High Court Karnataka High Court

Sumalatha vs K Raju on 28 January, 2009

Karnataka High Court
Sumalatha vs K Raju on 28 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATE2 THIS THE 28″‘nAy 0? JANUARY 2009 g»*'”‘

PRESENT

THE HON’BLE MR. JUSTECE K.sRg$mfi§R;Rgof«f*

AND
THE HON’BLE MR.JUsTIcE s.N§s$§YANARAyANfi
MFA No.493″3A/2<:%o"3 j; A

BETWEEN:

SUMALATRA ,=*

AGED ABOUT 7 yEARs;. : _1-

B/0 M VARADARAJA¥MU§THY”gb .,_«.
MINOR REP BY HER NA?URaL GUARD1AN
FATHER M vARAaARAJ£;MUREHy’,’- ‘
S/O K M MADHAvAcHAR;gwV<,'.f=_ ._
NO 1183, 4/aima MAIN, E ANQ E BLOCK
RAMAKRIsHNANAGAR;.%MYsOaE– < "'

. APPELLANT

{By_Sri Mig 9=NATAfiAJu ASSOCIATES, ADVS.,)

AND:V

' S/G Jan KALAIAH

Wu AGED AfiQUT.39 YEARS

iT*N0 ;249,-4711TH MAIN

«. 'EjANDa? BLOCK, RAMAKRISHNANAGAR
'-Mysafifij

'""~2*7~ §HE?DEpUTy DIRECTOR 0? FISHERIES

~,KUV£MpUNAGAR

' 'A__MysoRE zawg

MYSGRE

C:€%//K

deposit in the name of the minor in any

Nationalised Bank until she attains majority.

Accordingly, the appeal is allowéfitfin

part.

TL.