High Court Karnataka High Court

Smt Renuka vs Shri Amaresh Krishnappa Horakeri on 30 August, 2010

Karnataka High Court
Smt Renuka vs Shri Amaresh Krishnappa Horakeri on 30 August, 2010
Author: A.S.Bopanna


‘VJ

the said pstitieh ta the Court of {he Civfi

Bharwad. The diffiguity for ‘the patitioner .h_::::éeV
petitiah at Raichur had been iHCiiCat€(3:L’.

that tha petitiazzer is residing xmth hgfi}’-..fg:he:*v55?:a}:§§.” if}: ‘Ia

csircumsiance where {here is fiiff€reh’€.:é§f the
petitioner and the .” J that
it is: défficuit far her m travel azzd
defend the case. It}. is well settled
that the be taken inta
consideration; ____ the aspects of the
matter, the is to be granted.

Accordingly, :hev–pe~cition is.%Aa11.§’;wé¢i.

pétitign ééarhing MC. Ncu 10,/20099 pending on

the filivil Judge (Sr..DI1.) Raichur, stands

3VVvLwithdraix%r;”Vé1nd. is ordered to be transferred to the

Cixrii (Sr.Dn.), Dharwad, Wha shall register the
‘7s{afhéh’3h’€i”‘–~p3?e:><:eed further in the matter. Since both the

{ire represented by their couhsal, they shall appear

befere the Pr}. Civil Judge (S:'.D11) Dharwach 3.3 the first date
Of appearance on €}i%/'}{}/ 2010. The Ceur: shall thefegfiéer

regulate the proceedings in accordance with law.

In terms of the above, the petitiori

In View of the disposal ~§Cv1. w L'

1{)4636,f2G1O also stands dgiepesed—-eif."v«.

hum/=-