-r -.Ag_A…n.’..u ‘lull nnmu-unnn ruun uuuwtl mar KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH
xx TEE HI§B cmvaz my Kfiafififfifia, BA§GALGRE
DETEB $315 THE 3%” $33 Q? sgws 209$
BEEGRE
Tfifi :ga*gLg fig. §$5?:c§ H$§.§fi&&fi%EAN”§3S
CRL.EETETIG§ we 255§§2a§§X
EETEEN *.’
1 .&BHI$HEK B§%3T 35$ vzaafigéa BHRTI°=C
afg? HU.?!15; §AfiE5HA BLQ$K a_ *
STE fifiifi, 3fiL?&E?§LER ‘ ‘ ‘ ‘*
waxy Raga, R.?.mfi£A§.,*
B§§g%LR%E-fififi 532 i_
2 “¥IREfifi£ afiawffixfi H:3″EYE??uw-
REET ma.3z1§,{§&fiE§Hn_§aa£K .
grfi fiazmj s§;mg§?g:€§ *.. – –
ERIE aQa$;,a;%,§A§;3″‘
aayagzxasufiaa §32 =’
3 53? 5&RfiJuEH&??_§f§,¥§%§$BRfi EEATT
£33? ym.§ii§g%$a§Esa§_§;a$K
£?E mgzg, gfiawggaaaya ”
fiAI§’R%AD; R.?;EE§fiRV
:fB§fi&a;3asv5é$ $32″ “”” ”
4 gégiéaaaagvz-2§Eé?r §!£?*EIE£fifiDRA Bauurr
Rffifi EQ;§?iE, $ERE§§R Eifififi
‘=-Era fi££E, Sfi£?%fi§ALYfi
mazg Rfiflfig R;T,fifi8%§
~ ff§§fi£&LR$Ef§%B ea:
, sfiauvagaui 22 ?EAR§
‘*y§,?; 13TH saasg, fififififiifi Lfi?$B
“mg; fiibi EQEE; EEfifi&fiEfiALLE
‘A § =r&% §$§& %/Q ABEESEEK EHET?
“~&g§@aLaR£~5@0 33% … PE?E?IGHER5
iVB’f SR3.’ S?..?”§§P:N B :’%.E~%’D SR3 312$. SWRYAH ;
.3%E%E?’.}
dvv”
2- I47 -u-\| ‘II”‘| I r1I\l”\
» anvil gvyn: ur NHKNHRRKA Htfifl COURT OF KARNATAKA HIGH” COURT OF KARNATAKA HEGH CUURT OF KARMATAKA HEGH I
R323
21% $’.§’§%TE GE’ I’ZP:E.;”€EE’A2€’A
E3′ EEQZRSWAEI Piiiialélfi S’E’§§§’3′.{3I’§
E.?3£€{§:é”%§£}fF%.E
REP. BY FEB SEEEIQR
Qfifiéii FRGSEE8?fiR .,. gg$§Qfi§$$%’
gay 33; A,v. Rgxaxnzémxé;.3cay.gfa “‘
EEWE aaxazmax §ETI?IGfi4$5 EILEfifi¥?SL @é2’¥.
£RIPafi ?RA£EH$ ?a ‘ §E§s§’w THE’, QREMERAL »’
yaacganzwgs Iflé ¢a:x2,w3;3i§;2aa#,*c§H?QUHnING
$33 aygswagsy I%ET£ATE§_§f TE Rssymgnsxr AND
FE§I§§- am $33 gigs ax ‘?§§’»xI &fi§$.CfiM.,
aaxaazagg. *~’.¥.:J”<=A*,
rmxs $RIH$§&LV"P§?fi?I§Q 5§fii§s am FOE
anmzaszax zazgj §a:,;~TEEA"$§§g§ 935533 THE
?QLLi.'}'??I1~£§3._:,. * ' L'
'fiflm f:i..z'3€: §s§fIi'Ei$n$I' and the 5"
. '_!,;11artv_i'§':.i§.rf;ii~a3j: V A' ; mazzsziaevifi on 8 . 3.2 . 2806 .
Fat'i.t:::;:§;a33*;«._f%'::s."&: ta 4 are the in-liaws at the
5"'. 'pa 2*;_i_£::1 sinar . 322 axsarsralné: sf at time
'.Vdiffa3=éi:g:é:3 hétiéééfi the firat getitianaz and
r-thV
..;=¢:~":–&e.-:;T%%«§:a gzatztivsnazg %:§:".;e firm: gfiatitimaek: filed
*~'1'é:S.L§.}%=,.*.::.E.'.%-'.'7':'~"a~E,'2e'.3Q'.? Em: aiaaaiutien caf marriage.
a csagelaint filaé by tka 5"' petitioner;
r'a$p<mfi§ers_t-paiiasa zsagigtafisé :2: cam: in Crime
dgw
, …?_A..«.V'…., VJ! nnmuunnn naun LUUKI uh KAKNATAKA HIGH CQURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH
ahargea levelefi
hereby'qua5had.
52::
333
by the § rasgendent
Gzfifirefi acfimréingiy.
are