High Court Karnataka High Court

Sri Yogish Kode vs Mrs Rashmi Madhava on 27 March, 2008

Karnataka High Court
Sri Yogish Kode vs Mrs Rashmi Madhava on 27 March, 2008
Author: Anand Byrareddy


% – f . f; Ki
% T

‘ -I

T:%%ro;JMrs;%Lggg:%sem:-;¢.-;g;% : ‘ A

_ .,
sic Sri i<.'Rajag3pai§§31ax,f ~ "_ T- '
~ W %

M:rs:Reshnii Madhava.
, % T L
Ruarsiciing%Vm¢;217;

I.

I

am. ngajT_

u–I-an. r

‘#titt,:f

7 %T:;iBy:$mleSh9i=uBhflviknlii.

?Em1oNL;:§ ;

This peeeezi is Artieies zzeéfid oi”-“fie
Constitution of India praying to quash the ordeij ‘2_.17200′? ~it_i
v’Z’J.-S.iv’I’.”J.Ei0’7, at Annexure-F on-‘ |l1_e…..[ile of the” Addi1_ion_ul ‘

Family Court, Bangalore,

‘v’v’rit Petition coming on fiat’ .preIimina1i}{ )”B_”” L.

I group) this day, the Court made ~fo’ilowizi,g; e.. T

The Counsel for the gieiifiiouer the writ petition
has become iii-iaé in regard. The

memo is -#3:’-ii; wtitiee is ‘uirugiy

as ini’;rfu_eiuous. _ e i ‘ ‘ ~. _’

U’
‘ 1..u\E