IN THE HIGH couszr OF KARNATAKA AT aArg;.«:»A%§€?éEkgA%
DATED THIS THE 215'? my of AU6t.?5--3§.:2{K}3:: _ T V
: :; ' "
THE HON'BLE MRJUSTICE MQSAN S.HA{\iTA %$s3}§aSCiUi$AR k %
CRIMINAL PEr:710>Jkr§2a.%é”a’02/zésa’
Between :
Byrarma -_.. é .
Sjo Late Ganga5a_;V1’i. 1:5′
Aged 45 yzaazrsq _ ~
R] a Ballaygere Vii}:-ggi: 4′
Thyaznagdndiu ‘I~IQbi’i, .. _» *
Nelaznangai.-3.T:1luk. . .V
Bangalore Rural I}ist1’§.<2t§"vA' _ ' ..Petitioner
{By Sri ,}
' A. ———-
._–….
Wfo By’rafl”;:fi*..V._
Agerii 40 years’ ‘ ‘f ‘j_
R ,1 a. (319 Smgt; G%ic.1’1naInI11a
‘No.94, 43*} Crass
« if ‘ ~ . _Maha}aksl:1j_m Nagara
V’ ‘ifiiagxazszsndra Post, Tumkur Road
‘r’–r:_si’1,1,va1*;.thapL1ra hobli
__ _Ba”ng31dre~560 CW3, .xRe5p0nd€::1’1t
VT ‘(Byéri Nagaraj Damodar, Adv.,}
This CFLP. _ is fiiad under %ction 482 of Cr.P.C. by the
advocate far the petitioner praying that this 1-Ion’b1e GL1:-urt may be
3’1’-
as
pleasad to quash tha interim order dated 9»-5-2808 passad-“Lay the
(3.3. (Jr. Dnj 8sJMF’C., Neleunangaia in Cr. Misc-,51/$2008. T
This C:’i.P. Gaming on for admissicm, this day
the foHowing:-
The order of the: Court }1}610Wv:’di1’6§:i§Ii£g i1′;{::
pay a sum of Rs.1,0£)0} – as _mpnf_h!1yv. mt«:$
respondttnt is questioned in this V V
2. T116 pefifioner «.fi1e’_:h§1$ba;_:;«:i:”of respendent The
relaiienship is net in has flled a
petiticrn:V_befu1″t:V §}3e»._» under Section 12 of the
Protection’ Vflomestic Vioittnce Act. On
_ the.” an I’ECOI’d, the Court below has
Eifiaye. The said amount caxmoi: be said to be:
tigqmawnafilg ujxrier the facts and circumstances 0f the casé,
_ Hcnéti, this refusfis to interfere in the impugned erder.
” ~ «-Pefifion stand:-3 dismissed.
Sd/-
-bk; Judge