High Court Karnataka High Court

Sri M Siddaramegowda vs Smt Chelluvamma on 28 September, 2010

Karnataka High Court
Sri M Siddaramegowda vs Smt Chelluvamma on 28 September, 2010
Author: C.R.Kumaraswamy
 * Y_e1w':ai.aE Bobli,

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 28"' DAY OF SEPTEMBER, 2010

BEFORE

THE HONBLE MR. JUSTICE c.R.KUMARAswg;M*y"    

CRiMINAL PETITION No.4795WoF 202,9. .. f V 

Between:

Sri.M.Si.ddararnegowcia

S/o Late Munnigowda.

Aged about 54 years.

Reader 8: HOD v- 

Department of Kannada] V

Visveswaraiah Science Col'1e"§;e"i; 

K.R.Road, V.V.Pu_ram,    so * 2 
Bangalore -- 56C-CQOO4.   _    Petitioner

{By Sri . M .   a'teJv .

 

And: _

Srnt.Che1.1uvam_n;1a'"«,  'V 
W/o Late Muinni'g;ow'da';---.___ 
Aged aboutR"7.O'~yea_rs.l' 

A 11 a nd a"n_o o r C+-raa In a , V'

 Mys_o'1'e 'i"a1uk_.  Respondent

*=l=***

 Ciriiminal Petition is filed under Section

=._4i482 o.f'@Code of Criminal Procedure praying to
'.f--._€guash tlie entire proceedings in C.Mis.No.11.8/10
y §_'pend«ir1g on the file of the Judge, Family Court,
'X. iktlysore and set aside the order dated 21.8.10 in
' C',Misc.No.1.1s/10.

This Petition coming on for Orders this day.

it the Court made the followingw

of



ORDER

Learned counsel for the petitioner files a

memo. Memo reads as under:

“The petitioner above L’ 3

humbly prays that this Honfble _C_o’u~.:.tf°”.xi’ ‘M

may be pleased to coiivefi, “L’h.e

Petition to R.P.(F.C.}. in iii? :.”iiieréis_t”‘O”i’

justice and equity.”

In View of the the
petitioner is permitted into
Revision Pet;’ii’i’-3#1ji” and
accordingly: 11. is disposed Of,

Sdl-§_
Judge

i’ ‘-