High Court Karnataka High Court

Smt B Yashoda vs Smt Chandrakanthi on 8 July, 2009

Karnataka High Court
Smt B Yashoda vs Smt Chandrakanthi on 8 July, 2009
Author: Subhash B.Adi


IN THE HIGH CGURT 0F KARRATAKA AT BANGAMQSE

mama wars ma; 93*’ any 03′ JULY 2033’jfj«.T’~,_

EEFDRE

was I-[<)!'i'BLE MR. auswrcamszxsxa:-2:3"'a—-.;C_afi:. 1'

camwzah PETITION fig. 43.:i's}*3:§a.'a""-

BETVEEH

H/9 Bate Y.H. 3nivanan§a£ah;,
Aged aaut 58 ya#£s.i :_ » ,'a

fiffi hate Y;H. Shivananjaiah,1 a'
Aged abqutg§3 years»? ' ' '.

3. ‘La.

Sic Late ¥.NgQ$hi?&na§jéiéh;}V
Aged abcugigl ¥§ar$,*. ‘”w=

All are ré3iéing éi§2Sei}4§”§Stags;
3*’ ‘a’ Main ._Bcad, »,£\E’*¢’–¥.ga”3r_g*:>i;2′;i,
vijayazxagara .Stage;.;_ ‘ V
Bangalo::.g 55G.O4Gx’ ‘ … PETFFIQNERS
{avg sai’;””‘1é£;’ M, Aw.)

=,»smt. Chéndrakagthi,

3 fiuban§*a mama mat knawn,

. =_$b,1flf2,~Pa§ani Mudaliar Street,

fl”«E&fl§a1§£e * 563 983. … RESQGNDENT

km wwwmw WK mnwivminmm waeww %WUfi.F«V’WW EWKNNMEWWW ¥{“”£¥Ni’%’l”‘fi wwwma WW Wfiflififlfififlfl WIWW V:-533.8%! WT flflflfifififlflfl WHWW mwwma WW mmmmmmmmm wawm MWMQ

_ CRh.E” Is EILEE U/3.482 <':9…9.<': FRAYIHG 'P0
asma TI-{E IMPUGNE8 mama Ix conemm
£40.118€4!3{_§(36 9!: Tim E'IL£ w THE :14" ABI}I'i'IOH&L

CHIEF XETROPOLITAN MAGISTRATE, BRHGSRLDRE: IEIRKCIT '1'?-FE?
COEEFLT EELS? Ti} RESTGRE '!'}{E f3£I!i@{.AIN'I' ENE} PERMIT 1?-{E

IIILN …. WW' W…:,, …..m W. »..w.wmwwww wuwwwta mwwnws war" mmmawmammmm wiwrfi mummy; WW mfiflfliifli-Hflfifl WWWW ELWJUK5 W? %§7%,%.WfiK'§%.3€i% fliflfi fiéfigfii

PETXTIGNER3 'N3 FRESECUTE COMELRIKT AS LEA}. HEIRS G5'
THE conyuazaxw. '

THIS CRIB-SIXAL FETITIGH CCKING

THIS saw, THE sown? ADE THE ?9gLwIN§s4=«} '=

0 R 0 Q3
The learned Counsel'fi§: tflé~fietiti§fi§£sHéubmi%3
that the c0m9laint_ has l§#§ng_di§mi§%§§} and the
raapadaat has bean fi%§uiQtefi;*,fi§§igst the acquittal

tha patitianers want tQ filé $3 §p§§Q£§

2. In viéQ, §£{“t§g ,s3bfii3§ian, this criminal
petition is disfifi§gad’fiith»1;b%rty to the petitioners

to canéart thé73a$é_i&§ba riminal Appeal.

saié.

Itflafifla