High Court Karnataka High Court

Pushpalatha W/O Late P … vs Vishalakshi W/O Not Known on 7 November, 2008

Karnataka High Court
Pushpalatha W/O Late P … vs Vishalakshi W/O Not Known on 7 November, 2008
Author: N.Ananda

IN THE HIGH COURT OF KARNA’D’:KA

DATED THIS mm W my or ~ I

BEFORj5;..

TI-IE HONBLE L

gggsgggisws m?

w/o mm ”

mo news] 1. moss

I)! C’
R1′-Q H0 23] GROSS
; ‘ }3ANGALO_RE–23

» ago MTEPSATHYANARAYANA
J’1..7′”a::Arg3,V~’MmoR

-_ ‘=.7R,’G7EO,23[ 1, 131′ cnoss
BANGALORE-23
REP BY MOTHER PUG FUSHPALFEIHA

4% gszzm
DIG LATE P EJATHYANARAYANA

17 YEARS, MINOR

no no 2371, I31’ 012033
nmmmmmamaaa
BANGALORE23

REP BY MOTHER

Hit} 3ldT.PUSf£PAIA’I’HA

Itn. …__ _

IH V’SIVl\-Imuu-u

4.11.

% ta.

1%

V,T.,FA%§}’RAI¥&AM

AGED ABGEVT 3% YE*\%

Sf fl.LATE T’RAfiAVELU L&R
[HU GF IATE

3
AGEflAEO{}”3’fi£3YEA% ‘-
S;c3.mImU12ANGAM.aHn

P.’I’Hfi:Ji€GARAJ{I ” ”
Aarfibasamaevgam %
sm.PAm&rRANc%AHarm.a5mL:aAI.
{ALL e;«::>.Hmt’EL 313333’, was :2?-HIEWK

AQE£iAB{Z3TL1″‘1f $3 ‘mam ”
w;a.3Hm*§m’;’i33m’« ;

:3; o.9Am: iJg§n.

12,: CLI9’EEIfI?Z£’!«%;1’JéIP£?’fE?

AGES: 3XBG¥I1″~$:2′.YEA”tZ’$
w;a.<}_AHEsH. ,1 Y
$;O.PAEwURA1*_ffiA§A;§13 aamzim.

Emma $'£'R.?é?E'3Z e::x;

,.. ….. ..

A V §5

” .Aw;Aa;m1@’J-mmm

– A s;o.mHnz;rRaHQmAnn .

z~;.1s:::m;s.::x, CH .

‘ x kmgfi warn’ 43 mm
% a$;’?3.PAKnz1mNmmm§ samm.
% HQTEL $’£’REE?. Azw mmvx
% a 21;; .

&FP’ELIA3%

[By 3232 :- G Hfl& 3.?.’I§£3=T7R’Y, A§’%f.,)

am vuvmuxw .In *W”‘*” “””” “”‘

5
………-…u.-……..

I V’fi flI W] fl HQ’? KHQWE
EAJGE
RIO £33 Rfifié, G&Fi’BH.fl’ii%.flA.Rfi
B.PL”f’¥SA.3″§RE»-s’5/6~3114

2 VEIA 3} 3 ‘ V
aw.) gm 252$, mmfimamm . V % %
BA.BIGAia.’}RE–$631 14 ‘ . ‘
my BY M-::rrHs:sz v1sHAL.§mm
E3′? PE’T1T§C31*¥E.}Si gems’ _ F %

3 snnzwweevmafamgxim-3::

Lmsrcm 1 .V
R}0!W{3§526,

aE2’E’£_Mc:1″1mE-.?v}a*:sm:a£{3fiz
gs’? I?-I§;f’I”‘I’.3*i§Z}1’§’E*I2′!s£i3.’l’E_§E§ R

K&Rfl&\y._un,

E.?;§i’G.ékw~;RES’£fi’§?’«?I5Fi.FLN$PGRT

saum wnsra

–i’}C3UB.f.«rER€§fi.£3,’ sgammaeam

4 %:’I’%’_§J?E’~;é??5,S.£§i§?EiAL=..§:x’33??R£’,%LLER

$3;

‘ W;’r:1~v’r1? Pmmvfiayaa wwma
A
” xcgzm ms? .. R..E8PfiI’IEEm’3

g:.gavm7t : 3 ammma, .mv., ma 35-21

_ V. _ 3R1 D.VEIAYA KUMER, AEVR, Ffifi R-E
‘ 3R1 3.$E*Bf§..PPfii; £13332, §?ifI.§R R;-11

~ ma Fmgy 1:,’ 3. 334 :3? was mum stxczemszsx

Aw, Atramtr Tm: amm ma: *m,;m passsn m P &
s,c.§n:3.w:r*; E33. GE’ mg mm mm Tm: 2;: max. cm mgr;
.IE.¥flGE,, aafimmam gm/3aH-:.:;§ PfiLR’I”I.»’&” anwwms THE
§+**:§§:§2 mg mam: cw’ szrccmsmfi

P.Satyam$afl mmugh

entitkfi 17:: sex-5v:m bmmfim af

with rwpczamenm 1 ta 3″ The
grantad summsnn m:=.fm_

to 4 afifi rmpendantfi 1 115 heéafixi.

saw? the appeilam are

3. fin lwfi af 6:51
and dacum¢11f.:§j~;= 3: gym a irwitatinn
card, 3516., pay slip
ma was mm to
Mfg eazxgfi and 3 zsamly ‘siijagsrkum and

The lmrusmd ma; page” an

the avéémtwc adéumd by appeilants Ems

gal namlyg Plza$}at& was

P$Sathyarmraya.m an 3J§U.§84 whm his we
% E x vmnamm am am. ¥ time ‘ is
Hszwesm, the aéai jufigc wmfiwing faat that law-

A P.S.athjiammyaa.m axfl Fuahamiaflm had Eved mean

as husband ané wife arm tfsmt apwlmrzm 2 tan: 4 Wm

M .

=.l£\!l I I-l\II_lII…lI.