High Court Karnataka High Court

Lakshmi Bai vs Geetha on 3 September, 2009

Karnataka High Court
Lakshmi Bai vs Geetha on 3 September, 2009
Author: K.Sreedhar Rao H.Billappa


“”°'”*'”‘~'””‘”‘*W*HW°W-WW vwwwvw ‘WW-#’I-flrnmaz WW w\sa””w-am.u\:z:r*tm#r”m:’a,.itr”ve. lamhwmit wwww» Wad”: nwwmwwwamwwm &’&HW’$H6 mwwmz ‘WE mmwmmmmmmmfimm fi”!3BEW’%¥”§ Maw

2% THE HEGH $033? 33 KAEEATAKA AT SAHGALQRE
§A?EQ THIS wxa 3″‘§&¥ G? ssywaama zesa
Ffififififi?

wxg Hmw*aag MR. JHSTICE K.sR2EnHaa age
RES
?HE HQ§’BLE MR. 5u$?:cE fi.BE§hE9?A
afa fic 682? 05 zoaéixvk
5$?¥EEN

EMT. LAEQSI-{ME BAX,

K33. ixA’FE i:Ai’Z3§’H’§A2¢E RAG,
AEZAS RAMA R923,

EQEB ASOU’? 5% YEARS,

RE3EEE?*%’I’ €335′ BEL1:?I.Kfl€P}’:I’»I,A}{ALsLE
“»:’I1;£.J-353$, EIQRDE HGELI,
RAFéfi£sL1§GARA§r§ TRBUK,

3.3′-‘*.%§GF:i:fiRE §.{}RPaLs §ES’£’R§C’F.

{CL£IZ’-€31??? fififififi TI-{E
flE.2%.IM3 ‘3’RI§{.§*§.3~”*.i2} .

. . . AEFELLRNT

{By 8.51. K. SHAEEHERAJ, AEi’e:’Q$33’&”£’E}

fisfm:

Ens

smuG,g;;17;,4′ $153 $3
mrégwssma,

E€ASé.’}R 13% R33,

REZ3E%3I’a”§’ (3? %d”$R§;YA}£.3.P?:”$
39%’-€§£)1.¥£€S, R3&e}fiRAJES}E’Yfi.R§
}h3..G.3’sEi, K h3kbhE;

%§Y3e:’>!% Rfiflg

B.3.¥§%EA..¥..RGE – 563 33%.

‘?’T-{E HEW INBER RSSZJRANCE C}$,£f§”{}g,
REPR@F1°¥§'{‘E3 §”:’ ITS P-§3§?€%ER,
N8.é8, !…Ii\.f4«CSI~§%II €2é3*!9!}?LEX,

C3??. VAKE. ‘*r{E£_&3 H{3$§ITA§.a;»

E'{.%. R33-.%{}, EQRT,

fifififkflfiisfififi.

§

cw

..w-.mmw~mm.au-u awénanruit wwwwmm ww nwmmmwmwmwmw i”wWV¥”‘1 Wm-MIMME WT mmmmwammm Wfififl lhskflflfifi WW flfifiifiwfifivéfofififl WEGM fig

{R§$POf’§§EE’¥’f’S BEEGRE ‘i”HE
C EAIE-ES ‘i’R.’£ Eiffiiiabfi

… RESPQNEERTS
{Eu} & Sui? SER’9f$D}

iifiié’

§*fF?é. FILEE EEI3 l’i’3iI} Q? ¥4E’s? $553′? A€’zAI}’~J5’E” ‘§’HE
SUBGMSKT Aélfi BEHARQ §}A’E’EE: Z§.§6.2E%Q-§ PASSE{3 IR’
5?-i’C §€0.191f2fl§2 01%? THE Flisfi £3? THE FEEEEER,
AEiBI’?I€3H.3.L EAST & EEEINCIFAL CIVKL JUEEEE {SR..fiNIr,
Rfilséhhififihfifisfi , FAR”? LY Rbbfiifil NS THE C LI-REM E’ i3’I’I’£’IQl’é

FOR CGHP’EI’*§$}’s.’I’I§’§ A35 EEEKENG Ef~€I'{3’\.3’§Cfl9EE?§T C3?
GEM? EI”«ISA’§”IC}N .

This Appeal caming on for hearing this day,
sazxnaaa RAG J, deliverad the fsllmingzm

3§DGMENT
§§un3a3V.f¢x< thg ap§allant. submits that the

appgliant is dead and tfiera sre ma legalwheirs.

flames, aggsal is clmsed as abated.

Sd/~
JUDGE

Sd/-

JUDGE

§%fi’i.§!’E$