High Court Karnataka High Court

Sri Kalaiah vs Smt Vasanthamma on 1 March, 2010

Karnataka High Court
Sri Kalaiah vs Smt Vasanthamma on 1 March, 2010
Author: Anand Byrareddy
  _  %

nus - s.»-.«V_-,..r.-7'-H vu 'Vl"|l\l1I"|ll'\f\l"' rnurv \.\J'Ul|l Ur' Iumwaunlv-I mun LUUKI U!' KAKNATAKA H35" COUR? OF KARNATAKA HIGH Co
 " I§.;2'

E: W mm; warm 3? KAR:¢MA2<:a AT  . H

mmm THIS Tim 013°? ma' <32? 1~.§;egRci-3E«éi39'%;"~';;~: A'  2 

Tm I~iC)fi'BLE am J{IS'1'iCE  

   

Rmuma swam  1 

sh:-ixazmnzh,    

swam:    V   % 

Agmi about 5'13._ye.t§;:*3_, _     

Rmiding   " V'  A
Vfl.1ge§ 3:'x:3"i:23,§;,"-.' «.  V
K.R2Pet*'fa§.1$, ';    

 -- f  AP%LL&2€T

{By Sim?     h'  44 
   - 

2 %%%%%

._ ._’}§;’é::-« ,§’aras%§a§
A fl 3

s2g:§}§.§3aghus ~
= aka’: 38 yaam.

: B;§’ih. are maiding at
‘ w “gfittbimialazapwlu Wma,
* 1′ « Kxaxagw Tahflg

Mfiare mama: 3?: 425% msmismwm

§°§°s’§r’§9E

nvw-nu u-an–uvu -nun: away”: no: Ill-II\IIa’1Il”\l\Fl IIIIJII \a\.I\Il\l \Jl’ RHKIYRIRM

§’?’;*§ui96é mfl émm’ nan? wag

Tm R’@11.a.t Swami Appeal 7:3 rm z:1’1d&**

we of €mie sf cm Promdure, 1903
magma: amt dmree dated 2s.:o.2Qe?%yjpaag};Qa_%
R.A,§3.¢§3Ii2€3C% (om m.§a,23;2:§@¢*11
Civfl Judge; {Saninr
dismissing the gym; and me = %

dearw dated eaozmas paaagi’-iafi £;fs;m,«207;2995 ax’:
tha file. 9f the cm Juagg, and Jxsazvm

This V’ “”‘”:é €>0mn’g’ an fer
afimnksion ‘fifim the fe§11c:wirg;-

 _  "    V H':
 firm  iihe appseflant.

2;    flue piaizztifi' flhre the trial

.mE”‘$;m’f in rezapect, sf tbs prergerqx,

yuuzfi that km gm, 3; ef the suit

undcr a rmfimed gala éaazl;

nnda a

wig am am séfisezgw arxfi that time

V U pmawsign akf tha piaéntifi’, in zmpmt at’ the auit

pramfies; It i% agaigé am: film dafazméazgg Wm hmi

* suit :12; afiggmsagzi mrgg

‘ H ” ‘V ‘ = * hi mntinzmzzg

run muuxr Ur nnxwtunrun ruuri Luunga ur nnmvnlunu fllian uuunr ur nannnnnnn rnuru uuun: ur nnauw-«Aw-I 1-nun uuux: ur nnxwntnmn ruurc Lu»

an tbs ‘mm as: me afiiagfi ms:-gage aawa 29.:;.;%;5akix2
rmpmt of the “very suit: pmpez-nlesg
avtmutzicon in Examtiscn P’et;itim1 N5: u

{If the m@gufi amnunt tile”

lands W8:t”¢ mart af sake arfi ‘V

the father cxf the 1; is piainnm
33:34: that : v t§:%_’..pGfi»8€383′.:a:3. sf marfifie king ac: aafieg as the
% ” sameia axmambemzbinamg mzztimpiaintfi, in

*$%gft21§priwrm&tra%e’tk%::?;z:favv3urafflw

fatim, if fig Evy $5 §uarmf’:a3 aha apwfiant

“W” –1-“”” ‘ “‘-‘- * ‘-vv-H ‘-H -wmlvunlva ruun £.UUKl Ur KARNATAKA HIGH CO!

wouhci be erztitkzfi tn swig the appreprizam relggf
n1d%’ dmit suit; Eéawvam , them is :15 VV

qtmtiorra of 33% thaa afmm fi?f’ ?tlG§?1&’€1€§rat;E£§§’§:’

praaxt apfil. ‘Ike seam is

8!’