IN THE HIGH COURT KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 26?" DAY 09* OCTOBEE;2OAQE§v:" r ~
BEFoRE_e__
THE HON'BLE MR. JUSTICE ANA:_j~_ID.
CIVIL PETITION mo. 565./éo09{*:?iug»sgj,
BETWEEN: V ' V'
Hasandongri, S / 0. Saiparrgab 'Khanchi_,V. _
Age 53 years, Occ: Agriculture. '
R/o. Kaladagi, _ =
Tq/Dist: Bagallmfc, :_ V :
Now at CTS NC).4C_E81, . V "
Bhadkal Appellant
(By shrg..s..M'."'ai'réma:h..iAc1§o¢as~te;...
AND: V' V 1' r 4
1.
smti”R_es1mVia,.”‘ I
V W/ o Ibrah11’n.sab Bepari,
, ._iEAge~ 25 years,v0ce: Household work.
– ‘Rio. ‘Fipusultaf1″Circle, Masjid,
A r , Jarnkhandi.
“.<«'* .4' 9° M" . '
pJamVi_d Qyears.
, V Kht_.1sha_bi1, 7 years,
Na.shee’i’n, 8 years.
S-arrniya, 6 years.
5: Father: Ibrahim Bepari.
l . S~i_n’c<:7all minors rep. By their
" Mother Resp.No.1 Smt.Reshma Bepari.
é
who is the plaintiff, to withdraw the pI'OC€€di1'lgS_.-_1_Jnd6I'
threat of danger to his life and it is in this background",«.Vthg'1t
the present petition is filed to contend that he would:
within the jurisdiction of the cou_r.t…o_f Civ'il"iJ"L1idge;"Senioruu
Division, Belgaum.
2. This apprehensio1=…:.V.V”of thew.Petitiontjriiiiiiis illx
founded. The petitionenalready «lodge(i’.,»a.,”¢fomp1aint
before the jurisdictionetlwi threat by the
defendants would be The petitioner
being the _v”rould.Valso be entitled to take
the courtmintoetcolrifijdenice5-::natrne»ly.,v”the court of Civil Judge,
Senior Divisi’on,= the alleged threat by
the defendants,” be in a position to
adVequately§f’&add~ress the=..situation, if found to be true.
ho ground made out for transfer of
i”‘t~-the suit’ the .ab§We circumstances. Hence, the petition
_ ..f’.i$’r_ejected. ” A1′
set”
3UDGi?3