High Court Karnataka High Court

Smt Bhagyamma vs Sri K Krishna on 18 December, 2008

Karnataka High Court
Smt Bhagyamma vs Sri K Krishna on 18 December, 2008
Author: B.S.Patil
G1-I COURT OF KARNATAKA H565-1  QF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT ()5 KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

EE '§"§§ .'§"€E€§E-i flfifiyf G? §{§§I'*§?:;T$§£. 2%'? Bfifififiiflfifi

mgmfi mgss  132% my {Z}? mamwagg mm 

§,§'€=2§'{.}RE

 ggwaga 3%. JE.§S*"§§fiE  {figSf_i~'3fi51?":.§;"'v'----.:::'_': >  %

wars PETI'F§8%%5 zm15§:_ig?:;2:;*r;:r«&é'£;%??'*»§~;::a:??%3%%& if    7

§E"I§'EE§'E 2

1,

    

$.53} MTE $m§Efi«3§e*§&     ,
asgfi §aBi3E}'§";i4~':'Eafi;'E'S,*A «L '  
gr; PIe%.§§.;m§§ L  _  %  %
ggezgmrg  *   
ama §*§*-'§:fjEV&E;%;§    A

 é . 
gm  fi:;E'%1 §:;%:,3r:§:§::,'§sa:::e::§fi£. %
gm g%.:=~;m:;*§*     

§°x"Ef1'§§a%fiEVV;%;'?&§~i%i'il§*f¥§§  
mi?  3§:3.fiE:§%*%::}fi&

 "  % ;é;kr.i&:J§,§;sLh':«:,:sj:.:¥*:'* f§V.:V"'.if"§f:Z£§ESs

 E;  % mg: was

'§.fi£§_{3E"«2i§ $EF€'§'E§ 2%? "EEEE
§%£.is'»'§i%'€5R£fis.§;.-   , -    

 

Lk  E§ETT£"'§"§§§E§E% R633;

 

   $333 agar}? $3 $3

   

sgzz: mm :a:,3& fig»  
333%} $3355'? éégé §*"EP;E$

 



363-4 CGURT Q? @€:%flNA'¥AKfi Hifii-I CQWQT 3? KJQRNATAKA HEGH COURT 0? KARNATAKA Hififi-E COURI OF XARNAIAKA HIGH CUBE'! Ur KAKNAIAKA HIGH {:1

$m. Lfifigffifi

$9; £1: EEE§{§E;€§€."}'§'§£

aga L am §<;.m;:;Ez%§Aw-:
Mag .&Bfi'f..}"'§°' 2% mam
Rm BEV$§s§£fi@L§

  THE EQELE
§.emm*m 'i';%§..§E§{.

M:

  

Ekffl %.£{TE K3. E§EEv§?%E~IK. 
fifififi mag? 22  *

§. mama» $§§§'%f%1$§§:'%    *
£553 L gm   , 
mag fifiéiéigff' §éE§£'£*;'€*';£'eRE€'§ L   j ' M
iamsfifi REWE Bf'? §~§:3:%% . 
£11333 E:£é.®T1si&£;§; :?;:%4¢:* _f%'5'Ef;"7§'f_':§"§';";G%§'.*-;'3R

F*ET*3M?:'§";é:2:§ -§%E::%a"   :3g;'$«§a:q,:§ 9
mg.

   -  

& wmfifiaaa

gay’ Sm : §aE$ri:;,§:?w:a.3.:s&;2%i:%e$%ga, ‘ME
2%; 3: §grL %i’aE%&E§;f§§’ :33.

fififififéflfigi
2 …..

$§*<%§$§;:k; I]
gm E2'%§f_§:_§3£%'%E?§'}'fl

;wE§ $833? $3 %*§:..%;R$
Rgfi? 1:::?4%% éififiilébfifi

V « : fié? méggggggg Ea;

, ..§a:1;&:s;*§:;*2:a¢£;:3*f’§

ER’ 3%§§EVE*§’?

3&3 WK}? §’E1′?§TTiQf§ ES P3133 EEKEEE &E’§§€I..-E-‘.3

& j:2:2§ mi: :33? :3? W {Z£:%E§$TI’§”€J’fi€}§? 3;’ 31333″

?R§§’§€3 ‘§’¥§°3 ::g1:§§:$%§ WE Efifilfiflfiifi %Z}RE3E}§
S§;,§§s§%% §é,S§F.;-Q E’? ‘I’ZE-§ fifiiéiw fiikfi E

{SE,3E€§ FIE’ §viAP3’§”¥”fi§ $51? E;z%.f%GJI§ IE $3 E fi?’f;72£fi%
mg £E”§§fE}{i?§E;~§ fiffifi ‘”§’Q ¢%L§.§iV ‘Tffi I.;§..,E¥C3’.-E? AS
?E«’zfiY§§ FQR £33

was $33′ ?E;”I’I’§’§QE§ ¢sm~.m§%ik§”%:3:€A%%&ij

“E?-E F€}§&..£}Wfi*&:~

Fefiticmm was mg t§z”s:;§§§ir $35? the

flaw? émfimw an E3113 Q of
CW fif§; fcga é%f%;If_ a::.:fif:_V1:Ez:§i§§i&§f§iL*;§§;i*V”%§§” thfi mma ‘($31
{ha 9? xi
‘3§.{§’§*»:é~§§’ pzaanaifis. mffire the
3%” 1 Qnujifi ” ” ‘ ‘figs Emit amfifi a

fiaclarasizisjrz tiafit. aim jaixfi. 9&3 9%’ the suii

;j’:§é1§*§€%fi::i§}*§;.7′ ” Qgmmaggraaiaé imxifiamfir

fl1§,€§effi éégmtirg Efim in

i thfi §E* gaézfiixléa bé

grim mfiafafi fiefaam Imfi mg$ wéfiazzmeg,

flfl ‘

‘~:”‘:«§.£1T$§fi aiaias flf %;i%§¢ §f:§}%3:”‘Ey baarim S§z1’*€§,§{33;

‘WW ‘M-‘WM V?’ Wfiflwflfiflflfl. Nmim €35′ KARNATAKA HIGH COURT 0? XARNATAKA FRGH QOURT OF KARNATAKA MGR COURT OF KARNATAKA HIGH CI

an apgéémiésgxa swfim apwigfimfiai af 3..

Iudgé

:3

Thfigafamrm mam ig aw mam far’ fi1€fiIf% with
the mzfifir pasaaé E57 tibia Qauri %fi§nwg E-Eerzm
sia fifimsafimami. %
33!

.u..§: <x<._.<2¢<u_ «.0 $2400 10.: 5.<»<za$. ".0 .5300 20.2 §<._<zu$_ mo M3300 $6.1 $.<»<zuS. LU :9: <:$¢z:5. L3 5.33) ED