IN THE HIGH COURT 0;? KARNATAKA, _
mrmn ‘I’I~I{S THE 29m pm 01-‘ A T ‘
BEFORE; ‘ % é
THE HONBLE MR.
RPFC Neg:-2 95′ 2008. %
BETWEEN ”
H.R.Range Gowda,
S/o Late Rangappa,
Aged about 56 ywrs,
D.No.415, A – _ ~ %
IMa3’11 Road,
Mysore-570 V ‘
AND:
Smt.
” /0
‘ xabom’ 51′ ‘ywrs,
‘:Z’s_.2*Io,_826/ i(}**i–.C1’oss;
53’ Msadesiiwara Bmvane,
— Hcbbgl, : Rcsporwnt
is am under Section 19(4) ca” the Family
Act I’/W Scc.397(1) of CPC again& the order mod
passed on IA in C.Misc.No.434/2006 on the file of
.[t11c3:–Judgc, Fmily Court, Mysore partly amwmg IA flied U/3
_12.S?of Cr.P.C. for maintenance.
‘I’his petition coming on for orders, this day the Comt,
[made thc ibllowmg’ :
ORQER
The learned oounsei for the pefitioncr has fileszla
to dismiss the petition as not Plmsed. M%n’1 cyi§.’,/I
record. The petition is dismissed as not V
Sbb/-