. –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¢¢-. .