High Court Karnataka High Court

Prakash Chand vs Smt N Vedavathi on 4 November, 2009

Karnataka High Court
Prakash Chand vs Smt N Vedavathi on 4 November, 2009
Author: H.Billappa


1% THE HIGE CQURT OF KARNAEAKA AT EAEG&&OEE

mamzn THIS THE 4″‘nA3 0? NOVEMBER, 230§E %_

BE}.-‘”€}RE _ _ _
was HON’BLE MR. Juswxcn H.BIzLA§§A¥j.

czvzg pzwzmzem £0.95 9? 2cp§ – *:. [,

BET§EEN:

1

1

?RkKASH CRANE
S/G MOHANLAL … ,. u%–

AGED ABOUT 43 ¥EARS;,. . ,’

RXAE N0.1443, PRESEflT*RG}24;”IST MAIN
ROAB, NAQAFRAABLQGK;.$RIRAMEUEAM,
BANGALORE 21.; “~ *°;_;;¢’PETITIONER

sMT’m%vE§§v§$H2:=

,w;Q GAxEsH*
4 ASKS AB0Um49.YEARs,

— R?gm”Hc.2e2zm arm 3 MAEN,
uV3gb.BLc£K, JA¥ANAfiARg BA§GALORE 11.

“7S$% £HEfiAJA SGRESH, WXG R SURESH RAQ

‘g AfiEE §EOUT 44 ¥EAR3,Rf&$ mo.1443,

gfigssuw $9.24, IST MAKE RGAQ,
masgpya BLOK,SRIRAM?URAM§ 3&NGALORE 21¢

§R SURSE RAQ sxa LATE L RAMAKR:sEHA

ASEB §BQUT 52 YEARS,
Rffif fi&.1éé3; §ERSENT $0.24, EST RAIN

RQAB, RAflA??A BLOK,
SRIRAfiP3AM BARG&LORE 21.

L//

RES?G§fiER?S

{By Sri: R B SADASHIVAPRX FOR R2 &

This Civil Petition filed u/..~=:+1.–»2,.:4?}”~. c:’f:: <:pc:_'," u

praying ta: allow the abuve ;petitimnaXby&
dlxaating the transfer of Q3 ?849f2993=§efi§i§g
on the file of tha Qourt df the A&d1¢,Jfifige;,
Eangalore: City City Caart,'KEangalér¢_H{CQurt'°

Hall N<3.25) to the 2~¥o.;3_)"v._for " c3,.~i.spo;<;a1. ésfithe'

said as '?849;'2GO3 :.::..1ong.. t«:it.h 'e.wsj'5?2+§;2ea4,
pending an the ,fi1g»~gf.*the 'AddlLJudga;
Bangalore City '_¢ivil V_Cvurt=_ (Court Hall
No. 3; ,:i.n the interest' A <::§€3_ f'3g1s<;:gf_c:a; _

This petitiafiw éémifi§f on gfar Admission
this day, the Caurt made the £a1low1ng:–

. . ' .

Mae: sum time, the learned

manage: £§rv#he §eiiti0nez submits that he

.~_ may §e §e;mifitefi as withdxaw the getitian,

‘ 1-T2~,.,4″2a;:v::§r5ing1yg the petition is dismissed

afi fifithfixawfig

Sd/-

JUDGE