High Court Karnataka High Court

B P Nagaraj vs Vijayalakshmi on 16 July, 2010

Karnataka High Court
B P Nagaraj vs Vijayalakshmi on 16 July, 2010
Author: Subhash B.Adi
IN THE HIGH COURT OF' KARNATAKA AT BAi\IGALQ'I:§ EI_V

DATED THIS THE 16% DAY OF JULY 20_1;'{)"' 5    _

BEFORE

THE HONBLE MRJUSTICE S:T;"JBIf'I:g5I'.Ei}\{A'__Bi'A1f\§I'  

CRIMINAL REVISION PETI.”f_IONV”N_#Q;36/21′}1?3 _
BETWEEN: A’ x %’ V 1

ERNAGARAJ,

AGED ABOUT 52 YEARS, _ .

S/O LATE PAPAIAH. I I
R/A BALAGERI3 VILLAGE,

VARTHUR HOBLI, .,
BANGALORE I.

BANGALORE3 3 = RETITIONER

(BY SR1 NAVRAYANA 1Vt;’:V”e?,:__’ASSTS. ADVOCATE.)
AND: V V %
2,5 ‘SMT..VI”§A§%ALAKSAHM–I.IM ~

AGED «A_BOU’: 41 * YEARS,
W/’Q BV.P.’NAGA,RAg”. ~ A

I\I ,
AGED ABOU-‘..T I-<?"YEARs.
.. 0,13. P.NGARA.J.

‘(R2 ‘I:fs”_ IVIINOR. REP BY HER

IQ

MOTHER AND NATURAL GUARDIAN
S§\/ETVIJAYALAKSHMI

BOTH ARE R/A. NO.891, 31*” MAIN.
1 1’?” CROSS, HOYSALANAGAR.

OPP. TO LOTUS INDIAN PUBLIC SCHOOL.
RAMAMURTHY NAGARA.

BANGALORE.

CRLRP FILED U/S397 R/W’-,40:1″»(3R;P.C

ADVOCATE FOR THE PETITIONER PRAYING
HONBLE COURT MAY BE =PI,E;ASED TO REVI’SE{AND

ASIDE THE ORDER DATED “‘l_8′;»11.2009″*PASSED IN
C.MISC.NO.672/O6 ON THE FILE. _jO_F’=.,PRINC1.PAIifFAMILY
JUDGE, BANGALORE. _

CRIMINAL REVISION P’E’I”EOfI’IB’B():N_.~.:_:ZC}:’.’).M_l_’_£\IG ON FOR
ORD ERS THIS DAY. THE “FOLLOWING:

The impughéed’ by the Family Court in
Cfiminalx$3/IisCe112iné:OjOS”NO.6;72/2006. The Office has raised

Objectieljls as zfcgazicls maintainabiiity.

granted for the petitioner. he has not

_. _.O..f(;(}«3}’v1’p1iA€d w.it1f_1AA:’the Office Objections.

3. In View of the provisions. the impugned Q1.i<ie4I_7~.V_is

ohallerigeable in other Forum. Accordingly.

dismissed with the liberty to challengejhe o–rv(:ler' 'v

before the appropriate Forum.

mpk/–*