IN THE HIGH COURT 0;: KARNATAKA AT BA1’J:C};A.LC)I€E.
DATED THIS THE 24″‘ DA Y or: :2: _
BEI~”(“)RE: L’ JV
THE HONBLE MR. JusTICg A£$.’AA .NIu) .E31′{}j2′;~\’I”
REGULAR sgccmp APPEAL..N<).7?1'9; ()E2(;0s' 'M
B ETWEEN :
f. Smi.Rachz1mma.
Wife <)fN'ingaiah, _
Aged2'1b0u.:–45 y<;i;1'f;<;';"= : _ '
Residing :1:;.J3ienda;-am:mi vi'I:age'."
"
Kr’f–1;e Pf’:1″ma’ tiun,
pgim Om;»*;V NaeJ;tg§.;ji”L?_i_szrict.
fx)
Nz:ga1,” _ . ,_
Son i::.3 7 yezus,
V3. « Bhsi’1§;{.y;’1J ‘«,,,,V
* “A/’1f3:()§'{‘€;1g;’g:,
A géd 2’:~b_(>’u;;tV V3 8 years.
4 Ap;f3::a1la’mts 2 and 3
Rés3jd’Ir1gaI Bendzlrafmlli Villagsiz,
., A’ ‘ udigundzun.
” Kfillegatlzl Ta-zfuk. ,»4\PPE3LL-z3\.?\?TS
‘{,ByTShri.H.M<_3han Kumzu'. Aclmczttcz)