IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATE2 THIS THE 28″‘nAy 0? JANUARY 2009 g»*'”‘
PRESENT
THE HON’BLE MR. JUSTECE K.sRg$mfi§R;Rgof«f*
AND
THE HON’BLE MR.JUsTIcE s.N§s$§YANARAyANfi
MFA No.493″3A/2<:%o"3 j; A
BETWEEN:
SUMALATRA ,=*
AGED ABOUT 7 yEARs;. : _1-
B/0 M VARADARAJA¥MU§THY”gb .,_«.
MINOR REP BY HER NA?URaL GUARD1AN
FATHER M vARAaARAJ£;MUREHy’,’- ‘
S/O K M MADHAvAcHAR;gwV<,'.f=_ ._
NO 1183, 4/aima MAIN, E ANQ E BLOCK
RAMAKRIsHNANAGAR;.%MYsOaE– < "'
. APPELLANT
{By_Sri Mig 9=NATAfiAJu ASSOCIATES, ADVS.,)
AND:V
' S/G Jan KALAIAH
Wu AGED AfiQUT.39 YEARS
iT*N0 ;249,-4711TH MAIN
«. 'EjANDa? BLOCK, RAMAKRISHNANAGAR
'-Mysafifij
'""~2*7~ §HE?DEpUTy DIRECTOR 0? FISHERIES
~,KUV£MpUNAGAR
' 'A__MysoRE zawg
MYSGRE
C:€%//K
deposit in the name of the minor in any
Nationalised Bank until she attains majority.
Accordingly, the appeal is allowéfitfin
part.
TL.