High Court Karnataka High Court

Smt Asha @ Lakshmi @ Sarvamangala vs Sri Venkatesh on 22 August, 2008

Karnataka High Court
Smt Asha @ Lakshmi @ Sarvamangala vs Sri Venkatesh on 22 August, 2008
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAEA AT 

nxnzn THIS THE 22w: DAY or At3'GUSIf.A.._2_ :§(Iv 8j"VVA:-. u

BEFORE

THE I~ION_'BLE nm.JUs'rIcE    kk

cmz. PETITION 15.0. J2;§J--~\J%*4  . 1 % 

SI11t.Asha @ Lakshmi
 Saxvamangala,
W/G.VCI1kat€Sh,

d/0. Venkataraju, V
aged about 21 yearéégi. ._ 2: ~
Now r/a.Sicida_1*t.'i:'e1'    z
(Colony)   »    

Tulzlkur  "     "   ..PE'I'ITI{)NER

(BY Sri  "

VeiJa:'atesI1,.:V' " "  

  V 3/ o.V's:r11{at/ara¥'1;1.af~:r1,appa,
=._ " "Aged about 26. years,
%  R/o.Bchn1d' +-:}evt.1.LI.<3a11cgc.,
" " V7M3.£:idur Tami,
'  

  A  %   ' %(15ysi~: Deshraj 35 Sri P.C_11eI1ga1raya Ready, Advs.)

.. RESPONDENT

»4

This petiticn is filed under Section 24 of CPC ‘to
withdraw thc: clivorcc proceedings pending in M.{;1.Ne._22 [(36

on the file of the Civil Judge (Sr.DI1.) at Ma.ddu1f4″éznd_f1:I’éiI1$ii:r”v.’

the same to the file s:,>fCivi1 Judge: (Sr.Dn.), V .

This -petition Corning on for
made 1111: following: ‘ ” , v _ , ”

The petitioner 1. féiispondcnt
has sought for t1’a:nsi’eI° of Court of the
learned Civil ihe Ceurt of the
ieamcd Civil J ciri the gonna that she
has filed liar 5 under Section 125 Cr.P.C.
seeking ‘ ”

, ‘_ of the learned counsel for both
TA ”

i *3: ‘1*hé:i :r:aiiir;§ts invoived in both Is/I.C.No.22/O6 and

i:f%i)i’O7, which are pending on the files Gf

courts, Weuid be substamziaily same. Therefore, in

‘V–‘i[“iz:}%_i*V(icrV’T:to avoid the possibility of conflicting decisions on the

set; of facts it Wauld be desirable that b01111 the said

¢—.{“”‘”””””

cases be tried and disposed of by one and the

Both the courts are competent to try both the caf.§es..

the fellowing
OR! 253

This petition is allowed.

from the Court: of the leamgd (S_r’fE>’1″1;),A”V§Maddur,
and the same is mansfemtll’ leamed Civil
Judge (Sr.}j)I1.), fdelilll disposal along
with c:r:.M1sc.mc} % V:”‘–Li:3c311di:1g on the latter
Court. The lcaxneciyuéivil shall
dispose of both ~ 1-fimutaxtously as
expeditiously as possiblg. A V
Send:-lg. :th:iS both the courts for
iI1fOI’}Il2!atiOI1. ‘l V ll
fixlge