High Court Karnataka High Court

Mrs Kalpana vs Mr Ravi Narayan on 4 December, 2008

Karnataka High Court
Mrs Kalpana vs Mr Ravi Narayan on 4 December, 2008
Author: N.K.Patil


sis 219% came? §<;A;P_}EJ%TA§. AT RA2»2:2AL<;\.1n2,E_ a2z;=,2~s. 34:: (:9 299?

:0!?§ER:

when this matter iwad cz::’:3″e’~–:1§* f0;..§’5–*r~.%=~:§iz§:z’§r4£3r§%’p

Hearing, an 232.2997, this agar: es a’a#:§ea

But raeétfier the paiifiener nwarfier ccfisrszagéé”Ah:%a§V §%1;réVi$hed
fimesssry ‘prseess &_cer?é¢i.é %;d re$s, sf writ
petéféarzs in issue nafi¢g§:_;v:’.T§1ereafier, firm
matter was pc1sté§::{1’t;n. date, 2 weeks
time was ice. But petitioner
has défe. R sham that neither

fietitidneér ,n¢r”»?éé:{“c:$’§}–r§5sé.¥ am dééigent in pr5ser::ut§:’:g

the ¢f;é_.$e.L..%-%e§’me,V_V_ t¥1é égsrif petifien flied by getéiéaner is

‘ V _ 5§$.%€?}§§£~&::€} .Afe;’?es}n-xprceecutian.

Sd/-§
Tudgé

23:3 TEE H}{.’:H C053? §i,:§P’}3A’?.%§§A .323′ BA}E§A.}£OR§ W,P,!*§{}’ 351 -‘CE?’