IN THE HIGH COURT OF' KARNATAKA AT BAi\IGALQ'I:§ EI_V
DATED THIS THE 16% DAY OF JULY 20_1;'{)"' 5 _
BEFORE
THE HONBLE MRJUSTICE S:T;"JBIf'I:g5I'.Ei}\{A'__Bi'A1f\§I'
CRIMINAL REVISION PETI.”f_IONV”N_#Q;36/21′}1?3 _
BETWEEN: A’ x %’ V 1
ERNAGARAJ,
AGED ABOUT 52 YEARS, _ .
S/O LATE PAPAIAH. I I
R/A BALAGERI3 VILLAGE,
VARTHUR HOBLI, .,
BANGALORE I.
BANGALORE3 3 = RETITIONER
(BY SR1 NAVRAYANA 1Vt;’:V”e?,:__’ASSTS. ADVOCATE.)
AND: V V %
2,5 ‘SMT..VI”§A§%ALAKSAHM–I.IM ~
AGED «A_BOU’: 41 * YEARS,
W/’Q BV.P.’NAGA,RAg”. ~ A
I\I ,
AGED ABOU-‘..T I-<?"YEARs.
.. 0,13. P.NGARA.J.
‘(R2 ‘I:fs”_ IVIINOR. REP BY HER
IQ
MOTHER AND NATURAL GUARDIAN
S§\/ETVIJAYALAKSHMI
BOTH ARE R/A. NO.891, 31*” MAIN.
1 1’?” CROSS, HOYSALANAGAR.
OPP. TO LOTUS INDIAN PUBLIC SCHOOL.
RAMAMURTHY NAGARA.
BANGALORE.
CRLRP FILED U/S397 R/W’-,40:1″»(3R;P.C
ADVOCATE FOR THE PETITIONER PRAYING
HONBLE COURT MAY BE =PI,E;ASED TO REVI’SE{AND
ASIDE THE ORDER DATED “‘l_8′;»11.2009″*PASSED IN
C.MISC.NO.672/O6 ON THE FILE. _jO_F’=.,PRINC1.PAIifFAMILY
JUDGE, BANGALORE. _
CRIMINAL REVISION P’E’I”EOfI’IB’B():N_.~.:_:ZC}:’.’).M_l_’_£\IG ON FOR
ORD ERS THIS DAY. THE “FOLLOWING:
The impughéed’ by the Family Court in
Cfiminalx$3/IisCe112iné:OjOS”NO.6;72/2006. The Office has raised
Objectieljls as zfcgazicls maintainabiiity.
granted for the petitioner. he has not
_. _.O..f(;(}«3}’v1’p1iA€d w.it1f_1AA:’the Office Objections.
3. In View of the provisions. the impugned Q1.i<ie4I_7~.V_is
ohallerigeable in other Forum. Accordingly.
dismissed with the liberty to challengejhe o–rv(:ler' 'v
before the appropriate Forum.
mpk/–*