High Court Karnataka High Court

Nagendra vs Smt Neelamani W/O Nagendra on 1 September, 2010

Karnataka High Court
Nagendra vs Smt Neelamani W/O Nagendra on 1 September, 2010
Author: K.L.Manjunath And B.Manohar
4

parties solemnised on 7.2.1988 is hereby dissolved
subject to the above conditions.

We permit the respondent to withdran efioufit of

Rs.1S,0O6/- deposited by the appelieht before thieT

court pursuant to the order fpaeséd”~ond:§{3;201fiV’

.p%* 53F
p

towards the litigation ekpensesh:

i f” JUDGE

ifjzz/02993.0