Karnataka High Court
Sri M Nanjundaswamy S/O Late … vs Smt V Padma on 25 March, 2009
<::0I3.st:ructi0n is put up, the very purpose of be
defeated. in the cir<:um$ta11c6:s, it is necessaxy t1fx¢ §»€«xI%ji:$:
leaé evidence befom the Trial Court, ;é<3M$1iaf¢_ii:«¢wfl1§@ a;{p1'{éci%x'ied AV
and thereafter, a decision is taken
In that view of me matter, 1 d’svn2*ing:
‘:_ ‘ fl * §oRDER
Tim p£:t.i§i<;n Vis._E1ismi§43ed, The Trial Court is dixtctad {,0
V éispofsgi £”L.t.31e a. period of one ytzar from the date of
.i3(}»?:t1Ii’fi’1?l’V.I1i€iL%i1:itf$i1 <3f thé$""<5ir1e;". All the rival centerztians raised by
open for mnsidemfion of the Trial Court.
Sd/A
Iudcjg