RSA.NO.276 5′ 2008
1
IN THE HIGH COURT 01+” KARNATAKA AT ”
DATEI) THIS THE 2&0 DAY or NovE1v1B.E1§_’ :>,o’é9~
BEFORE I I
THE HON’BLE MR. Jt;s’r1cE’H.G_RAM£’;.sa§x” ”
R.s.A.No.27’6jgoos
BETWEEN: I I I
SMTKAIRUNNISA — I
ZARINTAJ
W/QLATE A8D§;1;’.3:AL,£:E:I:. I ~ =
AGED ABOU’i’§1_8–._YE.?{1’2S , I ‘
R/O. ANJANEYA ‘ . . ‘
VIJAYAPURA ‘.
CI~HKMAGAi;U.R ‘(‘.?.I’}”‘:””¥i::,\W’r”- _1;<.;;.1_ ' " ~ … APPELLANT
(13? SEt'.I;E~3..\I/_IXT*)\f'.) -I
AND: I
SMT. 15;. D'.3USPfIEi£I,,AMMAI'
" – I_HUs_BAND_'s NAME 1\I.’._I.f..1?<..:\rwN
AGED .ABiOIL?’i””5.6 YEAIRS
R/_o.~ ANJANE’:.’A”&3fI’REE”1′
‘iI1JAYAPI;’RA ‘I:i}<31fN}…
CE{1K;MAGAI','i:,IRC1"EY – 577 101 R.1"€S1-°(l)NDEN'I'
I _ {BY S1:-1. r;.£.C;JJ9wAKIR'1'111. AI…)\-".'}
AIWEAI, IS I~'I§.,Ii"i') I,E,x'S.E(}O OI? CPC. AGAINST THE
A AME) DIECIERI-iii I')'E'.2=%.1(}.2(){)7 PASSED IN
IR.A;NO.79/2004 ON 'I'I~II§§ I*='II-i~Z OI' THE CIVII. JUDGE {SR.DN.}.
CHvIIK7:\/IAGALUR. I)ISMISaS§NC.': TI-Iii'. AI"§'EAI. AND CONFIRMING
THEE JUDGIVEENT AND I..)E3CIRI3Ii D'I'D.l.2.()7.'2004 PASSED IN
"O;S.NO.360/I997 ON 'I'I'-"IE3 I3§1,F. OF THIS PRL. CIVIL JUDGE
* {JRDNJ & JMITC. CITIIKM1\('}1XI,I§R.
THIS APPI3/\.I, C.0EVIIN(.3 ON FOR AIBMISSION, THIS DAY,
THE'. COURT DELIVIEIRED 'I'I~'IIr3 POI,-I.{' )W'INC}:
RSA.NO.276[2008
3
1ibert§,.> to 1’nst.imt’c;* 2’1 E’1’esh suit”. in respect
the sanle s1,1’L)g;ec>*:~1″natt'<*:*. /3\<~<%_uA1d
the two C()urts below 2.11%.’ exssiclti’. ‘
Appeal disposed of;
JUDGE
Cs/Ata