. vot)l*’nDW|’14 b’ WWW.” “hrs nu-I:mn’wr”a:r1:’M”*fi as “wan wwwrmw “Mr WMMIWMHMRM mmw QJQUEWH wk” §€&RN.e&TflaKfl MEG”
IN THE HIGR (KXIRT 0F KARNATAKA AT BANQKLGRE
DRTED TI-ES ‘1″I-E 15′-” HAY GE’ JULY 2089
BEFGRE
Tm HOBPBLE m2..;rUsr1z:E
C.P.HO.1§1gg(fl– §
BETWEEH : A
sauna.
Wm H s 3 swam’
AGES ABU’:+35 $3.533,
– I«’:1t:9 4
“RA TALUK,
I 3191210?
1’REsE1’I’i’LY WGRIQNG AT
Mia cmrzcn SGLHTIQH PVI’ L’m.,
mt) im, 1 131.903, 15TH moss,
‘*B.kLF.R7% RGAD, MALLESHWARAM,
5 gA1%:<;m1,oR3-560003. msmmsrrr
«:'B§r Sc-i: GRmAsa.Nzi.ufimARM;sLmc&co,
-v- —v— vu-an ‘rf’\a-Ivn’6- \.J’i’ »:*»..r’M’\i’M*’I§HH’\.lI’-¥ ¥”‘iH».’N”‘F ‘Kg-‘\J”‘K§%5 ‘.33’
trrm cm mmmn may z.us.2~+ or cm,
PRAYING ‘DO wxmnmm Tim CASE MC sswzoos
mom mg mg or 1mm mmcmaz, mama’
mmamomaa mm mmsmfi ‘FEE SAME
cmz. JUIBGE (SR.DK]:, nmmun, BY ALL{IIW”J’31.(?r ‘ms
PEITFION IN ‘ITE INTEREST ‘3?
EQUI’I’$’.
ms 5.? CCDMIKG 313 J ma mrm§§a1&x%%:.frf4;Ié _
1:m’,*mm caum-mug
O’R13i..E R” A
In this mama ma gm-. cm,
rm prayer 7: fiar .539] 205 from the
Pximipal the Civil Judge,
(final &
Laarnad Counsel hr the
9mm 715 ‘1:?r.:;§a%A’At>;1fii§-§’:.:’:V;’iée&*i.1’t:i:;n*:xr being thc wife of the
xugpandaaztfi g maimemnce petitzism which in
an the E: of the
séeandljr; xmpendmt has been attendm’ thz-. said
nr;a__I;e ‘Tixmkzxr. Othm gunrid is that petitioner has
V ‘°-@Vg’6tA’a 3-zahml geim chifi atudyum in UKG at Pramthi
‘”‘ v’idya Mauiir, Tuxnkur. ‘1’iaerafam, it as just and
}»
– /’
…..mm.-«R arwsI’u»H’z9 mwwmw writ nu-\::\n~zar-m°’k§£\.J’-‘§; E’°3§H.,’flEI”’33
meeasary ta Renata’ the h&.C.539{200I5 to the mart. at
Tumlcur.
oppoafi transfer of the -saw,
gzraunxia put fiarward by the A
that petition damn t:i:~..__be
pmung in the Famfly to be
tranatermi to the ct.-:.%;:;+e:m;% mt ands cf
Hmce, I
The ;fi4.i.:k%.1a’$.ss9/ zoos pending
an Caurt at Eaqalare is
to the court of Civil Judge,
{31′.I)1fi§f$ iczffisaaaz in aceammm with law.
Sd/-
JUDGE