J.
an"
.. 1 ...
IN THE HIGH COURT OF KARNATAKA AT BA[\£GAL~C)TRE
DATED THIS THE 10"" DAY OF EEERuARy__':Q"1«"d-.
BEFORE *
THE HON'BLE MRJUSTICE RAVI 1MA.a.;4i'm,Afi{{: . "
RPFC NO.69vC)F”2OQ_9_-_4 _ ‘
BETWEEN:
Sri M.V.Krishnegowda
S/0 M.V.K:*ishna
Aged abQui*”4v8_«y’ears.,,4V
R/at'”Do’or No.5?”,~_ % * E _
Maida’::uaha%::i
Yelawaialfmbii, ._ E
M’__.1SOI’_€ Talu-k_.”” V’ …PETITIONER
§’if’i\,/L]i”;in_s V.f\V3V;”i§§’éE1dhava Reddy, Kenchegowda BM
” E3.«E\3V4.DE§’«_a”raj, Advocates)
N
§f’.”1t . Erafih a
W/<3 ,M3;B.Krishnegowda @
" =M_.v.:<'rashna
_ v _Ag"ed about 42 years,
R/at Door No.28,
? Kédigannamma Badavane
E Kumbara Kopal,
Mysore — 16. WRESPONDE
kw"
(By Sri Counseis– absent)
*>k2i<
This RPFC fiied under Se'ctionAA1v9'4(-4):tof.4ti1e».es'_i5arn:i!y
Courts Act against the order dated '8.9.20{}~9, pa:{sed"~i_n
C.MEsc.No.33l/2007 on the fiie of"the'3udge",* jFamiiyV';Coiurt",.
Mysore, partly aiiowirig the'-petition "fiieci -e.;_n';jeVr~-;vsVecti'on 125
of Cr.P.C.
This RPFC corijihg on §.f.o”r~..Vacji’miAsséon this day, the
Court made the foiEow’ing’:’–‘s..V.’i’» ‘A
V__NVori’e._’a;5’;3;ears.,_”fo\r”th€.._De§itiorier, even thought the
matterwas”tea-i_tiAed_”orji”‘—two-‘ occasions. This petition is
dismissed for ri’or{-A;ji=-ose.CLition.
Sd/*
moss
.R4Sk/iv. . _