zw THE Hisa CGURT 0? K%RNAT£KA
czacuzv BENCH fiT saaamas
BATES THIS THE 23TH BAY OF JULY g¢aal[7 *%
BEFORE »w.. WH u’
THE H0N’aLE MR.JUs?:CR\g.3}§@éB§$9fiE§ 7*V”
CREMEN%L 9ET:T:d§*wo.1é2i af :§d5=»,V?
BETWEEN:
Pundaiikappa Kenchappa”Kaaakawédi}fn>H
figad about 3% Yearfiy 5 .”V: -x’V’
Occ: Teacher,
R/at: Ealigeriw?aluk,L __. 4,’_r2
Badami Distr;¢t.§” ..’. 1 _ av’ “W’ M ?ETETIGNERfS
{fly $:i{“$x$,Ba@3gafigédhar{“Adv.E
RN32
Tangewwa, “g ‘vVV ~
WfG. Eaédaiikapga Kanakawadi,
V, ‘V I ~ . . . . .
‘;.Qcc; Haugehoié work,
VRfQ,”KQiahal,
Talufi:’Ramdfirg; ~ m RESPGNDENTfS
{fly $:;,~L¢ké$h Maiavaili, Adv.§
*3:-Jr-is
V Tfiis Cri. Petition is fileé afider Sectien 482
_£r1P}C1 by the Advocate fer the petitifinar, praying to
_ Set asida tha Grder dt. 2G.12.2QG% passed by the 9.6.,
‘€a5t Track Courtmi, Belgaum, in Crl.R.P. No.23G/2002
a “and also the Ozders dt. 4.5.2002 gassed by th@ JMFC.,
‘*~Ramdurg, in Crl.Mis.Na.S/2800.
anfi 2 about Ehg marriage and alga tfié Keffisa; and
neaiect. Further flfiffi, the salary certifii§;té”fwX¢?E}
ané the xecord of rights Ex3.?2 to P5 grdduaafi f@feai_
that the §etiti0ner h€f€i§ waS”~§etfiing'”saEér§}Vficré
thaiz Rs . 5, 5390-00 am: in acé’;:{i:;i:.~.; o’:§ ha ‘ ..
agricuitural iands. ?akifigz iRtGV cofigifiératién tfie
incoma Of the peiitioner,_Hfihe* Triai«,C©§ft awaréefi
.5.
Rs.5GQ~QO a.m. as mfiififenéncg €c h§: wife. 1 dc not
find any grounds ts infiégférg fig fi$§”findings of the
Cami: belawflfl$§?lfihg ‘§3{:fii0fi§g “hé3 net fiied the
objectianfi€%§d:@ix§»fi§£ %fd5g¥§fiamined the witnesses.
E has fl5%*flga§;i o§tD:an% m§Qounds to warrant the
ifiterfefi%nfie.V §$@tke tfi$Cumstances, the petitien is
devoid_of mé£it3 3n§3i€ is digmissed accordingly.
S3/”_
Judge
-Ksm*