High Court Karnataka High Court

Smt. B.Lakshminarasamma vs Sri R. Nagabhushana Aradhya on 30 August, 2010

Karnataka High Court
Smt. B.Lakshminarasamma vs Sri R. Nagabhushana Aradhya on 30 August, 2010
Author: Subhash B.Adi


IN THE ‘HIGH COURT OF KARHATAKA AT BANGAL€)_RE

DATEE was THE 30%! my 01? AUGUST gc:A1fQ “%j< .,

BEFORE

T'!-E Hoxmm !«+!1VE.'JUS'£'IC.'2i"S'{IE3-I;1?§§SI-I;«.'§,§V':i$§!V:

BETWEEN:

SmtB.mm e¢*m§ .,
Wfelatefiawiah. ‘ ‘ ‘
Aged about 80 years, _

R’/at ofi Ka_.%, Haw’ 1’Ia;3;f¢}»,, _ _
263′: crass, 2.31.. .– ,

shbxmk, .;’aym_ – ~ A

% = % ..,r=E!rt1’1NER

(By shat, Advs.,)

_____
Araxilzya,

Aradhya,
Aged about :34? years,

H Vv . Re:si:iingAat H0212, 249% crass,
. .. b3ni:.1;;~Ja.ya:1agara,
” €182. ..,RESPOIVIBEH’I’

Cz*1..P’ *3 filed undw Section 482 of Cr.P.C

*£aaaetasidethe¢::rdar<:fmkn1g' ' oftm
~~ comla1'r1t cf the zmpondcnt and irxitiation of

aL agafimt the petitiomrr in
C.C.No.32217/09 on the file at' the 1631 Add1.C.M.M.,
Baxmlere.

93 rMf-m#.:5A¢sggw.1l@% 2 %

‘% CILP. training cm for: admnksiun this clay; ma

Cami; mad: thcftzslla ‘ :~
ERIDER

in C.C.Ho.32f217[i2009- on t7§’:i«»:$ _: fi3:§:”‘:_<s-ft

Add1.C.M..'M., Bangalore, £orT k.»m%

punishable undcer Section 13%=4é£N.1. Act;

‘ 2. fined aubmim

that. bf notice as raquired under

%&’ and even 0f the

the RPAE which was sent on

1:4;’Q?.:2QD§§;» §va§ returned on 29.97.2009 and were as

1: as regard as the aerw::e’ 9? notice.

sent by oer::ifix:a.’oe ef pasting an 10.08.2099

5 taf mm. mm, wgmout waiting £9: the

fer having aunt the notice, filing of thee

comp)az’nt wili mt mnstitutne an efiérxm undar Section

138 cf N.L&c’t.