§§?€S.J{?;?5’E’§{3{i .
§%?%§;’,} ‘T , . ” :1’

-#933 ;»-Esisrgrgaw; gyzazms%*:*:{.::;:’;é;,’?~g v§§§fz:¥{§-a::gésx;§gé %:§:’g<;?:%;..K;.§;"2ira

Misc, an :24_::::§',;.{.;:;;–:.::;g?;

awe; 9:’ ;§;P;>EA;,,…:u:£.>{–2a.: 3 ,2′, gzéé? §£§::;;25§;

§?%E’E”§JEiE:N:

i§,i3a1:2i{§.a ‘ M ‘I ‘ V

Efigfa ‘1;:”‘€13:.§%§i§i7Ep;;:g«2.V _ ”

Ei§3{§ C}t1ri’«::–:rs __ — A.P§–‘*E§E,=L«§%§,’»§’i”

{§E§§; EV?! $k ‘§§’:.;§;2.’:fi{*3 §%§;§W3<::a2'{.&:s}

z'~'§§"~§§: 2' "

{E?>}>–S:1-r§.; gsrgsgzsgxggfiggi; Ra. Sfirveci, 82:23:. Gggagafi as gm
;E§i”1¢:}«:~F:;2’az; FC«fé_§§-f?s2rt:ee:£, ffiri. iémashafikar Sheziaarzg E3}

§m’v”2’s<

'?'E1i3 is fzieii uzzdgr Qriiér 'J Ruis 2% 9533:? wééfi

amiss géaper, EV§a:i:g:–:.Ea:"<% ami grass Sfiifiifh Giizar :~s,m:£ furiézm'

T.'§;a.1§é:";*;*:'?*€3 2. 1:}

ix.)

éméiii' 35% {his E—§{2;§';'%3§:*: C:::,s:2;*§ {it:::::m:–; fifi z'a.:2<:§::zf "E§%'.:::*.
i:”m::3t3sE:a,;::}.<?$$ «:5? §:%}.s": :ff.§'i'S:€'i' " ' "

Ezia Mi$<:.W¥ ::rm.§3’i§; :32′: :23}: €.}.%&? T’.z*?4§§”~?;57’r.”‘..>:?§::2z’:?}-;’– .7′ -* ‘
§%2′{A§’i;§E,fLfx CH §?ZLi_,{.§§€, «J1 :1;a<.i<z ihéi :h.i2.{m:~'§.z1g;~ "

GRflER
Eviisir WI E24 153% ;' 2'{}G€} is ;;2;i}:3.¥gi,<-'c't:"§.,
E S3116 §'"£{)§iC{i ii} :'i_:$;3{;:a:{i%:1éZ'é$» 2, 3 ' (8. E335: ;;a.;§::*.§

;_m3:}b§czmi0:2 is §~£én1§1:-1{§ai};r1§i}'*-'_ ,§;?{'};'%:f':'E};.""*-;i%?~3E', §v§aT:1ga§;<:;z'§3

sdé:{is:§11§ iz1::1.§<?.iz':i:1g £135: dais Qf &fj'§$;€:&E.i§'fi21{f*§f.fi$:. 2%} 1%,
C333 i§3.__.:i':€5 _§.ar5i¢:§::_f :__j:f V '.2:{:r ii}.

sd/~–

JUDGE