High Court Karnataka High Court

Jayalakshmi W/O Cheluvaraju vs The State Of Karnataka on 31 May, 2011

Karnataka High Court
Jayalakshmi W/O Cheluvaraju vs The State Of Karnataka on 31 May, 2011
Author: S.Abdul Nazeer
IN THE HIGH COURT OF KARNATAKA AT 

DATED THIS THE 313"" DAY OF MAY 20 I ;;}e:  *- 

BEFORE

THE HON'BLE MRJUSTICE 5};-I3I')LIg: IVA;z"If«:f.:I4.*1:I M " K. « .  

_%’.

MISC.W.IV0.fl5_’517/20}1». E I _
IN WRIT PETITION N0. 18587/2011 (1, 3.42135 )

Between:

Jayalakshmi, ‘- _ I
W/0Che1uVaraju, V . »
Aged about 34 yeaI’s’««;. C 2; u Petitioner.

(By SriAnilB€é1I)I1+;’A?3&_fi§I.j§”‘*\ I V’ ”
And: “”” H . A V
1 The”State er’ I<_;iI~I«;§1;j;~I:;{I:a,..:T"'
By the"S_eCretaI*y_ to the. Revenue
&_OtheI's." ' ….Resp0ndeIIts.

" " '(By i..,"i<fe.§h;Iva Red'dy','vAGA for R1 & R2)

is filed Order 6 Rule 17 of CPC for

' V3m611dfi2§'«fl!i, etc.

AA MisI::.\\/. coming en for Orders this day, the Court
_pasSed the foiiom/Eng: