High Court Karnataka High Court

Manjula vs Srinivasa on 24 April, 2009

Karnataka High Court
Manjula vs Srinivasa on 24 April, 2009
Author: N.K.Patil
Bi THE HIGH {ZOURT OF KARNATAKAEKT RARGALORE W.P.Na.i;}'.04S OF 2909

ORDER

Though this petiticm is postad for

hearing, the matter is, taken up for u

consent :31′ the iearned ccaunsel app}’§~arié 1g 1.]

and having regard tea the na{Qr§”~af wttfe
petition. a _’ ‘V _ h’

2. Petitioner in tI1is4″g$efifi€$n qu$hing
the order of flu; 2009, and
permit the of the matechild
eautmn-;]§;iI:T% §rk%%M.c.No.e2I2ooe, vide

Annexuré”A ‘an ‘th_.é Family Court at Mysore.

peti’fi4cSneV:r_’_Vhés ;.?-fiotgfiht for a direction, directhwg the

9{fr§ai_ fijafford sufficient cappartunity to the petitioner

§6~.fi’EéaVhér’:’A’§;l§:je;§:ti&>ns to the appiiaation dated 24″ March

V dffer a sufficient ovpportunity of hearing befere

‘V V’ ..j_p:§ss%nAg Vasny orders on the said application.

3. i have heard learned counsei appearing for

A % ” pefitianer, Sri. Sunii Duttyadav.

f4

1* «——–*-“*—“***”°’*’°””‘*'”””‘

EN ‘E}i§£ iiififi C£JURf¥’ Q1′ KAR.NA’i’Ai(A AT BANGALORE W.£’.N<3.!2(}45 OF 2089