__-- - ......... V_..V.. .w.m..nm mm coma' or KARNATAKA HIGH ¢¢tjk*t'O'F kA§NA}XKA ll-"£!GIv§mE'.6:.t.JRT or KARNATAKA men c Thh Patitien wmm can for preljmitmzjf [T _ day, the Qnurt. made thc foI1owi:1g:- ORDER
Tim wfifinnm has challenged pte&o.
interim awe: sf mmtamrwe
ir1Cr}..M?n:::. :~za.434g2m5. E ”
2. The fiefifinn in
Cr1.M*mcxNa.+3*§{ ‘§:f'{tr.P.C waking
” w ‘ _ agalmt the
petmanw.’, her an 25.5.1973.
is ,3 and she is living with
m.arrm::l’ and he is living with
44 * am case ofthe respondent ~– wife 73 that ha: fiather
‘jj W33. extmt of lands as well as tha incmne from the
lam. Gut aftw aaié funds made availabh-2: by her
Iiathcz, paééitjnner sacuwd a pram-1;y at Gokujam, Myaorc
V4
be pay a sum uf Ffi.25,00(},f- per month
paid. 511:: is also not keeping
in . A sum of Ra.se,c2Qar;-5; %
ymlzal fmm the ma
paid any ammzms.
fix-adappaaraziae the a.l]egmans’
hm, am” M
the b’m1afmg aituahad at
adjuswd tawards the loan
To substaméme the same
-pcmduced In those c an
by the rmpondmt – wife for mat’.
and the 11-zial court has granted Rs.4,{}OOf- per
‘
V*!.Thelw11:ex1c:c:unae1farthepetitioneraontande
[that the imugnad 01″d<.'¥2' is. liable to be set aside an twc
gmursds. F11-sfly,the Iaarrxedjudge has not held that the