High Court Karnataka High Court

Smt Yashodamma vs Sri Sannamari @ Ramegowda on 29 August, 2008

Karnataka High Court
Smt Yashodamma vs Sri Sannamari @ Ramegowda on 29 August, 2008
Author: N.K.Patil
wmuurul Vnuvwwitm "WWI

mwwwvanurmm-mu-n unwu fmyrwmz Ma mmnswmznnm ruwn MVUKI wr AAESVMEMAM HEMP?! MKJUMQ Wu)!" Wflflmflfifififl HEMH fiUUK'f Q? W.&RN'9£EflKa% 

II
H4
II

Ifi THE HIGH COURT OF KARNATAKA AT BHflGALORE.
HATE}: THIS THE 29" HA'! 03' 3.0605? 2068.

: BKFQRE :

man HN'BLE flR.J§$TIC§ N.K.PATILf :v"  

WRIT PETITEGN N0.2G346 oE;ébc75aa+c£é:[_ 9?x

BETVEEIEI:

sM?.vnsHcnAMMh,

win Rnnssn,

nfo JAYRREGOEEA, ~..__,

A539 33 YEARS. ; =-=; 1_=,;.-,

mic nEvAnfimALLAnA$AxnnAHaLLw v:aLAs3,"%;'

nsvnua2unn.HnnL1,a-, ; V ;;._~;;%' 1

unannnnennn wngUxg«V .='1_'  .," "~~

mmmnmmmm@w ..»3.&.__EIvVV§§tj.tib§ Nine.-
dismissed as   ten
the petitianer gt':  by way
at tiling   2:01:
legitizazata   'évfgfivperty and all
the    gatitian my be

left espefi;  "

  Vv $1.123"-.*.'.*.5.»._I.¥.§'J«:*~<::=I1 made by the learned

  petitioner is plmod on

 Vz:ec::»*2':£1;; V

 AA   instant writ Petiticxz in dimissed
V«'e§1i:VV-.AV"w;i'3:hdrawn '.rosorv$.ng liberty to; tho
".V §:§.§t;§i.%io:zer ta work «out her: rm:-dy by way of
 necessary suit soaking hex: iegitimata

V. abate in the suit property. All the



/.  
   

t .Q,
.1
B
.1
m
n .... _.
O
i
t
I...
t
9
P.
in 5
M
5 t N.
_: .m m.
M M
.9 C
r c .
u 4 M
O
M M 4
.1 .m 
.m ,. 5
6 . D Q
t n W
m w m
C 6 .I

..

L3 mxfi.§J E33,.” Kflimfiuazfig .§J .K3§.3 Qfifiuz ?__.z£.§..&§£f§ R} –§.3..§,.§ :E§m._; Eluiiflufisy mg ua._.2..sL.w1¢…_ru%9.:.: a.h!..:r:xs.:r….;.t is 9…… .;;._a|..!aa gunrnn.