Karnataka High Court
Smt Yashodamma vs Sri Sannamari @ Ramegowda on 29 August, 2008
wmuurul Vnuvwwitm "WWI mwwwvanurmm-mu-n unwu fmyrwmz Ma mmnswmznnm ruwn MVUKI wr AAESVMEMAM HEMP?! MKJUMQ Wu)!" Wflflmflfifififl HEMH fiUUK'f Q? W.&RN'9£EflKa% II H4 II Ifi THE HIGH COURT OF KARNATAKA AT BHflGALORE. HATE}: THIS THE 29" HA'! 03' 3.0605? 2068. : BKFQRE : man HN'BLE flR.J§$TIC§ N.K.PATILf :v" WRIT PETITEGN N0.2G346 oE;ébc75aa+c£é:[_ 9?x BETVEEIEI: sM?.vnsHcnAMMh, win Rnnssn, nfo JAYRREGOEEA, ~..__, A539 33 YEARS. ; =-=; 1_=,;.-, mic nEvAnfimALLAnA$AxnnAHaLLw v:aLAs3,"%;' nsvnua2unn.HnnL1,a-, ; V ;;._~;;%' 1 unannnnennn wngUxg«V .='1_' .," "~~ mmmnmmmm@w ..»3.&.__EIvVV§§tj.tib§ Nine.- dismissed as ten the petitianer gt': by way at tiling 2:01: legitizazata 'évfgfivperty and all the gatitian my be left espefi; " Vv $1.123"-.*.'.*.5.»._I.¥.§'J«:*~<::=I1 made by the learned petitioner is plmod on Vz:ec::»*2':£1;; V AA instant writ Petiticxz in dimissed V«'e§1i:VV-.AV"w;i'3:hdrawn '.rosorv$.ng liberty to; tho ".V §:§.§t;§i.%io:zer ta work «out her: rm:-dy by way of necessary suit soaking hex: iegitimata V. abate in the suit property. All the /. t .Q, .1 B .1 m n .... _. O i t I... t 9 P. in 5 M 5 t N. _: .m m. M M .9 C r c . u 4 M O M M 4 .1 .m .m ,. 5 6 . D Q t n W m w m C 6 .I ..
L3 mxfi.§J E33,.” Kflimfiuazfig .§J .K3§.3 Qfifiuz ?__.z£.§..&§£f§ R} –§.3..§,.§ :E§m._; Eluiiflufisy mg ua._.2..sL.w1¢…_ru%9.:.: a.h!..:r:xs.:r….;.t is 9…… .;;._a|..!aa gunrnn.