Karnataka High Court
Mr.Peter Pinto S/O Late Gregory … vs Ms.Geetha Ravindra on 24 April, 2009
uea-ww wnumwm-a
__Seaan§”Ap§eai*5fi&ndQ diapaaed of.
‘mrf;u1Uf6vIrv,.m mm cw-aamwzmzwnnwi. wmamzafi mwwna W5″ 3%.!-%fi.%W£MfMME\.fi’& Himfi %WMK% WV Kfifilflfikgfikflfl. Higuifl Kwwfi? WE; Q
J’U D(§}IE N’T
The mama filafi by the learned canfis§i fé§1?.
tha appallant ia accepted&m__ ?he””§a&tfi¢d3_
counsel for the appellant gi$ <§e£mitiefi:f:gIj
cenvaxt the Regular $fi¢am&~jA@§é§E winfio
Kiscallaneoua seccng App§§i;_=$he Eg§;g§ty ta
parmit the leannedVé¥fin§a;f§§"&@E$¢5 in ViSW
of the conveggién;{Eh§:§fiug§:§e% b%id an the
sac-ozxci a;§_p.:;¢.';. ':'::.:.fs1xa§};: ifA'V.£§£fiiidad to the
Fe: the pfi;§figeT¢f recnrda, thia Regular
1
Sd/~