High Court Karnataka High Court

Smt Yashodhamma vs Sri J Umesha on 26 February, 2010

Karnataka High Court
Smt Yashodhamma vs Sri J Umesha on 26 February, 2010
Author: Ravi Malimath


as THE meg ::§>mz”;* (>3: KARNA’i”Ai<iA AT Bargcgaifafia

i};'~'xTEE} "mxs THE 253" wry' 0? Fgggiiasii 231:3 '

BEF{)RE_:s

THEE Ei(}1'~$'§§L§E'§, ma. Ji};Sf'i_'_I{f:E; %%§};:*;*::m:>%r~: :\:0mg:5 %%<;;: 2okC§kkk
EETWEEN: _ W

Smi1Yash0dhamn.}a ‘

Aged abaut 52 _,

\?€’:’c:3 S, .,

R50 No.2:5,:*3§” 2×2:ai::’i1M_<:::3s%s% _

B.D.A, L3}f'G1}'LuByifi{?g$&3}fi;"21 ~ V

3aj~;anag,ar T .4 _'

Banga1dra~§50 ('ii if-~ –

Representegi $3}: E':E:°:i_?'et=iX;z=::* ':12? " *

Atterrzey Hv;3E–;iV€r- _ A S

S, Iagafiaih Shei;"ij3/ " V' ' PE'E'iTI(}'§'*3E§i

' 'V '$2 vMa:1&agi, édmsats}

Lk 3. $35 §L"V:E§s3éf§E;a

» A S.;'<:/Sjziiii' Eavare gifiwsiia
' zas§,7§%;;»2, 39$: Cmsg

V V' 7§?,.?a§{ri&ga3*
Swagaih Eviaiiz Raad
7 Baizgaiera-§€§i'3 043

£~«E

2. Sri. Beitaiah
$.50 Late Beiteggwda
N056, am Main Road
Jayanagar EH Biock
Baizgakkfe W 560 011

39 Sré. H. Lakshme Gawda
0 Laie Karine Gowda
No.13, 23?” “W” Main

5. P, Nagar, Zfld Phage:

Bangaioré-S66 078

4. Sri. 3. Nageshwam. R210
859 Sri. J. LakshIniz1a2i§y&;na::«”V
C50 (mwrishazikar Hetéi * ‘-
Old Madras Raazi

Krésh:;a;*aj$f>j;1£~§’:*1; :,; ” V» ._
Bangaiare-36$’ , * ~.

5′ Sm: E. iifadha A’ V _
Wficyfiri, -Nagfishmiaga Téiiag:
{:!_§{j; € fi@=wri3E£aT;2}{ar Hrzéei
iililéi E\&3dra;; Rgad’ “””

» “:§<;*isE1:1a:rajuafpu:a:::

$2. 33:: Ema

§?€_.!a: SE23. €2§*;afi§z'a SE1€:E<:a:* Siaarma

% _ }:s:a.2:3r;=', :z’a»~§é{} {$42 §%iE:’,S}'{}N§}EN’§S

V {fiiy Sfiri. V] B. Shivaizzumaz”, édvscata far E331}?
‘ Hi __€}i§*é, P, Anané, Advoaate far CER2 and R2),
” { Sfi. S. Syed Eagha, Advecaia Eb? CER3 and R3},
‘ ” { Sri T, ‘Na:*aj;ar:aswaz:1:§, Advmaie far R4,; R3),

{ Sri. ii. 3? Sangimsi, Eafimcata far R5}

view: 0f the Eega} rights (xi {ha gflififizaer being net affeated

pdétimx is iéabie its be rajected’

Acccxrfizzgjs, {ha petitissn izfiing devoiati 0fr:1Té:=ri%:s7 i:$”fe_§é{:’:eé«.,

“:\% casts.

– A. _____