High Court Karnataka High Court

Hanamant Laxman Yadahalli vs Neelavva Hanamant Yadahalli on 13 March, 2008

Karnataka High Court
Hanamant Laxman Yadahalli vs Neelavva Hanamant Yadahalli on 13 March, 2008
Author: N.Ananda
IN THE HIGH COURT' 013"' TB.'T'fiiiB FIT ?iAfifimu*f "RE

mmn ms 'rm: 1am my on     % x

11-13 Homam MR.aua*rIcr2   A

nunn-mar nun-rnrnuv'-arri-nnarn r*zAr\n.u_«. V' K

Goa: 5.31-mu.lmra,

Rio:  _  -  "
     

1.

a.,.,:..m,..&:.;. m 1-.a….m~,
Flgaii £5 yam-5,, fiii,

fl _; mo: Tq. a. Dist: Bagallnot.

” ‘me’ an T’\.In|.n- Han-fnnnf Ynd.n’hn’l1’ii

I-0′” ‘FF I O CF

~ T_ _fig§d.’al.;¢1.1t 10 years. ,
F:eat- do –

,s;o I-Ianu:n.nntYada.’hnJl1,’

“‘,””*?’-at’. a”‘-.-nut 1” 59…-“3.

n Stuclam, Rest- do –

Reupozxlmltn No.2 1:11:13 bung’ _ nuun’I’ _.

Repreaanml by their natural guardian
1’v’;’at.”:1ar rfimmafit l!a.1 aha-v-s-..

This -orixninal petition b filed under Samtion +82
fir.P.~’;’;.” ix: eut–an1′::’te the; 1′:n:|p-ugmci order–dauad
23.6.filD4 passed by EC]. Fast Track Court-H;
in Cr1.R.P.No.99;’2003 in the

mi -‘IX-NI: U’

31.:r.2n.:-0:; paaaw. by *1 M1, …….,

Cr1.MiB.No.3,f 2002.

gamma
The mflfionaf rmfififidmt Na.1

_ , H ‘5
:_ Iisuonunuluu I Q canal ‘(Int

5.
1;

2

§.

and-on behalf of
1a-‘ petition under

Sectmn’ ‘ -3.25 & j ‘

while admrttmgn ‘ ‘ his ralafinxzlship

reshmd on

A …………1.§.;’..;. ‘[11,. 1 1.-.: I…..n. 1…. ………__…__. ..r ………- -_.____
%_[,.a.nI..iI.~.::l:_:r.u_A.I”IZ nuns. nun. Jnuu. 12.: Sui-ll..l..|’ puufiux

x wmm: an;I,»* zawnu eatctzm. Tmrefore, he in not bound to

maam1nr1aI1t:e’ to ruspondupnl: no.1. It is also

» …Eaontm1ded, petitioarw dxaea mt have auifinimlt nwam to»

am: 1nm’ntema.___1.r1¢a Lg min-_r.!;1_nt.l.gn1_s= It – /7

.r*’*.J ——– a,\’ ‘ -,

3.. During mrldnnoe, petitdoner hna admitted. hr: had

5. Isuapitzrion that reapundant No.1 was

ailagatiuns macie ‘by

respozndent Nu.1 to fiyoité; ”

patitioner. Thur: learned an

.;-..d.e._::«e;= reaoozjded been

‘nfirs
hald, The u-iallmux-t
for barn maintenann-a

af xnainlnnance at the rate of

ii’

rm: mm Ra.3.’.”.9,’= -…….-4-g

3.

‘ . considecnati npiiiifin, ‘:1a1r*i1-.5; regard ‘as

‘iaoat of 11vh1g’ . majntesrmuee awn:-clad by man’ ‘

” ~’.3a1’mot be conaidm-ed as exorbitant. In these

I do mt find any reasons. to inmrfera

% ardar. A.-‘:-P…’-*-.~.’:’.i.’-‘.g1y-, is

“V

dhnxiaaed.

Omce shall semi ‘back raoorda fit}: at
this order.


H
um   Q     .

Eta-*