High Court Karnataka High Court

Muneera Begum vs Zubeida Ummer on 26 February, 2010

Karnataka High Court
Muneera Begum vs Zubeida Ummer on 26 February, 2010
Author: Lok Adalath


*5′

i.§§,;’2:ib;;::§;A in Eiivifi ?§:3%é%:4%é’;’ 2{}{}::::=:’§.&

:3; V’ _s%:;?§?ég'{§-53333:} %.%::? §§,§§i§,}’:EgI}€f€§; J'{:;Egme:’:.§ zmfi L%:¥;§:a:”{§. pet-::~a§a:’;-::;§ §l’§_f%-”

2
CGHfiILi.§.TI$1’€ $93933;

‘Tim i:’:;-‘zriafiéi c.rt32;:r:3€i far €215: s-zgspeilaixt angi tilt: I”if§}1″t3§§f?I’E§§.%-‘iififfi s;:=:” EEK:
;<:;€,~:<T'<:':,=:§:-:1 I%Zc3$§')~:31:£ie::.:'3§ and §}1::"-. iizexzzzééai cmmsei £%::::' E.§3§% s{:<?:3;;§i":

am ggxvrfisssini,

2. 8}; m1:’i:,1a1 iii:-5.;

sscond Fifi:-3s;§;0:1<§.e::._t ~» }I}S?.'iI"é'£I.':{'£E £T'o;'::pa::§; k§}Ei'f11..i-iggififfifji E§;w _§*az§§s;~ §§,3§%.E"i.";_3" s<a':::':
2:m<)u;{1£ {sf E33, }_,5£}3{%{}f}/w {§%:1pe_=:5:e: ':}I11ff…4_E;–é?€}€'§L} §%':§T%§?V "£.'T%'§£i_§13sé:;3::;c§%V.V €;:s~::§§;'§ :33.
aiiziétiim is 'aha ammmi. ah't3a::§§.js;' 2.35-*'::::"{%.::a~=*¥iL_"– _ $;E:@ ".§'r:§;m:::2:i .':}3é3.€'.§ the

Appeiiant E7233 agreed is E"§'?'.{Zf3}:'?J'é VA $16 'L.-séiigi ::_1fi;1§3::Ié;'i–. €12 fuéi z-mci fnmi

$£:ifl.€mt3§2'f; Qf her ctlaizzg.

3. ‘§”he Sf?1éZ’.€’3,E.’id ¥~§é%’;~3f:;<_:::1/;AciT<§.t;:?i "~E:1m:1':::1::e C<3.mpan§; hag .3gr'€5<€ie:J§.. '(§;§§T the saiii £u5m3’u11€:”%.3:Efi:.§:;: s:é1§:<__i$';%é§<s {max 33:15 tizztéi {:5 p:°§%;_323,:'s:.£:£3::

that F§W.2i:3:t;§., fafligg wE1uii;',.i:; i'§' s§;21E§:{'£.%e3i;:*}* i:xi:é1'c'::§E:'e3.'§ 9%: pa. fmm E36 aiaii: <31'

{ie:fa'§£i£V'§;'v iii} E1215' £§ia§.e. {mi {§€:pe;§ii[;

‘E”h::% _§’§é’,~’£,Ef”{}i€fn’£~”¥ :;%2§3€;s:=.AV.T:’7i’£:f£i 23 Jaizié E2e’i. ‘§i1::>. $ea§:§m:::~’;:1%’ 7&3 é::’:. mi? isiéigii.

é3″_:ft}:§%V:’::$;’éf 05 bzgiftl flm” ;3.é;:”§:i€2§q “§”E:€a”€§%:>:;”:;°:_§ {:?;<f{:fi};%'£.%E(§.

$216

" ' V :.§:3i:2it« fiimi hf; Ehté §:gn"?.ir:s, §f}3i:.w;* zip firm 2».2§£:*a:*{i, is %;:5:r;::'::§s 5;? SE15: :\§<3:z;§

L/L"

55%. (32.3% 0? ihéi t%::1};m”:’sé;.%é3C§. <?::3;'z:;':=<?,n$at;é11§ E”>€}’3/E; :~;§:::aifE be .?1:”:§:£:3i.s:a:i in fixeii

{§:>;’:a€3:~;é% ii: amfgs §’§ai§<ss.m2§L2."¢€-2:2 ifiiemk '$311211,-3 §3<–::'§<3:;E {sf 3 azaazfs. 'E"§:€ .22.p§3¢::if§z:::}{. Tu rfiixdau 3'3
V ' L:

Ei::fs1:.i1:i:t<'i in W£t§}<§:'zii%¢' ihesr §:';ta:r€é$t :e';a:~:::"1.az%a.§ <32: 31%., Tiité E}s=§i2=:§;.<'£: aixiaqiéiti $.E.::2'é.§.i
'ix: ':\::":§.<°:a&:a.:-:t_.i in f.:<2*=,rs::}'1§A1" :2»? {E16 £§§}§3€§€»{1EL * ,V ~ V

adf % T
JULQ

RR'?