High Court Karnataka High Court

Rohan K R vs Prakash Shetty on 15 April, 2009

Karnataka High Court
Rohan K R vs Prakash Shetty on 15 April, 2009
Author: V.Gopalagowda & N.Ananda


£33′ THE KXQH CGi}’R’I’ GE’ KAR1’¥ATAKA AT

§A’}§’EB ’31-22$ THE 15%: mu: m’ APRXL 2;m9; ” %

PRESS-ET

THE I+iGE§?3LE E§R.JE3S’f£’I€E ‘V

“rag I-IGESVBLE 2m.Jt:?s=<2f:cE: 1e.A;~km%i)3'%$§
mi: pe:s::s;:.:§z§L§t¢%?s_§g2§o9

EE ' =

_R€sE:.a.:: §{.§€.

Sf 0.fia:§2;:zaké;;’?:_S§:::§j.ga:’_ ‘ ‘ ‘
R/awszgt BE:jC’if’E€(;e;d .4
§»{L::’2€§;2p§;:1″a:- ‘ V ‘ ” . 4’
U<§.u§;§. % "

Pre8* at ‘V

” V. §a{§
‘-.8’-aiigaiogxj “:j}I3*~’~!;~$ ..,.F’ei”3ZtiCsme1*

” . . ”{B§: %:;f,%’E§’iibha5§’1 .55 Rajesra éxssaciaies, A<%v.}

A:§3'f':58;§{aS%: S}'25%!;",§;

E€f;’3;;A§ama<ii Efiiiagfi
%%im1:'1a§2im Taiufaz

V" "?£,1'<§;upi Efiist.

‘4 Q. 2. Smféegz E’.§{}i};S€ {,”}§§ECe:’

Ksizz _P{)Ei<:i-: Siaiéazi
iiaia
§€:.z::{§§;;:a..i2"si 'E'2.1§u3{,

:,,fa:i.g.,%§3i 313:. V

2
3, S?&}}€’:E’§i}?.€3″1§6I}{ of Paiice
ifidupi Dist.

éédutpi. . . . .R$spG11d€1_§ ‘ x

{B}; Sfiitfififitha Meimn, {$5.}

This ways) is filed undef _$*~x;%fic;}6:s_”i.226″A:é:’$ “”22?_* ,of-._V
the C§c>1’1s1:itt_1ti::>11 of {néia prayizlgg to_AAis:;-31%: *?: h€:_ iéiqiiift. j A’
habeas {3{}1′}3E,IS any ther ap})1’0g3ri;3_:?e~’writ,”Q1′-:j1ez*”–~.Q1’=_

ciirfictierx by directing the I’€53,§}Of1d€I1I1S”-‘2 to mace
out Smt.Sa,haI1a he. the Wifr::._Vc§f._the p6f;§7iO2}€f”. TZ};’}i73L1gI1
the; firs: respondfint and prQd1iC¢V’bef0re’~rf.1ii:s’CGm:*:: and
therfibfg set her 3: éiberfw, grazzt S1′:CE”2._0t}”:ei:* ‘;;’:¥..E1d. f£1I’fh€1′
:’el.i€:f 3.5 this H0r1″i:r1r: C031″: 1B.:.§.§–” Vd€”t:-333,

This Writ I-‘;eti’§i02″1{Ei_{::}.._c{é19n§11g’~~.$3*LV._’ Pr€}iI11i:M1aI*3=
Hearing this €1ay4,.:(3–€_}pa1:a G0’~’2;:d.i;;;.,3–,.V_ zn-antic’ the foilowirzg:

fi€3}’£§ the isgfgfisflafééizzisai for the p€%éti{>:1€2′.

2; 5:35 $%/2:;EV$:%~§’:1 ilfiisé.’ perfetiam iha’t, the data of birth

€33″ _§::i;%i:§§; g%;:*3.é_Sahama Ea 18.3.1991. ‘T116 pe£:i%:iane:1* hag

faEs::s«.Tp1fi:d.é_jz;c::§& f’;3..j;3hatGcap§F of the ‘:3§i:”*th aeriificata. Thug

V V’ _ ii is é:;1.<:a1t__'1;Et;aIi:' Shfi has attaineci }"fi.E3}{}i"i?;f,i' in 'aha megatiiz af

" " ' §;§ar::i_: 2339.

‘ Ths };}€§i?,§{}11€§’ 333.3 3189 jgjraéiuaeé ;::§”;3?:a§”a§3h$

“§:0″sh(>w mat marriage has ‘§;£i§{€E”} piacfi batweazz Sahazia

‘ am} I.’:h$ {3€{f:?;§{}}f}.{iI” ami ii: is siataati that f.E1e3==’ gm: zzzamaé

ami am i§”};§€;§’1€§§”ig {:2 five szegeiiaaz’. Uiéforttixiateifi, {I15

firs: 22:12:} $::{:Qi’:£% :'<2sp<}:1<'ie:'1t:5 iiaase 21$: fifiifiilifiéi Ea tE1=3%;:;*

\\k/

wamtis 23114} fcrcibéjg '{.a<:;i:1dent. ‘E’hE:r<::fc::r€, Eigéa petifmzz,

4. Since the gifi has a%;€aiz’}ed V3’11aj@ri i§’v’:3§f:{§ §’3§’.KiAéi~§,,

st.a§:iz1g in hm’ parents Ezausa, ii c2:;”u’1{3{ 1%:-:«*3,.ai€3 %§’:T9:’£’:j”$_§}*:*:I1,j_’

is ‘LEE1€i€§.”‘ éélegal dé3’€’.€;{1§iGZ”L T11érs3f§:;§°§:,. ;2s:~E’Tét*§V<:::1~ iS A~:fi@%sog§:4; sf
i}1€1"§E'L.

E3. 53;{:cc::’§;g.»if;; éiéS3:fi%;s;.$e{%fi

Judge

Sd/—

Tudge