High Court Karnataka High Court

Dr Basavaraj Toravi vs Smt Manjula on 19 June, 2008

Karnataka High Court
Dr Basavaraj Toravi vs Smt Manjula on 19 June, 2008
Author: N.Kumar


. –w-p-nu -urn

..n…..1..-….-. . man Oyzlfnl ur IV’-\l'(iVlI-\E.F\i\R HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HEGH COURT OF KARNATAKA HEGH C

:3 THE HISH caflRT GE xmgmafkxh, BAHGRb0RE
QRTEB rams THE zéwa ma? 0? sums 2999 .O*
EEFQRE
THE Ham’BLE MR.3u2T:cg N.KUMAEO .»O”O
$.P.%a.843l my 2g@$x%M~F¢:_.OO
Eswgaam A’ O 1
BR ERERERRE3 TOR3VIO,Ox
35$ EREERRTH T033? n_
mix 39 YEARS _ _w_*_ 3 *-_AV3
wmaxzfifi A? &A?:GfiALjLE?Ra§? CENTRE
cxvia HQSFETAL”EfiM?D$ (f “=* ‘w

3Ea§}’1?UR .

.i”f’xI;7§PLP’.{.§2′-‘=1 ‘E”.”..”§ IE

A”OA¢§ EETITIQNER

£3
E
}…é

g”EO§in§géPfi;Onmyb;a?a;

§M?=MAm:m§fi,’.,”, —

“0 ER.EA3fiEaEAa_TnxKv1
Ef%”3?”?EERS’.* j

_¢aa HUUSEHQ$fl°W¢RK
‘7’m sa@fi~50 3641″G:RI”

15″ sh0&K;’nAvAHGERE

. . . RESPGNDENT

“%H:£7%;é; FILEE UNQER ARTECLES 225 AND 22? or

THE” ta§3?:§§T:0n SF INDIA TS QUASH THE ORDER

OVsAssEh,fEw THE LEARNEE 39395, FAMILY caunw,
__<Tmav3gAsE§E EH M: fifi. 19 GF 2007 an IA4 aw.
i :§{§4.3aaa €133 an-3 AND ETC.

?hi3 getitian taming on for preliminary

hearing this flay, the caurt made the fallawing:E////,/

. ._–a— _—–…-. ._,.

'""'"'""""" "'""'5W9m;-ur:-wmn..nm -n.:_rsn COURT as KARNATAKA men com?'-bF"'KARNATAxA"'§~II'sH' COURT or-*' K1\RNzi\'!'Al(A men c

awarfiafi tawarda maintenance tn the wife and

éaughtér is just and pragar and fines nut fifififer

firam any infirmity. gncardingiy, the patitibfi is'

éismissed.

.uu¢¢-. .