High Court Karnataka High Court

Hanamanth Vasudev Dhavali vs Smt Anjana Hanamanth Dhavali on 14 October, 2009

Karnataka High Court
Hanamanth Vasudev Dhavali vs Smt Anjana Hanamanth Dhavali on 14 October, 2009
Author: Anand Byrareddy


THIS RPF C IS FILED UNDER SECTION 19(4) OF
COURT ACT, AGAINST THE ORDER DATED 24/09/2»OO’8′.jOI\4IA

CRL. MISC.PETITION NO. 294/2005 PASSED EYTIIE’
FAMILY COURT, BEL-GAUM, FOR PARTLY ALLO.WIN(}_ ‘1’.£-IE. I

PETITION FILED UNDER SECTION TA125 OF
MAINTENANCE. I

THIS PETITION COMING OI~IEOR’IHEIAR1NO I:)AY’,::i>

THE COURT DELIVERED THE FOL.§QWING:.. % I

The counsel for the apphehfi-aII}t’EhéTSf’V seeking to

withdraw the petition; prgessedfThe_IT1–éII1O..iVS placed On record.

The appéai is ‘<iiESVmi_AsS3ed asfioflt' pressed.

….. JUDGE

<'p'_'s\/I__ E E