High Court Karnataka High Court

Abdul Jabbar vs Papamma on 19 February, 2010

Karnataka High Court
Abdul Jabbar vs Papamma on 19 February, 2010
Author: Manjula Chellur


fiuHfl$%§&aHfi3

§_}§°ayi1ig. ‘:E§,;»j1tfi1i3 E§$n”bi€ Sauri may fie’ phased ‘Ea recail {ha
C*–I’€i€3″‘ giatggzi 24.2,;l;*'{§G5 gaasseé by this iv-§1::’I=::;§e £33121″: in $326
” ;r;fbé;*§€:’_€:as&; in the i’€1?fi1″€S”§ Qfjnséice,

~ … ‘Ligi:itaticn Act pmymg that this ¥-¥m:’b},& Cam’? may be gieased
_’ ” Ei;s”E)Gf1d$I1€ $116 $833}? if any in fiiing ‘E115 abovfi appeaL iii’: the
§I2i:e:°€Si éfifjfififififi.

ENTER %iE{“}H {:02;.2%-3′ {}F1{AR?~3AT§.E<fi., »T
PE%Ii'~E'C1PfiL 8E:N{T:H AT' E3A?~E{}ALORE'g' V' '
{}A'§'§ZD TEES mg 19% ms} a_::i..Fg§1%;:§;'E2"fi: 1'
BE";E%'=C}E"€%§1 '-. _ " 'A 1 1' V
TEEE BEEN' BEE? miss, J'Us;*:*:«<;;§*, $55-r:.:§*z3LA
53:30. CEVIL §¥€)S.

VA ” 1 » .

RE;$a::e:af;Ei[,’–..fé–:i:%£:::2iE;£}

fifiifi

%3EE§§§3C}§’3$E;}’§§’
CGMMGN

‘ zaeifisgg-.~€i:;4f:,;:s:&5§: gag} 1%} is filaé umiar gscmn 15:: $5 $95:

‘:*«;«::sc,cvmsa.§§2; 231$ is gm uniizir Ssczgen 5 63*” Endian

Thess fipgiiaaiioiis cemziug :31} fax” Gzfiers Ehig ziay, the
{fizsuri maiifi tht: fefismsing;

{xii

GREEK

A3 {E16 331£1i’i,€f E3€r’Ea:11:s 1:0 regtiiaz” E313?” agagfiizf:-jg} L’£E”:~:e’ *§:.§31_f$ ‘

f’€’.3S{§I1S 55%: out 11:71. ‘£326: affiéavit fdezi ;;Zi1W$ii’p;\Qsi:*;t: (sffi;;}.fi :§;):§§I§§§§€i:;::1 b L’
1231′ ffiiiéfllitig tbs: ()’£’d%f}’ 333$}. ffjg.’ {j(€)¥}{i§C;fiE;E{x5:i{}#;’V{}_1£.B E;-3:
a§§§}}f£f33EiQ,¥;1 fgzg yticaliing the bofia i.
Misc. Ciivii R03. 591 and .;”§*;%¥i2j&:Z{‘}’ZV&(:?»VL_:’ai~é”j:;;1}o:x$é&”:311*%;1aymen§ f
@0313 :31’ 83.230} — {E23, ‘§”€’;”4s§<:}" only', 921 @3011 0:?
$116 a}};3Eica{ioI;$,::i:«:z_ b§:'~ Briéidiatiozx C<«:1'::{ra
xxgifiliti W22» V ' V
v';{::s fig <):*ig}Zma1 n;1mE2{=:a" on

pmdacficn sf Z"€C€V§§i':_:':{}fI.4 ;E3.;::i¥.%.z3g rltépesiisai. ma cofitig.

sa/-

IUD

N $:;:;’~: