Karnataka High Court
V Krishna Reddy vs Narayana Reddy on 17 February, 2010
¥'”HM4§”‘fi mwww W?” E’-“ta.,537&K¥’°~\§.I5~’&:’i.«f’%%’&fifi ¥'”W%W§’? wwwwa
Mwwflfi ‘$m:”#”” mmmwmammm %’¢aWhflflVfi””?+.3W\h§’%fiW $”$%§u.i§’i?”E *£.m3msW»%§:’*’$..§ ‘M’*§” 1€”€mi?*~%x§”‘x§T”Y\>,§5*’€;°:,<'v;'?;i?*"%..~x'="{-. %<'WWw!W? W5" E'§fi~.:E°'%»¥%5'N3#"3H€%%ifi.;i9~'¢x
11".?»
43
IN:
W
E~
“m
(“”3
lg”;
is aiiwwgfi E%iZi§fi
?
&$%m%Et¢ %:s:§$¥l§fi@y?2§E;$§
*4:
g
“:3?
yezmittimg tha LE3 cf §a3§a§§§&i n§QE :fl ;§wa ‘
sn ifififififis
We
figunfiaé fa: tfis a§§%E;a&~$*
#3″
¥*””~_
W
W” .. ..
=41?
aw” ‘
{It
§,§::§¢-
&$& 33% $fi§£$ title’ “yA*_fi ; ‘,n,x
:_ l ._