x\§§\§Ekkxxxxxxxxxxxxxxbu«§ %
.’~«,mmW\xmWWmmwmememe
RESPONEENTVV
(By: Sri. SS. Yadramig Advocate)
This Civil Petition is filed under seeti(3.1i§_A”:E.3.%1v’
of Civil Procedure, praying that thie»»Hen–“l:>}e’ i:;’34’-L1:*€…i1*;2.”:év§J ‘
be pleased to transfer MC; Ne. 270-I:’*fhee
of the F 311111}: Court at DaVaneger_e’~-__te Pfi;j1eipa1″
Judge(sR.D:e..) Dharwad in t%:e..__inte1*eS’:._of’_ji:i§t.i_ee.ran(:i–.f
equity.
This petition coming ‘per; _this day? the
court made the fo11owing:_….,”‘ V’ ‘
This wife against her
husband a pending matrimonial
proceeding-,r_vbegeire_:the’.=Fe;:pVi£§ Court of Davanagere on the
who suffers from 9. mental
disoArde£:f- feef§ri:es’.e’-evenstant attention and that it is not
AVV’¥ pee.sib1e’fer.:_jeh-eipetitioner to attend the proceedings at
that it is appropriate that the matter be
to Dharwad where she resides. Though the
would vehememly eppese the transfer
pietitien on the ground that the same inconvenience
§
/
:5?’