High Court Karnataka High Court

Shivappa vs Smt Sonabai on 2 September, 2008

Karnataka High Court
Shivappa vs Smt Sonabai on 2 September, 2008
Author: Anand Byrareddy
,1».

{N THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED mzs THE 2"" DAY OF SEPTEMBER 2003 

BEFORE

THE HoN'BLr; MR. JUSTICE Anzmg   

WRIT PETITIQN N0.1347s,r;;&z L  

BETWEEN:

(By Slm'.S s Paul, 19_xvcix?&3cjé.%:f5:e:V):nE'«V.--  &   
AND:   A % % %

1.

L. ,:«oW r

Shrifihivappa .   
S/0 Ramchandrappa Halkeri;  _ 
Aged about 48 yaars, 
Occ: Business,  1

Rio GudiOni,Chanfia1§eth,:3«.A i  " 

 2

Old-Hubli,   

Smt.S9;iéabaAé. Wfb De=.§'eVfidr§$sa Athani,

 3 "Age: E45303; HouSe'no'Id work,
NR/0 'House; NQ.347;~-- Ashoknagar,

H1;b'§i_.. V' - , 

' ' ShriLB*a:b¥sr;a,u~  Ificvendrasa Athani,

Age: M'ajc>f,AQ¢c: Business,

' ' '  3  ' 0 House 'Nb.37, Ashoknagar,
% _'Hi:hiVi; 

. . . Petitioner



2

/ 5;-
3. Shri.Venkatesh D/o Devendre Athani,
Age: Major, Occ: Advocate,
Rio House No.37, Ashoknagar,
Hubli.

4. Shri.Arjun Slo Devendrass Athani,
Age: Major, (lice: Business,
R/o House No.37, Ashoknagar,
Hubli.

5. Shri.Dattatray S/o Devendrasa Athani,  
Age: Major, Oce: Business,
R/'o House No.37, Ashoknagar,
Hubli.

6. Smt.Savitha Wfo Srikant Ch_owdry,A,_.._:x"v
Age: Major, Occ: Househok_i_dwork_;'
R/o House No.37, Ashoknagex;  2'

Hubli.    2
7. Sn1$.Geetabai wzel,:>5}_s;saisa,ootaw$3e,,d2  ' 

Age: Maj or,'   i "  V  '
R/o House:No_,37,'Aeholmagaf;~...._ - I

3. Smt.Laxm_i W'/€i}"Gii'idh£=.r Habiii,
_. Age: M.ai.jor,*Occ: Hosizsehold work,
 Rio House iN.o.3?, Asholtiisigax,
 V  ' iv ...Rospondents

  lzfofeddy, CaveatorfRespondent No.2)

,Writ’*-Petition is filed under Articles 226 and 227 of the

‘ ‘;C’oiistit’ufio:2ol:”~India, praying to quash the order dated 19.6.2007 passed in
~ i’=.’i1_’;-Ai.’+.7_7£Ae~_i11i”.O;S’.No.224/2000 by the Principal Civil Judge (Sr.Dn.), Hubli
pr’od-oc}od along with the writ petition at Annexure E and grant stay the

3
,- 3 *
operation and execution ofthe order dated 19.6.2007, passed in I.A.No.VI in
O.S.No.224./2000 vicie Annexure E.

This petition coming on for Preliminary Hearing this day, the Court
made the following:

0 R D E R

The Counsel for the petitioner has filed a memo seeking”

of the petition,

2. The Memo is taken on record. The’pet;i1:ioz: ‘di;3ir1i’Sse§i”‘as i T. i

withdrawn with liberty to approach this court, ifiso §1:I”a