Karnataka High Court
Nagendra vs Smt Neelamani W/O Nagendra on 1 September, 2010
4 parties solemnised on 7.2.1988 is hereby dissolved subject to the above conditions. We permit the respondent to withdran efioufit of
Rs.1S,0O6/- deposited by the appelieht before thieT
court pursuant to the order fpaeséd”~ond:§{3;201fiV’
.p%* 53F
p
towards the litigation ekpensesh:
i f” JUDGE
ifjzz/02993.0