High Court Karnataka High Court

Smt R Chandrakala vs Sri Y Venkatesh on 4 June, 2008

Karnataka High Court
Smt R Chandrakala vs Sri Y Venkatesh on 4 June, 2008
Author: Subhash B.Adi
«I-

'.'I'I-IE HIGH COURT OF KARNNDIKA AT BANGALORE

 

BEFORE

 :

1 am' R CHAIIDRAKALA  A   -

we am Y  .  

mo 3121   A    

AGED ABOUT 33   L  . ~ j x  '.

REBIDIIIG yr NQ1.2'0,._AvJ      
21m   man
UmYAm::g%msoRE;19%k    

.    %  %   %      %  1=E'Imoma:R

[Byszfi  ADVOCATE)

1 3121 Y     
am am  GOWDA

% % AED~ABDUTV3§__¥EAR8

    A mzamtm AT No.42, 3111 mm
;  % ysiracaoaaxnaoan.

:   " 

. ....... uvwnl ur nu-unuunnn HIGH COURT OF KARNATAKA HIGH

 RESPOIDEIIT

   '1'!-IIS, CRL.RP FILED UISAOI CR.P.C B? THE

_   ma ms: P'ETl'l'I0lIER PRAYIHG -rm-r nus

 'HGITELE coma' um: as mmsnn 10 am' saws: mm:

 JUIJGMENT as macaw m*.23.2.os means m

A %c:,nn~sc.r:o.a9;o5 on ma: ms or 1115: Farm? coum-.

  arm ms: amass 'IOALLOW11-IE mun man:
 wnn ooszs.

mmv THE THE 41! my or JUNE 

Tu nolmu: Mr. JUSTICE. SUBH&.5E['. I_-1,  { 4 ~