High Court Karnataka High Court

Dr Manjula B B W/O Jayaprakash … vs Dr Jayaprakash Belludi S/O … on 9 November, 2009

Karnataka High Court
Dr Manjula B B W/O Jayaprakash … vs Dr Jayaprakash Belludi S/O … on 9 November, 2009
Author: Anand Byrareddy


x\§§\§Ekkxxxxxxxxxxxxxxbu«§ %

.’~«,mmW\xmWWmmwmememe

RESPONEENTVV
(By: Sri. SS. Yadramig Advocate)

This Civil Petition is filed under seeti(3.1i§_A”:E.3.%1v’
of Civil Procedure, praying that thie»»Hen–“l:>}e’ i:;’34’-L1:*€…i1*;2.”:év§J ‘

be pleased to transfer MC; Ne. 270-I:’*fhee

of the F 311111}: Court at DaVaneger_e’~-__te Pfi;j1eipa1″
Judge(sR.D:e..) Dharwad in t%:e..__inte1*eS’:._of’_ji:i§t.i_ee.ran(:i–.f

equity.

This petition coming ‘per; _this day? the
court made the fo11owing:_….,”‘ V’ ‘

This wife against her
husband a pending matrimonial
proceeding-,r_vbegeire_:the’.=Fe;:pVi£§ Court of Davanagere on the
who suffers from 9. mental

disoArde£:f- feef§ri:es’.e’-evenstant attention and that it is not

AVV’¥ pee.sib1e’fer.:_jeh-eipetitioner to attend the proceedings at
that it is appropriate that the matter be

to Dharwad where she resides. Though the
would vehememly eppese the transfer

pietitien on the ground that the same inconvenience

§

/

:5?’