High Court Karnataka High Court

K Gangamma vs D Karibasappa on 24 March, 2009

Karnataka High Court
K Gangamma vs D Karibasappa on 24 March, 2009
Author: B.S.Patil


n ._fi>;’Kaar§ue:se§T’I§&’,:fi2″3.=t#;<A. '

lvafi

IN mg was seam ma KARMTAKA AT T: '

mmn 'mm was 243% my a:3_;F1..!:g;;égPac1;£"2'E;=§.9%;v. "
fiE3{3'fi}2E I . 4'
TEE HQE"Bi..E mR.a:§3§?;=cEVE.w:_é}p5i~::g 1.
varriz P 39.355? _;$~n§i;a:~_V'¥7g;V':
Bmw: _ .. V.

Kflangamma A

Asedab=mW0W=’% %
W,!o}.ateRa<:hnpp~a;j;~' V . ' "

V »
%$ara”‘I.”ah1};, ” ‘

$5″-5″¥i’«’ 33 i*~a§ai’;.;s
SE::sCiE11mé:agp:g2g’~:;

— Eiaafmwififeéfiégga

. i .. ._

_fim:-mam
“fig-fig gmznt

gEg.§&:i–§mm§§§&:¢ m 3,$3§{;:::1:t.a1,, fiafisazj

nmnlifllhmfl nun’! MWUKI W? Rflaflmfiiflflfl MIUH CQURT Q? KAHNA?A§(A

ffia W31? ?efiti6n fiisfi mafia? firfiisiaa fiflé & 22? €:s§’t;haa

€io:3sti1:r.11:s*.3§. 6.? Enfiia yrayhg ta quwh the: impugaevfi crfims
“dated 2?.?,,2®6 mzumfi yaasaii by the Eaamaci Civil

. um Iilwun rxaanw-up

Jfidfi {J QE & 5% -* 5- filfifi by $335
::m§anzim§ £2; ma Kay 2%}; Ifiiifi.

wwwma vr mmmrmsmw-wsfl mum m..wl.éf§:(§AaV.A ‘Q? mwamm §”‘§§f§H COMM” W? §*%,éf&§;”.E°%a§»@€%’AKfi MGM CGiH§”@F§€fi§§WATAKA H¥G¥’-f COURT OF KAWQATNW MGM COUE

Thin Writ Petition eoming azzVfa’:’1′-“pa~a]’ ‘1m mh ,3 f,’Tj_:; kk

this any, the court made tha

C-otmlai far the mpanaa:§§* out
at which the present Htxiiapoaed
(If. He mlnnits that the
intulocutary not survive

fa’ laowavur, aealu
fima. the mama fin’ the
reapnnd;a:11,VV” A this mutztupanding. An

Rules, the writ Pddtioa is

u-meéf

. lilowtytu urge the ymanilfiin this
. he

Sd/~*
Judge

‘ v bkw