High Court Karnataka High Court

M Gundurao S/O Late Krishnaswamy vs Smt Vasantha W/O M Gundurao on 25 August, 2008

Karnataka High Court
M Gundurao S/O Late Krishnaswamy vs Smt Vasantha W/O M Gundurao on 25 August, 2008
Author: Ashok B.Hinchigeri
 TUMKUR.  é 

Its: THE HIGH mum" er KARNATAKA. BAMSALQRE % 

{DATED THIS me 25*" DAY er: AUGUST 2003 ; " 

BEFQRE  A % %
THE HON'fiLE MR; 3:_Jsr1c£ ASHGEL' s"'t~:14:~;crs;:G,E:>:i?kL*  

wan" Pemmn N0.4?99 or 21cr.c1L6§*:;.:V;~;;m;=c:'-  ~ , , "  A T

BETWEEN  %
M Gi.}NDL¥RAO 5,/0 LATE KR£S!~§NAS\!£!A§{§Y. VfA' 

AGED ABOUT 54 YEARS, V %  ; ~ .' . %
wumcme AT mop CORPORATIITRN' or -_  *
INDIA, pxsragcr omcs, PRESTIGE. V
cempmx, RAMASWAMY CIRCLE;-'~  1 

MYSORE 24  ~  .

 %%%%    «   mmgm
(av sfisukgsiis;iA§y%VjEe§'@é; s.gAo 8: RM) Assoczmzs)
''"'-'''D A' u    : %
smf VASA , EBA W/Q M"€3Qf*§ DUi:1AQ
WQRKING  V;-.3AVwA BANK," """ 

BUGUf)N.'\EAfiALL'E akmcfi,
?uMK.tJR~V01§Tre:g _ 5,,   

_  RESPONDENT

H %.AV(£n£r SR} G VEQAWASACHAR, ADV)

4. ” ” «THE’3..WRIT PETITIQN IS FILED UNDER ARTICLES 226 AND 227
‘QfF<THE_CQNS1'ITU?IGN GF INDIA PRAYING T0 QUASH THE IMPUGNED
QT.' 21.3.2006 PASSED BY THE LEARNED FIRET ADDITIONAL
JUEIGE, FAMILY COURT, BANGALORE ON I.A.N0.12 AN9 13 IN

M.C.¥'¥Q-.*'T1403/2001 VIDE ANXg M AND TEEREBY ALLOW THE SAID

V }"APPLlCATION AND RECALL THE ORDER DT. 13.2086 IN SO FAR
"–REU5\'T'ING YO STRIKING OFF THE DEFENCE OF THE PETITIONER
i*f_EREEM AND ALL PURSUANT ORDERS': AND ETC.

IT-'iiinnov i it

10. If the petitioner compiles with my cond.ii.ioi1éi’.vo’rtié;~nA

by depositing the amounts, the same ;ioes_¢not’ifio’a::§’jV»tiia:t’_”:the:_V RV’

petitioner is at liberty to protract thev;’pro:eei’dirig$_;”

petitioner and respondent shali co-opogateiiwitiij thVe”i?’ot’s5sr;:’i’i’;,i..Court * L’

in the eariy disposal of the matter.

11. I also deem it necossafl to’diroot’*ttio’_’€amiiy Court to
dispose of the main:..n*:otter the date of
receiiat of the certifiod. It is made deer

that, if at ail the case woré’to”bo5.;feoi?oh@»..V.it is on the
petitioner complying with thoicondiitioosnwfiaposngd».fioroin.

12. The petition’i:3’aiio\~eci in order as to costs.

Sd/-_-‘
Iudgé