High Court Karnataka High Court

Smt Venkatamma W/O Late … vs Sri Venkataramanappa S/O Late … on 28 June, 2008

Karnataka High Court
Smt Venkatamma W/O Late … vs Sri Venkataramanappa S/O Late … on 28 June, 2008
Author: A.N.Venugopala Gowda

é
L my a.%x.z.»n%mnahu, Adv)

IN THE HIGH QUIET OF KAWATAKA AT ._

mm!) ms 133 231’» mar or JUNE fj = ‘,

Bantam

THE Hon-m.mm..ms’nc1: L

Smt.#
Win ‘V
&@ad%tb¢v~M’?yuu’a *
Hint :- 1;.

Kola: ‘ _

.. 4$.a’7<s~E.atae Emppag,

. abautfisré-n.

‘ % kf€!atKu’miviflns=;

ESPONDENT

1 w.p. med Under Articlu 226 and 227 ofthe

‘ “$<;~m§tuuon of man. pmmg to Set aside. the order

and 13.6.O6vi:laAmum1.ru–C passed by the Additimnl
A V . % 'Ci§i1(Jr. 9:1.) It Kohlr in o.s.1co.3 14; 199a, uu'.:.,

'rm pem£ot1koomh3gentbrPreJinz5mryhearh:g
iz1'B'C'iraup,f.h'Idn:y,thoCnurtmu1uthe£nllaw?1ng: