High Court Karnataka High Court

Hasandongri S/O Saipansab … vs Smt Reshma W/O Ibrahimsab Bepari on 26 October, 2009

Karnataka High Court
Hasandongri S/O Saipansab … vs Smt Reshma W/O Ibrahimsab Bepari on 26 October, 2009
Author: Anand Byrareddy
IN THE HIGH COURT  KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26?" DAY 09* OCTOBEE;2OAQE§v:"   r ~

BEFoRE_e__

THE HON'BLE MR. JUSTICE ANA:_j~_ID. 

CIVIL PETITION mo. 565./éo09{*:?iug»sgj, 
BETWEEN:  V '  V'

Hasandongri, S / 0. Saiparrgab 'Khanchi_,V.  _

Age 53 years, Occ: Agriculture.     '

R/o. Kaladagi,   _   =

Tq/Dist: Bagallmfc,  :_ V     :

Now at CTS NC).4C_E81, .   V   " 

Bhadkal      Appellant

(By shrg..s..M'."'ai'réma:h..iAc1§o¢as~te;... 
AND: V' V 1' r 4
1.

smti”R_es1mVia,.”‘ I
V W/ o Ibrah11’n.sab Bepari,

, ._iEAge~ 25 years,v0ce: Household work.

– ‘Rio. ‘Fipusultaf1″Circle, Masjid,

A r , Jarnkhandi.

“.<«'* .4' 9° M" . '

pJamVi_d Qyears.

, V Kht_.1sha_bi1, 7 years,

Na.shee’i’n, 8 years.

S-arrniya, 6 years.

5: Father: Ibrahim Bepari.

l . S~i_n’c<:7all minors rep. By their
" Mother Resp.No.1 Smt.Reshma Bepari.

é

who is the plaintiff, to withdraw the pI'OC€€di1'lgS_.-_1_Jnd6I'

threat of danger to his life and it is in this background",«.Vthg'1t

the present petition is filed to contend that he would:

within the jurisdiction of the cou_r.t…o_f Civ'il"iJ"L1idge;"Senioruu

Division, Belgaum.

2. This apprehensio1=…:.V.V”of thew.Petitiontjriiiiiiis illx

founded. The petitionenalready «lodge(i’.,»a.,”¢fomp1aint
before the jurisdictionetlwi threat by the
defendants would be The petitioner
being the _v”rould.Valso be entitled to take
the courtmintoetcolrifijdenice5-::natrne»ly.,v”the court of Civil Judge,
Senior Divisi’on,= the alleged threat by
the defendants,” be in a position to

adVequately§f’&add~ress the=..situation, if found to be true.

ho ground made out for transfer of

i”‘t~-the suit’ the .ab§We circumstances. Hence, the petition

_ ..f’.i$’r_ejected. ” A1′

set”

3UDGi?3