High Court Karnataka High Court

Smt Ratnamma vs Smt Lakshmamma on 7 August, 2009

Karnataka High Court
Smt Ratnamma vs Smt Lakshmamma on 7 August, 2009
Author: A.S.Bopanna


mm mwwm war wmmamnm mum cgum 05* MKNATAM 1-mm amuxr Q!’ l(ARNATA%fiz mma cuum’ Q5 MRNATAM MG!-+1 CCWRT OF KARNAJAKA REG?! cu

Accordingly, the ¢rde.r dated 30.9.2068

stands quashed. However, it is made clear that if

the parties have: any other right, it is always-“jV “-. “‘~. ‘
open ta agitate the same befare an apprQpri#’:EeVA.« VV:

rerun: and the mere retention cf r&’%-?’fi’h’.3.£ a’_z’:t1::;i§éan’é:” V’

or this crater will not come in their :$e{a3é~.} ‘*

In terms of tha above. tha””‘L«§§t.iti¢r;. _5’t2§’2:d§ H

dispased 51:’. No order as t<:"'c=x<;f:st;s§W V

Eta"