:1: IN THE HIGH COURT OF KARNATAKA CIRCUIT BENCH AT DHARWAD DATED THIS THE 26th DAY OF AUGUST 2009 BEFORE V THE HONBLE MRJUSTICE AJIT J.OUNqAL . P' " ' WRIT PETITION NO64553/2009.(GM'}OP§i):'S.7; BETWEEN: I I I I I I SHARADA PATIL, W/O CHANDRASHEKAR PATIL, AGED ABOUT 45 YEARS, R/AT ASHIRWAD NEAR LAST BUS STOP SADASHIV NAGAR, BELGAUM. 2 ~ _ ' . f=I?ET1TIONER (By Sri. MRUTYUNJAY TATA.}3ANGI.., ADV.]'y I. SMTaSAROJ.A,' S/O B.AS'AVARA.J PATIL, AGED ABUT 24 YEARS«,.._ .. _ R/AT ASIIIRWAD NEAR EAST BUS STOP SADASIIIVNAGAR,_ BELGAUM NOW AT KES-ARGOPPA TQ. MUDHOL, DIST, BAGALI<:OTE_._____A . 2; 'MISS VIJAYAIIAXMI, V ED;'AO'cPIANDRASIIEKAR PATIL, _ 'AGED A'_BOUT'25 YEARS, I TIBYsRi.Af.G.NAGANURI, ADV. FOR 0/121) I R /'AT ASIII.R*wAD NEAR LAST BUS STOP S'ADA__SHIV'NAGAR, BELGAUM. - . RESPONDENTS
STHIS WP IS FILED UNDER ARTICLES 226 AND 227 OF
— THE CONSTITUTION OF INDIA PRAYINO TO SET ASIDE THE
ORDER PASSED BY THE III ADDL. CIVIL JUDGE(SR.DN)
“BELGAUM PASSED IN O.S.NO.289 OF 2007 PASSED ON I.A.
: 3 :
3. Apparently, the proposed recasting is in
relation to the entitlement of half share of defeiii;ir1t-
petitioner in respect of the serviceslV_:w’b’e’rie1it-3_i”_
including GPF, PF, KGID and_LIC_pas’eoi1tie;;1ieied..b3»f: ” V
her in the written statement.
4. Having regxard/”toi_f’the__ p1eadi11gs, the
question of recasting issue “i’\Yo::4 arise.
P,etitio’n.ii?ej’e:::Vtedi§ i ‘°’%”””‘”””” mss
_ . 333%
krnv 5’ ~