High Court Karnataka High Court

Shakeela D/O Rama Bai And vs B Manohara S/O Late B Sanjeeva on 7 March, 2008

Karnataka High Court
Shakeela D/O Rama Bai And vs B Manohara S/O Late B Sanjeeva on 7 March, 2008
Author: N.Kumar
nu um man mum at Iuuuumum A1' 

I-'Ia

auuu. I.I.u=I us

(I

run Hownm m§, a§1s*tIen:m   
&Lu1ar\seoona Apnea: 

fl_El.'W_1§fli3;

I
J.

S139-..'|:-=..el..-.=. {-35 y-.33..-'.:=.--}- _  V

W/o P _Pur§_1shotfm1na_ j V __ 
and d_l;fE.§gh}'.El'_.Uf    V ' 
    '

:;,.na daugh_t§r.9i'--Ra'ma Bai 

     
W,'  ' 

  
W:,fo"B, 
anil tlaugghiex' of Rama Bui ...Appellants

«A    Vijaya Krishna Bhat, Advocate)

_ E Manohara (50 years)
 fin of his '|:'s.%jeeva
' Residing at Sundaluluma
Compounfl '
Bolar

Mangalou: --- 575 001 ...Respondent

RS5 “=un:u’–” ‘dis 1% if C”:-(“.s afgaifist;

and decree dated 16-6-2007 passed in RA No’.’6.52[:’.3004 “[01:21;
No. ‘l?A”3-I3] 1999} on the of the Plesillingdffieer, Fae: ‘i’z*aé:k L
Court, Mangalore, D.K. dismissing the fipgeoj
the judgment and decree 17-$1999 OS ”

No.54_I1996 on the file of the v Addsgicszggaz
C/C,Mangalone. * – A * Z >

This RSA comm’ g on fir-. ” the Court

i:’r.1i”e’rv:-d flit: fofiiflg: _

settlement of
the He has also enclosed
setfleihent the parties. Memo and the
enclosuive~l_:’is~ Agpoal is dlsndasad as

sd/’-1
Iudqé

imp,’