V m-nmnn rnun uuuxl Ur KRKNATAKA HIGH COURT OF KARQIATAKA HEGH COUR1
pa
% “” ” . {£31. …REsmNm£HT
3% Efififi :::::2z;m* 3:? mgzésyram M A
mm a mg fim. law my age” dEHEuQ:–398»~: x :
2-iérgzszma 4 ggmag
W. % V]
E3.*mzE.Ez»z: F’ x
$mt.’~£§j&§ra§{:3;narie@%%aya
W33 Ven}m3.;araj1.;.,-“‘. ”
mm *
%eéa%u%333*é~%=éz%%:% 7. A
Rfiat fi::s=,.’%E<'_, '§é£fiz%i§e§_,"'–….V–
$3» Cm3;as,VCI'~'
V"fi3mE mm, mvmamy
%””§’§$£-i’a;i1Pet§1t1h¥n’miuz:derSec:.24a:fCodeof
Pgwedum, prayirzg ta Witkidraw 1211:: M33.
“Ha.5;;2’€I30′?’ pandirg on that: fik. cf the Pr}. Civil Judge
f3=r.§?wx§jsimfiCJE, Knhrmfibamfim-tkm sametn the
Saar’: afthe 1*’-‘ Aéél. Fmily Court, Bfilnm.
fiévfi Patifiran _ Q ..m«m1’1:1g cm for admissirm
this éay; :% Cfaurt mdzzs fall-owing»
,
LEEQIIJ \.l\I’I.n|.anIuu_n. unn-
933133
gwtitiimnms’ hfifin hag sfiught ‘*~
gs. ;§’a,5;2w? flan; the Cefiflrt as
sass; Jazrzigfi §S§:D*m.§ am CJ ErI_,.vIin17ar ix: %rm% 1;»: j $
— ._ . …………. u. no-uslirllruvs mun uuulu ur nnunntmm I-ms!-i court? OF KARNATAKA HIGH COURT
3% {Sin pe.«;-ma: $§ c:;§&£s;%, NLu.236;2ooé
gnding in mu! M.C.
r:g:.5;2::::>?’ vi’ the Learned
{3…}’.M.., Kazar, it is
wag: has med mag with her
minfi? the said €.1.Mis.
and rmiawonflent has filer} {M aaki
ram; mimg’ dim:-mm’ of his mm-mm
‘ ” V%;E1{:..§£i.i%:;§ua»a’3@.z*. Sénw tha qumtiom inwzlvvmi in both
‘ 343%,, k. is desirable that
V rzsf’ zhcm am wiad and tiiapcaed tafby one and the
Qauza Ham, thefilwfiz