High Court Karnataka High Court

Gangamma vs Srinivas on 1 August, 2008

Karnataka High Court
Gangamma vs Srinivas on 1 August, 2008
Author: Anand Byrareddy
E TEE BIGB C€URT Q? KAREATQKA AT BAfiGALORE 
-. V  T

99,233 THE Olsit' mayo? msfisr ages i
BEFORE " '

ma zxemsns 143. JUSTICE Armin gzagagpai %% T %%

 

BET':aIE'£E3¥:
1.

Gangamma, _:’
w/o Lats ,s1daggjanga:’a&;V,”V’

Aged xabeut so [;ws.A%[

2. Krishnaypéifi’ L _
S/9 Siéd§g§figaiah;a w ~\
s*é&*s:

3. §I.5s»4.. ”

S/o gage V g.agggam:ah.

V_ab:5’£1t.V${) years, I

% ‘vresifients as

.flfl°§&§i$§§é:i1 fifillage,
“‘;g*g:a:;Vd%s:i§a23a3:-11 -«Pest ,

, Taluk,

“».§§mkar fiistrict.

,.a@§e1lantg.

{Ey S?i. %Fs. Bhushani Kaar, Aav.)
AIFED:

1. Srinivas, SX9 Vankataswaay

oagpa.

%

MFA §o.1225&/200?

.-.–u…–….,,.a–…..-s-un.,,..

-3-

031233

Innaununuunun III—-…

Finally, ens week’ 3 time is granteé

compliance of office ob;jec°tion.=;,,….. .13 ti*ié””e£?’QnV¥:x5

there is non-compliance, the

dismissed without further er§ers f#fim tha7ga§étg}’

‘. ‘A;<4r~:sZ.&.s;S:2t, Registra:
_; ' *:g!x– "our? of Ka'maI.1k24
' LH91 Liaiorau "

Qbifii:

)%\3l”4