High Court Karnataka High Court

Smt Shreedevi W/O Venkateshraya … vs Shri Venkateshraya on 28 August, 2008

Karnataka High Court
Smt Shreedevi W/O Venkateshraya … vs Shri Venkateshraya on 28 August, 2008
Author: B.V.Nagarathna
This petition coming on we  V  
Court made the fiollowing:   " ._  

1. This petition is med Cog  1%ngj.?§'C'%_awire who is
respondent in M.  the husband»

respondent herein Civil Judge: {Sr.Dn.),
Haveri, 11/3 ,12”{‘ Act, 1955, seeking a
declaration Coat the respondent and the
petitioner which 20.04.2007 and solemniscd

A _____ -4 v

2. this petition 11/3 24 of the

oi’ seeking transfer of the said case

M.C.I§o.15/2008 pending before the Family Court at

the Court of the Civil Judge (Sr.Dn.) at Haveri.

V” ‘V-:”R¢’$pondent after being notified is represented by his counsel.

During the course of submissions, counsel for the

Jpctitioner and the counsel for the respondent have by consent

agreed that M.C.15/ 2008 which is pending before the Family

Court at Raichur be transferred to Civil Judge (Sr.I)n.), Hubli.

4. In Vi€W of the mutual
on zinstructions, this civil pciifion of that
M.C.15/ zoos pending berm’ Raichur be
transferred to the cf Hubli. 011
receiving the shall post the
matter on 2$_.O9._2Q(fI:f8.f*-: are directed to
appear at Hubli on that day for

takm’ g fen’ther«st1f::ps vin”tI1’é V.
:5} * _ iscli’ of accordingly.

3d/’5
Iudfe”

Vc;v:$a3.os ”