High Court Karnataka High Court

H R Range Gowda S/O Late Rangappa vs Smt H R Rajamma W/O H R Range Gowda on 29 July, 2008

Karnataka High Court
H R Range Gowda S/O Late Rangappa vs Smt H R Rajamma W/O H R Range Gowda on 29 July, 2008
Author: R.B.Naik


IN THE HIGH COURT 0;? KARNATAKA, _
mrmn ‘I’I~I{S THE 29m pm 01-‘ A T ‘

BEFORE; ‘ % é

THE HONBLE MR.

RPFC Neg:-2 95′ 2008. %

BETWEEN ”

H.R.Range Gowda,

S/o Late Rangappa,
Aged about 56 ywrs,

D.No.415, A – _ ~ %
IMa3’11 Road,
Mysore-570 V ‘

AND:

Smt.

” /0
‘ xabom’ 51′ ‘ywrs,

‘:Z’s_.2*Io,_826/ i(}**i–.C1’oss;
53’ Msadesiiwara Bmvane,

— Hcbbgl, : Rcsporwnt

is am under Section 19(4) ca” the Family

Act I’/W Scc.397(1) of CPC again& the order mod

passed on IA in C.Misc.No.434/2006 on the file of

.[t11c3:–Judgc, Fmily Court, Mysore partly amwmg IA flied U/3
_12.S?of Cr.P.C. for maintenance.

‘I’his petition coming on for orders, this day the Comt,

[made thc ibllowmg’ :

ORQER

The learned oounsei for the pefitioncr has fileszla

to dismiss the petition as not Plmsed. M%n’1 cyi§.’,/I

record. The petition is dismissed as not V

Sbb/-