Sri Veeresh.Patil, Advocate ) IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD. DATED THIS THE 23" DAY 01: FEBRUARY' 'if PRESENT > THE HON'BLE MR.ms141cEpN.i;.PAtTiIi;A A?~ID"'V_ THE HON'BLE MR..JUSTI-CE" "A.S';-PACIHHAPUERE M.F.A. NoI8'0A2'5./2003.-I' (t§;wré.x/C) Between: . Dr. Suryanarayanpsiv _ S/o Shivaji, Aged 43tiA;rears;., A Government MedioaI"Iiizaotitioiieifi Sh.a__h_a_pi1r, Gulbarga. (by Kolar &gKo--Iar 0:' Advocates) and I I S.-mt. Bhaiati Vvpsuryariaatayan S. Kattirnani, 'A_gei:"3.6A y'ears,C._Employee in BPL, R/o,cx"o C.~C_. 'B0I1dIg§fI«T: House No. I 12, 'E' bio_ci4:'_,__Madhnifafiolony, Keshwapur, Hubli. /./A Appellant Respondent
Thisappeal is flied u/S 47 of the Guardians and Wards Act
‘*-.against’the,judgment and order dated 17.07.2003 passed in Guardian
“_f..a_nd.’~’Wa§rds Case No. 19/2002 on the file of the Addi. Civil Judge (Sr.
Dn.), Hubli, dismissing the petition filed u/S 6 of Guardian and Wards
Act.
This appeal coming on for final hearing this
delivered the following: ” V
JUDGMEN;r”” T
1. The instant appeal is directed again.sti”the
and order dated 17.07.2003 passed No.
19/2002 on the file ofthe Adidli..Ci\fiiiiliTudpe_lluibli.
2. Brief facts of ease iareéi p
The appe}’lant.”here’iin u/TS 6 of the Guardians and
Wards thewappellant being the natural
guardian of ‘children and Kum. Vinayak, custody of
the said ichildreln VtoV”b’e to her from the custody of first
iijreispondent vrelfare anididevelopment of their children. The appeal
filed had come up before the Tribunal for
consideration,’ The Tribunal after considering the oral and
‘d¢$eurr1entaryiiievidence and other materials on file and by assigning
///