Karnataka High Court
Smt N V Ramani vs Sri B M Rajashekar S/O Late … on 22 September, 2008
un u»so""£i\l'I: I
...w. ..,.,.,..wr mnnwmlflnfl rm.-.~rI mum or mammm Mm: com W xammnxn was com: W mmmam mm was
IN 'me HIGH COURT or KARNATAKA AT aANGlL¢R'E »_'~v.
mm-:3 'rats THE 22"" BA'! or sevrenaeazebhuué jf _
BEFORE
THE Hcr4'a:.e muusnce " é 7
BEFWEQC:
swrmvaamm
SECRETARY, coumsxn A 'v'HQio'I.;..'.'.
2"" moss, vflwmsm aoA::, %
VIJzfi.YAN.lef'afi;.;Q:,L_.F3M¥GA:.QRE-40.-f'~ L
(By snama : P: '"A£& .'§?ENi£ATmHA c,
caaunamr»..n.e»:ov nsoov, ADV's.,
(ABSENT)
% 52:; M
szounrfi
T ' mm £80131' as was,
% war are.-0.1423,
_ 24"? mm RGAD,
' kA~%2r«§);:aoss,
% AL cscmoAnAaANAcAR,
aansawne 559979,
* n%oEN'r
Mia: it re L Assecmes, ADVs., FURCIR )
- ~vw-vfV_.y'- I\nnIV.MiH§\R nmari LKJURT OF !(ARNATAKA Mimi COURT OF KARNATAKA I-NGH CWJRTQF zmmmmm HEQEH (SOUR
CRP FILED W5 18 OF THE SMALL CAUSES
ACT AGAINST' THE JUDGMENT AND 3
DATE6:29.'9.2{K)5 PASSED IN SCJHO. 198f2m3a_
FILE 0F THE iml ADDLSMALL CAUSE§,_ EUDGE,'
BANGSJQRE, (SCH-'l.NO.15), DECREEING TH'E* "'
RECOVERY OF MONEY.
This Petitian earning an fin;-.f§:1al4Em;';a§:i'ing V.
Cam: mad: thc falkming: _
Pafitiumr nngj that at
552-. raquest of «petitioner, Ema
was granted and from
61.99.2933
an »6.’§fl’v;hsa;iay, learned oounsal
fur the ffifiéfinution awn what:
the agar is at
dismimed For ncn-prosecution.
. ;