High Court Karnataka High Court

Smt Malli Deshamma vs The Assistant Commissioner And … on 5 June, 2008

Karnataka High Court
Smt Malli Deshamma vs The Assistant Commissioner And … on 5 June, 2008
Author: N.Ananda

“F.é§féce cbgections.

gsa filed U/S.54§2§ of LA Act, against §nej
Judgement and Decree dateé : L9:l2{20fié §é§$§&v }
in M.A No.33/1994 on the file Qfifihé Ad§i
Dist. Judge, Shjmoga, aildwgng fig appeaiflifliefig
against the Jadgmeut and A§a§a»datea»}f2é.$}1994
passed in LAC No.26/99 on ihé f}ié Qf fhé Civil
3udge, Sagar, partiyuéégefitihg ffiéf§éference
petjtian in respfict Qf”wé§ §afi@ $fid{}éjecting
the referenwéxéQk%%3§§ciu$f fif% €afifi fer
enhanced cfifipgfigggfunwéfiflflgéefiipg furthar
enhanceméfii §T’¥;@befi§atio§i”W
rm/fwx

Th§s BSA is é§mEfig=§§.fo{7orders, this day,

the C9urt_madéug§é fof£uwing

?Euai;y”bne week tima is granted ta comply

‘W If office objectiens are not complied within

/’2! 4
U

one week, the appeal stands dismissed_witfi6df«i*r

reference to Bench.

‘iyby : V.V

by IE2?/«

M
;&V’V – ‘Iv,-3 V

,’v. _,m. -.M’

1 ymflffig ‘ , __”

w :)a:e~«@g/a~/ca/

” “-.§..:;s’f::ta§i:t Véxagistrai
iigfivfiauri of §Karnata!%-
‘->3 flgggglara