High Court Karnataka High Court

Sri Shekar vs Smt Rathnamma on 28 August, 2008

Karnataka High Court
Sri Shekar vs Smt Rathnamma on 28 August, 2008
Author: N.Ananda

7 = “””” “””””””‘ “‘\-‘R! aumauanm urr’n1I|lI’.l’Ii’lil’uVl UUUKI HIUH HUUKI U?’ KRKNHTAKH HIGH COURT’

$1 TI-E 1-ml-i caum GE’ I<Z5%fi"§"£K£2§T BANGfi1.Q1§E'; "'..V

mam ms 'gm 25% my amuausr zma 5 _

BEFGRE

fim §§C)H"BLE ::n.m..;§S1*':£E11f§ A;-z_é.3:¢:2g' 4' jg ' J T i

am mwazari wmzmn :~:mm~2g*2anQ5
$2. EH: A}

3:31 Sfitkar

Sge-.Cr~W@aawam}-°" '
fisgad aiasua 54» ysmxs _ *
zagagacsaé aflfitagegu %
Efialzjrawfifi. 3' _ .:: .

[By Sr££1,Eamswa@,V’§££§;; 3

5&3:

Smt.fig .,
W,f:3ff’..hr§.§ala:§rpa

Agm a%u§

Rn5si:i:i:1g at
Egg;-a – _. -9 r§§a%zx._E-Egaé,’ ‘V ” – . .

V Am. ,3

R” Petiazm 35 filed axgma a£ am
‘ Causasi Cuurt act agwmt tk

ju§;g,fi”m—mg amm dawfi 22.3:fi.2QiI35 pamad in SC
N r;.s,1£§€4.’£%5’L’Lj4;2éZ’I:f_J’i§*»»:m ihe file; éf ‘Em }${ Addi. Judge, Court
mi’ “%:Z3a§.:;am {S£{I1E~£.37}, m, émreaing the
gait éhr rfirmvmy Q? mane;

gfiitimxa mmiw $3 fee: heazitig this day, the
Cc,:ur%..m.a§§5 ma fafigwixzg; ”

GEBER

§§’Ei’¥;’3mfifi£’f dafenafiam has
mm: in &:,g§a,1s’_»%5;:2a@4;» mg !3′.§1e«§’z£éV:.£:§§ *ms::.%

— v—- – — —~— – —w—-nu u1r—u- in-‘wrung-1 IIIVHII Iurilillll VII Illlllliflllilif! |’lI\J’I”!- Wm ‘IT’ I\Efl.I’lIIl’|el\lI FIIIFTI VKIUKI ‘Ir l\f1KI’l!IHl\I\ FIIKWTI NIWIWJIII

Smafi Cazxsm Qirztxri, r%.’ ‘% 1* 5

mmvmy turf
amaazra. aé’ -. It is mm; in
dimyazcégi: :;:;-ma, 2a the Iandioré and

gfifiiifiifififf-afi»f%’i1§fifi,~ ‘ sf’ grammar’ is in quaafisn.

has €flfl that

at tha mtg af Ra,1,2C3f3/-

_ has cazatandfi that rate cf rent
Vv fzzf E$,F;;’_:}’5fX;:];€§;:”V. Them wem ymwadhzgg befem the
and Amsmwdafian Cnnumlkr 3n ma

—Z*§~2.”:;A’T§’:{§?il “§A’;”€.R,};,,»”iI3.;’3-$~”¥» and &¢f<az1§az1t ma mafia m'ta1'1':

' aawaréa ammm sf mnt. 45
, , T ' ii} A" – ,,–x____ f