Karnataka High Court
H Siddesh @ Siddappa vs Vedha W/O Siddesh H on 18 July, 2008
3
3. in View of the submission of the }i58gi’3f1V§:(}_ ‘~.,’
counsel for the appefiant and the memo 3′
appeiiant, the appeal is ciismisssd as »j».§itl1cira”W1;~;.:: » u
amount of Rs.3,(}0O/«~ (Rupees A’
by the appellant shall be transmifigd 3
Davanagere, so as to enable the Couif;-Iiavétnéigerer,
to make payment to the hgrein), M.C.
No. 1 18/ 2007.
3111115