High Court Karnataka High Court

S M Shilpa vs S T Manjunatha Gowda on 24 September, 2008

Karnataka High Court
S M Shilpa vs S T Manjunatha Gowda on 24 September, 2008
Author: A.S.Pachhapure


WW” \-MUM w” rwnlvnannn nave”! Luna! Ur a\AKNmmsA Hibfl LUUR7 OF KARNATAKA HIGH COURT OF KARNATAKA KIGH COURT OF KARNATAKA HIGH

93 ‘ME man comm’ or KAREATAKA arr

s.zs:rE.§ was THE 2478 my 01-‘ SE’.PTEZl\a1F§»s%1’§.

THE HGNELB I9m.JUSTI_CE

-4-

R.F.A. No,4os%fQF% 269:3 M

1

3 2»: 3311.2-*»A 2
Mi: 3.x,’-mfimsazzizé; G§¥’£*?i§:.§.u ‘
145,533 H _. _
aw z»£Es:;£.a;”-“B3’rE–.,j;–.._ 1

a
::}~iIKZ€A€«?iIsUELf:~: m’siIf’*-

2 S S;

5&7 ‘ 5 z~s.aqa1;¥r~i553’9i;s
4I§;m~L.,:m:.;.a;z.9z; ‘Ema

~ _ V3-iU:_:;GER.E ~’
cmmaaiasgzua DIST

A :

‘ ‘$.53 s~.%~:; mmnm mm

x'”l”$.*’-§;,}.’:€CI1.F.’v

E299 £3333

= n ,_;«-xmszsmm mam
” :+.;_z~m:2:.:a:3.-*=sa:;a;a may

. ” 5

firi: D a, ADV” 3

v—— v- -w»–mans mun uuum Ur mmnunm mew coum out mawmmta HIGH

..a_..

Ill):

1 Q ‘3’.’ Mfifi GQWDA
55$ ޣ% HA-ER
HEIEP.:L3′; EETE
I€§:”fiIGfl.E Tflim’

2 3; as sanmmm
saw B A $
mam V
Rm PEFHA mm Esmm
E’€.F5L.8SP:.

3 2:: mxA4.::-mam; .

3,s’s::z mmn mo _
zawoa é
25:2: Gmnmm SJ:f?£E’I5f

E R ‘

we :3mnAs§A,s1?fi.F£*:_

srmcm-mcmxim *

.12:

5 TI’ JaG rsitsmm ”

V :5! :2: 55.’ S
2 I A. . . . . . ..’
‘r_E£ZsL’3t.¥”.::R_ E-‘.S’i’3%’£E_

c}é3:r<2&A.sp£IrR__ TALUK mm HIST

5 T 3 .

.A1A%;’:V.%44._§§sm 3 s._iI:a–£t1~:1~sAmI2=s2x
% xfizm-:1»?

= -[S.§;Ei%ABZI vznmm
%V:;:-izmragszm TALEK Am DIST

Rfiflflfiffi

Eiri: Kfi’2’£I3H!&I’~¥; AEI’i3′.;F*ClRR2, 5 S: 6

91%;: 51.3. samrmm, fi.W., Emu a 43

flit?

‘”” \-UV”! Ur ‘\*'””‘IH’HN*-* I’M-‘W’| 3-MQJKI Ur KAKNAIANR HIUH LOU?” OF KARNATAKA HiGH COUQT OF §(ARNA’fAKA HIGH COURT OF KARNATAKA I-HG!-i

..g..

@315 REA :3 FILED His 95 ea cpc Asaimsr
THE JEEGEKENT a EECREE nawzn: 22.12,20si

12133533; :24 z::.s..1»¢o:143,«’§? ms am E’IIaE_…..EjE’..”‘fif3E§”,.
S.J.£§R.EHi & sax, cazxmaaxva, 3:sn:s$:NG,’.
?LAITIFFS’f APPELLAHTS’ saxr FQR P%£$ITIGN a»_ »
SE?AR&TE yossmsszen or THE 31arH sahxm EN THEV

*5} 3 *3? SCHEDELE §ao?ERTx3s._’

‘§”HI8 21% Comm an IV3’rL’3:AI:2′..A.C)£2I..’.iI?.§R’S

EAY, THE» i30URT
This le.arncd_ wuxfiéi has

filed at m§m;*.:~__ has been

settled aw may be

&iam1?3a%E.?_d h

E32 memo and the aubmision

‘$3 dism3$eda.a wizhdrawn.

sa/em
Judge

U *mn.}’-15.9.98