High Court Karnataka High Court

Smt Narasamma vs Smt Bharathlakshmamma on 13 December, 2010

Karnataka High Court
Smt Narasamma vs Smt Bharathlakshmamma on 13 December, 2010
Author: H N Das


iawtik

§§ Efififi if:z’:§E§§”§’ 5″? %;5§Z§?%§§§§;:%E;§:§ Eéfifé €:§£LéilZ§§i¥;

Téfifi fig? ‘§’§*§§Z 33% Efif SE5?” §§«§_?;E»E%§EE§§ fgifiiié

Rfifiéfiéfifi §«*’§$? .a.?§§§;¢%§g%§gg

fimzi, %%’$.2’$§a%;; i 1;

$51112: Egria §;€?§’2$.§Z%§2%§z§

:2; ‘:”$§Ea§§§g§§

§:§%§€3 §:.§§§_’§

€::fi§’:’%:f§f; «
$%§§:§a§,%2£§i:aa§$§.zg.». ‘

gay 33% :4:,3:3;%§;::a;;.:§::i%%T:a:ggg%:;+;g;§–a£am:g; 3% §>:%iss:v:%~ia%%.§

2. Smtg’
¥§§k sf §§_:*§;as:§?z§°2§.Ez31é.::*%§’z}g
ffiaéfii’ as E%f$.3%3

._f §%?;.a{:§i:__:-g Eyfigzggiv .:*.+::;:::§§
‘§%$§:; ixiié
éfifri’ §§g§:§’:;:}
A V 533$ %”Zf:*i’i-;%’._Zi?A§i?3§:*:;%a§§:’2g§?§
“”§ag£:%:”§, éfé §r”&m:$:§§
ai mhézgg

AA , Sj§: 7§’§::gE?3 $33 firgégsvsg

._ § ESE: E: i2″§;&gfi§
” E§$.E§%$;§€}3″fi:*= 35$} £§”?i} §E%i§?$*§§E§*3TS

Efigé ?g§ §;%g Efiaimiaag Egzgmzzfsgfii ffifi 33$ ‘ffiiéu
Eéigéfia fist §a&§§”;5=f§fii§$fi%$ E; 33%, £32 fiaffinéya Eafizég ggév.
fa? §i%§§f§?”‘E§fi.’§”%?:”§§

t§z’%°s%$§:

fxgvxgmx

3. In terms of the compromhe petition, thg’

is hereby dhmziaaad corzfiming the

Decreecfthetrialcourt.
Refimd the Court fee. 3. m1w.%

Lrl-