High Court Karnataka High Court

Smt Pitambaramma W/O Late … vs The State Of Karnataka on 20 March, 2008

Karnataka High Court
Smt Pitambaramma W/O Late … vs The State Of Karnataka on 20 March, 2008
Author: K.Ramanna


Ii'{ “§§7′:.E} %1t’.’}EH!. {1{3’¥J-‘ RT G5 %'{;’v”‘xRI’IP1T;’r’:}{;”‘; £’.’i’ BAH$’.LOR_E

m’1″‘};«:13:~’m-Im ‘”I”I-{E EEEIITH my BF’ MARCH, 2503 i _

BEFDRE

‘*l[‘1HH3I- HCJH’BI.E rs.m.Jus*r1cE.K A

v -u.a–.- u

9.-.%3………–…Su .-

MI2-“:r*:r’~:.,1.”.,*.r;,,?._g:~a%’:«’;«;;~*:.,Is,s 1=’LR:;r APPEAI. raag% enigma

mflfimammmm, %& A % 2

‘&IJ’gc:s1…ex’m HlRI’&’fi..NNA
ELGE-D.£L’EDIJT EEYEARS, %
F€,lOvF” memIGE.m:9az1A§’w_LL;aGE,3; _
I-IUMI:2:}iAHQfl’:’iL1,”_’«—,
Hmsmamn ‘T’;z’?!;LaL1¥§**§:.” & « i AWELWT

[BY sam. Fv$’ta*%.I3:’AF’§:E§;§”,.~4kfi¥f.’,’ 13:3 SHAETRY, M:N.,)

£3.19:

1;~mF F.AR1iaTm-m.

Wfmflfiiifl
BFaI\¥¥IC’xt§kL-“£Ti;§i*.1?; _., ~$'{‘1EF’j.EY ITS

% IJE1~*’IIf”}’ 4.-“.’f”r1~T SECRETARY.

% « « 1 % 2$c3$3.¢xa:a.»::;s-mes -*r;m.m{,
% %:»y;:.,~3.»m¢u3m.

3:; gig; mmrTE.nl nmnn.

.1. Lt.-I.n. zu.|.:s.n.,

£?.=,y’.a:}iii’.:J=!£I’]EE- Lm’-:33 I’LFtII{A,

– A ;’.fi’§.GEEt ..R;E~1Zf£’J’T’ m WARS,
9′ ‘”1?._fi’ (HF G”=€.}T}E?IJEB{{}PPfi.,

HOEid5sHfiaLEIr.FLR THLUK. . . .RE SPGNDE HTS

«
‘___//

an ” 1:: av ‘ é .

;,u’;’ EH}. pf an. 1′”‘,u%..’I”1″I, {.”.’%£..:””v’I’. ,.r’n”..3″~r”… F”~».”}R R}. & ”2,

SE1 3 V FiRAI4IASH,, AIJV., FOR R3]

Mézsueihumous Fimt

-%3 Ram: 3′::jr’} a5,.;…**°*'”‘=-+ rm erder dat¢:!’4.«.1i?.2I@fl5’pa;e£éd

.i|-

can 32%. Nfliulfij in ms Nc:~.11.’:w2c)c32 ma, fi1e-of rm’
Jurflge “?l;”?rLr1f§, Sanger, I-=?o.1I jtfie

a_1_1;=1:xr-r1Ea_r111’Fl’1:Lax’~e1’J’1 under Clrder 1 firngi 2 T;I.

A . T1 ‘ –

xaaffi .n.;’:»;:%.a.. ‘|?G1′”l..I.l..I.””.lg an fart: flags »~=’…_.._*”a dajntlza Q…-W-urt.

delixnamrl fluaa: f::I1lnurr1’i:mg:–

31.; m«m1pfi4:;W.ga%%¢»a.m1fig. 5.1-; G B Bhastry,
1 files mama for dismissal
of appezak rd.

. $1uc:t::mii:r.a:3;13;=.F. appeal $3 dfmniiaaed as settled nut cf