IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS TI~1E 0’7″m DAY OF s1«:I>’1’EMBER
PRESENI’
THE HONBLE MR.JUs’I’:§:’i«: N4TK.£§A*1f 1 1; ~'{, »’
AND
/;*HE HONBLE MR.JUST1C}:”3.::.S;N.S#€§ 1Y1xNARAYANA
MISCELLANEOUS FIRs1*.APPEAL-Sif0,i3o797 ‘OF-2ov1:o (F01
BETWEEN:
Hazarath Patei 3:
S / 0. ML1kt.L_1m”Pai;§:Vl_~:Hita:;11i_, _ 7
Age:34 years, Q(:_s:t:P1″i\rat’éj:\?\fo:’15.–. ‘ A
R / 0 J a12ab21;gi;..Vfl’q;*&;_I)i5:113:j’ap11_1″.W
. . Appellant’
(BY SRIA.’S}1i’Ja1.sl12;fi’1i§ai*;’}~i:{Ev’I.:xI1u1′, Adv.)
RL1ksa113.begum,
L W / oVH’:1z1*ai’;h’P.g1te1, Age 28 years,
” OC'(_::1~10L1′.*:’§; I{0].€’1 \/Vork,
R’,/.d’C / 0 Iv’I§31r}’ammed Ba.s11e<:r
S / Mciiha-n~i'1ncc1 I)as3t:gir,
MSKMEH Road, Jilanalbad,
V. H.;N().M'~41B, Gulbmga.
%,/W
. . . Re Sp 011<1ez11.
Ix}
This MFA is filed U”/S 19(1) of 12116.’. F;-miily Cg:”a1_1″r,s
Act, 1984, prayiiig to Call for 1′(“?C()l'(1S amt} to
iihc. Jud§gm<:1'1i: ancl C1¢3C£'(i'C daiefl 27'.01.2010 'pH€':1"i-iSC'(1:"x1.1'l.,
l)isi.ric:t Judge, Family C0u1″1 at C}1ilb£;11’gai,V:’—..
M.C.N0.42/2008 etc.
This MFA coming on £01′ dIc1e’1fs~:’il_iis__Vc1’ay,”1
Mr.N.K.Patil J ., delivered tin’-‘: i”(>ll0f\vi::’_i§j3,:’1
JUDGfi§NT1V
This appeal ouii”. of Vi_i11.pi,1g:i<a1AcA1 j11.1clgme1'1t
and decree déltfild.-.:._ passed in
wLc;No.42/2oo$§ on {E3 {fie ¢f':he Instnct Judge,
Fa_mily__cpu'1=t;V 1:1€.'{}.L1l1_»é_1r§gét1..' ~ 1' 1
2} We have;_l'.h:ea_1'(l..<ij1e learned counsel appearing
f01~_tl1e 10"Sri.Shivashan1§ar.H.Manur. He
.S111h1fni.{ted .i,h.ai*.1 0f,11'éé'0i1'1st.a1ii. appeal filed by the a'ppe:l1ar1t,
in-ay' withclrawn.
1’1
_ The 1ea1’11e(.l (;’.01.ms<~:l appe.a.1'i.1ig for [110
..a.})pi%ll.a111: filed :1 memo datccl 17.08.2010 stiating '[Z1'1E11,,
1 ma1'.te1' has 1363611 settlecl bcfcirc: flic Loli Aclalat; at ifhe
"1"l'1'i2;1'1 Court. "1'l1c'ref()r€, 'flier prz:1yc1' s<')u;..gl1t: for in 1.1.1:'.
5 *'XM/"MM"
3′
DJ
i11st’211’1′:. appeal does not s11.rvi\'(‘r for c..rz.1′:.ion.
1’1er1cc, it 11121}? bc dismissal as Wi’:i’1(;i;’;.1vv1’1 in the interest.
of j L1st.i(:€.
4. T116 subr1’1ission made in ‘$119 I1’1(fIT1O
supra is placed on record.
The inst’.2.1.1’1t appeal i”i1c?:c.’i'””t)’_\,I. ‘tI”.]’C .:«?1:i.)j.§(?}IE1I’35i
dismissed as xvithdrmvn, at thrri ‘1-‘_iVsk 0.f_-izhe =(:V0L1i1sé1.u
appearing for the appellant.’
Orclered ac(:ox’c1:ing1y. *
Sd/=3
JUDGE
Sa/5
FUDGE
*f:3b_[s131’V1″‘