High Court Karnataka High Court

Sri Roopesh Reddy vs State Of Karnataka on 19 March, 2008

Karnataka High Court
Sri Roopesh Reddy vs State Of Karnataka on 19 March, 2008
Author: Dr.K.Bhakthavatsala
BETWEEN:

1

I1!'

Ajfin IA

EH THE iiifiii uui:'R'i" ('IF Kisfiiirunkn

CRl..P.N(:uL'3Q/2008

DATED 'nus THE 19W DAY 01:'    

THE HON'BLE Dr. JUSTICE Kv.3Bl-If!_li{'§'liéik'.I'fl'!'s.\::''' ; 

SR1 ROOPESH REDDVY*A----._ f .
AGED ABOUT 34 mans , D '

1 rre._ has i 

s/o em KSONNAPPA REDDY   L' 

sm N SHANFHAREDDV g D
AGED ABOUT 6'1,YiEARa_    
w_/0 K sDN1m§PA'REDa§:A '-  

sm K'SCNM?LPPKf;REDDY'-
AGED ABoU'E65 ?EAR,s'~ .  _ _
s_/ O*LA'E'E sm 
PE'l'I'I'1ON,_ER8 1"'5f<_.) 3 ;112_'E;~
R/Afr NO. 131'. ' _ 

_; ($139233, :;=.-'!I!"BI_.r.1c.1i._

 PHAa_E.

  D . !;iN_I;sH.A_i%H€.&R! 1;: 
D  'BAHDALDDE-as

- EH1? sfissfisuum

AGE-'1AB"5.:'--E."!' 53 VEARS

Vi/O"-SRISRINIVASA REDDY

A. VDSMTVNEETHU

K {KW
11

. A on: mt an
\i.Tfll J12?

Lllfi?

I3 Ell!
DARE

 ~w/o sunumwm REDDY
 am SUDHAKARA REDDY

Arum-\ Aunnm ac II'I'.\
l'l\.ll!Jl.J .l"lD\JlJl J0 

S/O KRISHNA REDDY

PETITIONERS 4 TO 6 ARE
Rik? N0 136, 3'-'5 GROSE, "T ifiiki"



cm. 945.32/mos
-an BLOCK, BANASHANKARI Ill amen " ~  
m PHASE,

- BANGALORE-85  é  2

(By 5:-LC V mamsn & K R umxnsa, Apvs._)_  "  %
AND: V "

1 STATE OF' KARNATAKA . 
BY THE 1.-2-'!';A.'l'!(_)!«! BQLJSE QFFIGEQR

BASAVANAGU DI WOMENS'
PQLJGE STA'!'!Q.h!

BASAVANAGUDI,
BANGAI.-ORE»-4

 :2 ::or..rs.A.1.-tun.  
AGEDABO.U?i'.29YE£LRS, M   
ra;o<.=§2.A.::.e.-.z*;%¥ .      
R/01'HE"'PREM1SES'      A
BEAR}?!-G ;3.r..2'.='9.-'.-;%%     =

14m'B§ Mun m:agn.%%% *    "

--A--V 'c;=ea,-as , L  %

am 1AYOU'I';.V--«~..  "

nnisnjr l"\E)l.| 4:4-\".. 
D«l"llIB,.'lJ"|I.J'\-l'lSEI."'I'\.o', 

l0

lt'.'|-- n__' A In fiinfinni A nu"  I: (II
(Dy i:Iu.\J.I"nI'- zsnuul ,.nu.1r. gs IVA]

  wnvvusvu-I  I-I141 AlIl'| mgr' I'll'! run: _n|_IIIr.\_ Ar-ms-4\4-|a.,n|_I-a, lnrsln
~'!1;'.l'llB Q}KIa.l' 15* l'Ilol!ol..s| U]'§."!D'a£ LaI{..l'.lJ I3! I'l'|.l!a l\UVLl|...i¢\£flu l'\Jl'l

 V'?!-IE "?E'l"l'i",i'10l'«!ER8 PRVIXWNG Ti-lA'l' THIS I-lON'Bl'..E COURT MAY BE

.0' XII' IRIIE IIflP\I 'Il\ dflfiéfi IRA

 Phflaifififi "i'1'3 Qbnun 'rt-us Eil"'fiRE Ffififiwmuliififi Iii G.I'.':.uU.u.r£uu[u-i

THE FILE OF' THE [1 ADDl..CMM-., B'LORE.

 +1.. m. nf I
'V V" W VI I

" X % a-n:s%¢s;:y;m. PE'I'{'I'lON comm on FOR ADMISSION. THIS

-a. A -u. n.; nun anus-an

Y.  _!?:t':"ILJ'§i"i' iifiuii  rCILi.0wwiG:--

QISLZIEIS

-.-.-'.1. 1.9 :5 Q  260,121,194

- ----------v'-------- -v v. v---u- -u----

lflflifinani {"53}-_I" I'-iuvufinl-{inn Ilnninluuus A

I III'-IIIICIIIIE-I LII-I}l IVIVIIIIIIWIIIII 

E'.

III!

_, I 1,,1I , ,1 , In ;I

iaiorafirihcpumnnanwunuex-uecuuna49'|'i-Rand

.506ofIPCandSeclions3and4ofthcDawryProhkaitionActan:

L

'-...._:__,.,



   }t=5§ ajixhmitwdfi  the marrhua. I , , -oftln _Rnnond. Q, 

  glad-.-I  nnnt-I 1- Infill- _l'I.£'Il'\.I_IhlI1IlII .. .1 -n
uvvi  _§§Jollo£\JUf I'It\wI'0IW 3" "I ml me nu m 

cnLP.m; s2;2ooa
before this Court under Section 482 of 

qnanhing the 

2. Respondent iI'o.iioompiaim5q1t   "

G.l”‘apfmdtiy.

hi
i?

33

g:

E:

ID
is %
‘§
§
QF
5?

% 4. Amommg%ag;¢he *tln.(::RI’aug:ondcnt.No.2. the
geauonen m

dimut.-. mna%”‘n:~..A”j1…{f’«;m A1. * .-..u…..a….. 41.. …4.4a…..’ ……a

<'1'uumm:;'"""""'§uu'ff 'V-.i.x*r_.a':uv~nIII@f'*'?;' ,F?iI"I.C«I'..'&.fI'("l..'ll'3'4uI)""']"".£IlJ'l"'"'" on me." me"

I10

v.-Jae. di.-.s-.21-.-.25.. a-gr…-r $% J'-.-..!.–.-.-…-…t.

_ .. J-mice at -Blnwm _ 5. per flu, Judsuuntmak

_ %%%ig';}f1y:_=c§%1§n.2619;2oo7,t1:e Petitioner No.1/husbandhangread to

h sum of Rs.14.00.000I- towanis pennanent alimony of the
_4_4'4E'capondent No.2 and in pursuance of the -ettlemant, the

Respondent No.2[opmplainnnt has already modvad a sum of

L.

:1

Rn.7,m.v.’iE’u.’}i- ‘fry’ ‘wiry of n’).D arm’! the a-.5.-.–..-‘am-.3 -a||..’aa-r””””‘~*”7V’:’.””$-u.|””””‘$_ cf

Ra.7.00_.000I- has been deposited the

which amount shall be withdrawn

C.C.No. 1026012004 is quashed.

.LI__.

6. in of Inc. my
c.c.No.1o2ao/2on4 on orii ‘
Magistrate. Bangalore. is in dimcted to
release the in deposit in
M.C.No.2619]f.a00′{.__ or Family Judge at
Bangalore in .. 0’ Noflloomplainant.

the T:;o£ 0 A

II-I