Karnataka High Court
Sri K R Gurumurthy vs Smt K B Rekha on 7 August, 2008
COURT OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT" OF KARNATAKA HIGH COUI
3% TEE. £~E::'sH £01.13': GE' Kfi.RE§;'E'AK& arr BAIm.e;:.QRE
mmn 'Ems 72$ 3% my :35' AUGUST 2%:3:1é,}'%é« __
BEFORE ' & L % A
T}-E HQIWBLE "L V
333% PETTTEGH N¢;.1i3$:§~'1;:1;2Q5{)&€§1'§§~'i?C:«) &
3; SE18: R GIJRi'§E»fiJ§T'dY" %
35¢ E{,B.REVE}3§g$E1*!Bé§?Pfi 1 -
figfififi $3 :35 mam? " A
R;m~ .a,;,:aR mmagq, 1 t
f 1:: ~f>_.I1i¥»Ti'-i'IC'i:
9311130333
DfiV&HB;§§ERE3..TA§;IK";
{say
WE: _ %
E amfjx-s:;.E. F.E1€.E+ia_.}%%
g ~ Ema aumsmrmyr
" fi{*.:r§.I:;a 25 YEARS,
"325; a%;'§"._._KE-IQJEGEREE E3035
% H aumma,
~£3%ij&R'§i§AD. REsP£)NDENT
Wm mfifim 1$ 1:11.39 EFRDER AR'T"IC5..E$
$25" VAEID 22? Q?' m £1{:rNS'FI'E'U'fiGH 0? HWDIA
= n mavim 'W *m @3asH 1% 3mm mt 22.12.2007'
_ KY Tim FRESQY CC3?}R'T JUEGE,
fizfigizfi» .?. § 3&3 15%. 13} 2%? WEHCH IS .&.NX-F.
'fififi WRIT PE'§TI"IQ15? CGEIIWG GR FGR
%E§¢I§'*aé=Ifi.5'&E'at' magma 'EH8 DRY TIE CGURT MABE
'am F& §:
\x./
= COURT OF KARNATAKA HiGH COUR? KARNATAKA HIGH COURT OF KARNATAKA HEG3-l COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
'E.
mm gaaamt 12;; ms Famy mm
Raa$%§!- as kmm "I-.I..-?---i=:':=.':. R.
i§§.,, V
zmgma at Srm ?hmg1§RORj%-BamL Sirigere
Erhuiufia, I-iiaéu Ritzea.
?..§m§¢rtumtsE§{," R' ,
'The wfie is
fizad a petitiaa for
It is in the aaid pe'i:it'mn,
the _vs=*§§au"f'é1é:I égwpfiéaamn uafie-:32" $3324 of the Hmd' u
'}7§:"E3.5«'far gncarém minzmw. Pefifinner
'gm émctxment prradutmd in the: case
Wm syVr:za.1.a.3; 13 at 31111: mama:-ing
~§ 1:5 gmzas. Pezitfmmr is me «only am to his
mugh, mfifizzxnm-* mmmiea that the
h __€I'$$§2s€}I&§fit E wszzrfim as ea mmqsutaar opflawr atfi
earning fimama, mar wtmiai wan» piafi h$r'e the
flmlrt ta su%zan't$t5 the said a1@tisna In
thaw an t% aéfitbati evvfiazma an
zmrdg tha Fmily 3911?: gsraewdwfl tn'.--gwarfi
ts fix «fie at Rs.2C%{~
Qnmfii,
-. : E3}; the said gram', €325
3, %aa& wuzmal
imgugzfid Gfdfi c~:::{z:i?¢n;i;$ 2 is véaffldxxg as a.
mmuéer flmmaar with
1.
.-“‘”
the patitmmr’ and
%1%? ak
éw. in-wa;x~a»ad ‘ mm-gm’ ‘ mau1’ 1-mmxm.
“§f& any mamfi 1 to sinus’
as a mmputar cperatar. Pam;-:
13:: d@ maimenaxmm $35: the
afiaagatimn r@a2’fi1ng’ her czharactg:-.1′ *3
£3 a mm» in be mum amm ¥:r1a’ 1.
grim, firm mzaamsrap at’ am mm is admmed,
is ahswn that the wfie £3 living sefiatelyr and
hzgfibané ma am a gctitéwn far diasshxtiazl sf tbs
uuuni ur .wmmnm ruuri u.uu:u.. gr mxnmnm men COURT or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or KARNATAKA HIGH COUI
in the afmerm af any evfiezme ‘ED show that
l%/%%