High Court Karnataka High Court

H K Annaiahachar @ Swamy S/O … vs Smt Nagarathna W/O Somashekara on 8 October, 2009

Karnataka High Court
H K Annaiahachar @ Swamy S/O … vs Smt Nagarathna W/O Somashekara on 8 October, 2009
Author: A.S.Bopanna
g...

H)'

W R} 

zw THE HIGH £999? 9? KfiRMéTfiKA A? aawaapofig
95153 THIS THE 315 may or OCTOBER 29§§ _
BEFORE J 'V'   
THE HON'BLE QR. JSSTICE g.s,Boé$NmA 2

BSA No 2220 OF"2965 j

BETWEEN

H.K.ANNAIAHACHAR @ SWAMY,
AGED A309? 43 YEARS,

3/0 AEMAIAHACHAR.
RfG.ACHAGOEANAHALLI,
VILLAGE, AEBANé 903?, _
PALYA HQBLI, ALUR TALUE,V=_
HASSAE DISTRICT€5?32Qi} "

APPELLANT(S)
{By Sri P K ?G§§§??A, AE§U€A€FS§

$m?.§AGa2AT§§g{
AGEE égfifif 32 ¥E%%S,

    ..... 

‘§§f’§}’ V-3C*§;*.?€S_;EK§§’A.E ,

H $,§§QHAS§R£E§”

Asgnggsour.1agy§ARs,

‘ $20 §l$QM5SEEKH&R.

” E,S;$Q@g§$HREE,
*_§§EB 3395: 8 ygggs,
‘§;aVg;30ggsH£§HARg,

3 EBB $15983,
;’F?.;?£SE?€”§EE E’? THEIR

E
‘E?

z-*._2,».»

QUARDIAN & NATURAL MOTHER
AST BESPGNDENT.

ALL ARE RESIDENTS GP
HERURU VELLAGE, YESLUR
HOBLI, SAKLESHPUR TALUK.
HASSAE B1STRICT–5?32G1.

I :§¥=°3E3P9$BEN?<$?'

BSA filed U/S 180 CFC agaifiét ihe.£Jfifigmen€
H, .¢% 'a ,m.

and Hearse dated: 1§.7.3fl05 passefi in RA;fiO.22!2QG2

on the file of the gag; segéigfié ifiage &’?reé1a:ng
Qfficar, Fast Track Cefift#Ei,EE&s§%fi, rejecting

1.A.fio I filed B/S 5 ¢§”t¢§ L:§:§§£g§fi Act for
cendanatiog cf §§i§§’ifi_§éii§S fi§$ fififlefli and
dismissing §he fig§e§i«%fi§’fibfififififng the judgment and

decree gat§a:«%,9[éée§*§§3se§ in o3.NQ.147;1998 an the

fiie of £hé.Civ§f §u§g§7{Sp.Dn.) & C.J;M., Hassan.

‘yhisagsa ié”§éming an fer orders, this

‘flay. tag F@grt¥made the feiimwingz

?wa waaks fa Qam§ly with affice abjeetians,

\|d#’Er\’

failing which the appea: shall stand d;sm;gsed’w§tagut

the Bench.

3

reference 2

1
a_*,J6BaE

Ty. By :

R. By :

C. By

K

Ty’ Date: $3/€11! LE3 7 ”

;_ fly”fig£§:£fi¥@@§.

Aaaihtaag’ giatru
“..{§igf;~C«i:u’:;t of Karnatakl

‘ ‘ ‘¥ia;;gavior’e–580 001