High Court Karnataka High Court

S Shankaranarayana S/O Late S … vs K Kamala W/O Thippa Swamy on 9 September, 2008

Karnataka High Court
S Shankaranarayana S/O Late S … vs K Kamala W/O Thippa Swamy on 9 September, 2008
Author: L.Narayana Swamy


k W*fGV’§*EflPi’.a”$§WM&Y
Lk;§<:r-méas YEARS, Fm-.::.?2, 2m (moss

023

I yuan: Ur fiA%£NAI’AKA HEGH COiJxi2: ‘!-” K&RNA’!”A¥(A HKEH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CGHR’? OF KARNATAKA HIGH COUW

m Tim men comm or mmmrmm,
mmn Tms mm am mac’ or savrzmazn, _

BEFORE

‘I’£+E HCWBLE me. .ms1mE L. xmafirm
0§’!’»’5___s.@__.%%<'r3[%% I

§§'I"W'E§fl :

s.smmmRAHARAYmA% $
sgomm S.€3RM§NAPFf!t’ % t
AGE: ’32 YEAR$,’R[fia zm.14a;’1%:,%%

Qlmuzam

gamma: Awzxmm
(By

4-raB%L0c3§§«:*.RT;na.GAR
RESPOIIBENT
IN RFA.475;o5

% j « –§il’!.’fi.Wit.PiAJ
= % .*s;=%-0% I<;;vrrm.L mo
"AGE:'»–%3 mans.

% %%zs’m4§, 2w mm Rom
T ,_’fi{£&I’IJE.?HA’§’I-11% ROAD,
Bmx::z-5, ‘1’.R.RAGAR
% smaanom —- see we

RESPGIIDENT

xx RFa.4ss; 95

[By Sri.N.R..NAY¢\K. ADVOCATE)

-nun

‘%e muhr first 51% are fled undcr
XILI Huh I ctf CPI} agéfit the judgment.
datzefi 15.3.05 pssaeni in OS fio.504Of94_ ‘a.nrI “‘€33T ‘a
Ha.5039;94, raapectively an um filo of 5:14;.
City Civil Judge, Bmmhm [OCH-28’},.._a11or§rir1gf’*Ttl:;n ‘s1.2_.it

fin’ dec@t’i:m afi pcasmsinn.

Ewe: appeals oormmg an V.

day, the: near: mania mes
Farm’ in both the’ Vgppee.ss. ‘-*’u’ * They have
mama tn

that afiwn

2. mm is that the
appcllant nag Ra.1.15,G00f- to the

pr:’%:t. aha accepted the same. The
for tiara months i.e. an :31!’

‘ *<:n,1_ 2.270sA3 is gamma,

. zzf' the join}: mm filed, bath the appeals

V V of.

_. .. Wm… unrri uuufig. W Mmnmm mum count as KARNATAKA HG!-I com or mxwnmm man COURT or 1<AmAm<A men mam

Sd/-

Judge