Karnataka High Court
Nagaveni @ Nagamma vs H G Prasad on 5 November, 2008
1
:.j§;};€I¢ORE
IN THE HIGH COURT 0:? KARNATAKA AT 5;};
DATED THIS THE Sm DAY 0;? NovE§&B£ii2*iF:%20{i$
PRESENT.A
THE HON'BLE MR.JUST;I CfE7'i{;'
A %
THE HONBLE :MR.JLIST:K__'1E"C,R. KU1'v1A§éAswAMY
MISCELLANEOUS 095
BEFWEEN: s
Smt. Nagaveni
W/0 HG. Prasad; " V " % V'
Aged about 24 years" _ ' A' » j
R/at O/rs. K. 8wamyL«.Li11@p;t§::u'._
Jigali, Hari11ar:»'i'a1uk U " V'
Davanagera 33i;6tI'i_Ci .. .....
" ~ APPELLANT
(By 85 Srcepada Asssociate
W Pra:.$af1z1a Ii3.R., HR. Sztepada
.._Prar1ati S. Bhat, Advs.)
= % H;G.' Prcmd
" ' / 0-fG1_1i*usham bulingappa
V Aged a.E:0ut33 years
"- _ R] at Lakshmeshwaranagar
Kadzgrg Clilicknlagalur ifiistrict.
b RESPONDENT
(By Sn’; RV. Patil. Adv.)
A tofl «f;f{é wtparate proceedings; Appeal is
2
This MFA is filed under Section 19(1) of ms Family
Courts Act against the Judment Dccree
dateci:18/ 12/2004 passed in M.C.N€). 3%,/_ZQQ4″V;.oi:{ the
file of the Judge, Family Court, Davanagsrag ‘dismissing
the petition filed under Sectian 9 of HiI1(‘_h; Act,
for restitution of Corljugal
This MFA far. I~Iéa:r’i;<1gV3 this day,
SREEDHAR RAG J ,t1'.v'::_'f0iiQWing:–
E
VVs tii3mits that agnpeal to
136 13$ liberty to the appellant
ta _by fiiing separate proceedings.
. _ InL4£:*it:j’v v0f’–t}it’: Siibmission, liberty is granted to the
Sd/~
Tudge
Sd/-.
Judge
*b$1/ ~