Karnataka High Court
Kum Shruti D/O Krishna Naik vs Ganapati Satu Nayak on 8 April, 2009
IN THE HIGH coum' or KARNATAKA
CIRCUIT BENCH AT DHARWAQ.' é
DATED THIS THE 3"' DAY or Alf§ff'§2l*"%E,: 2£}_.i:E's:§i '
BEFC?P§E ..4A '_ ..
HON' BLE MR. JusT;cE HA;%'N%;%'nAGAMc§+;Ana
BETWEEN: a Q % é
KUM. s:-mun, D/O kRIsH~;;'
AGED ABOUT~.2O YE.«'-'sRS,f '
occ: STUE>Ehl_T;- R/D JED.£)I',«. ..
TAL: YEL§.APl.¥';'{,__._ , A
DIST: uiTT;?;RA:5"KANN:¢§;)A :PETI'TIONER
(sfsax. ?'v§'H:li}S'E'D}AGADDI, ADV.)
AND: " _ '
QANAEAH NAYAK,
« '".AGE.D ABOUT 3'7YEARs,
. f--.CV>CC;:'«BUvS1EN_ESS, R/O BHAVI KERI,
" __E.TAi,,§";é,NK§)_L_A, DIST: u'rrARA KANNADA. RESPONDENT
” E, _ *THIS WRIT PETITION IS FILED UNI)ER ARTICLES
” ” ‘E226 “AND 227 OF THE CONSTITUTION OF INDIA PRAYING
” SET ASIDE THE ENTIRE PROCEEDINGS PENDING ON
THE FILE OF JMFC, ANKOLA IN (LC. NOK744/2008 ETC.