High Court Karnataka High Court

Sri Ravi vs Smt Hemavathi on 16 July, 2009

Karnataka High Court
Sri Ravi vs Smt Hemavathi on 16 July, 2009
Author: N.Ananda
 

   f

 

IN THE HIGH COURT OF KARNATAKA AT  .

DATED THIS THE 16'?" DAY 01:'   V %  A

BEFoRE; _ % AA .
THE HON'BLE MR.vJlJaST1C3E_f§;ANA!€iiIA:   .1':

R. P. EC. No. 1_;%;s---_  I 
R/AT.MOSANABAY&1?$A,H1§LlJ,1 
MYSORE 'I'A£¢Uii"   

(By sun: sflrfgaa  

AND

1. SMT HE1v'.AVATH1"=. A'  " V'
B/O.N£NGAPPA . _
AGED AF_2_()U'i" Qt} YPQ "

 Djo,.'H'E.MAvmfH':.._V
xmrezrx .e...t=;mrr 741125:

  rgomama: :--:;a:r.;

REP BY NATuRAz;j'<;:UARD;AN OF
HER AM'¥7YI'HER-'RE$PONBENT NC). 1,

,MOSAN.?2BA--§,'ANAHALL1 VILLAGE

  asysom TAIJUK  RESPOHDENTS

  (By éx~§."'R K MAHADEVA FOR R-1:
- _ .2 'rs: mtpmrsnrnrrratn av $2-1}

 



 

 

petitioner and 36* resprmdent. 

cannot deny paternity of 231*' respondent H  '

7. The trial court having

petitioner and amount n==:qnin=,d f0f’=tl 1e bart:v’%».z2s:§t.én9§’;nrie >

of respondents has awardetivL.L:.}:’.s:zm per
month to let :»:n:’i””t”<".:;1:. :'(VV): (}£)A,.(– rfifinth to
2'14 respondent which excessive.
'f'herefon=:, I do firgti interfere with
the impugnged 'V V

Acrmri,i:I 1g!§r,éV': is at the stage of

admissifm. " _ '

Iudgé