High Court Karnataka High Court

Sharada Patil W/O Chandrashekar … vs Smt.Saroja W/O Basavaraj Patil on 26 August, 2009

Karnataka High Court
Sharada Patil W/O Chandrashekar … vs Smt.Saroja W/O Basavaraj Patil on 26 August, 2009
Author: Ajit J Gunjal
:1:

IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 26th DAY OF AUGUST 2009 
BEFORE  V
THE HONBLE MRJUSTICE AJIT J.OUNqAL . P' " ' 
WRIT PETITION NO64553/2009.(GM'}OP§i):'S.7;    
BETWEEN: I I I I I I

SHARADA PATIL,
W/O CHANDRASHEKAR PATIL,
AGED ABOUT 45 YEARS,   
R/AT ASHIRWAD NEAR LAST BUS STOP 
SADASHIV NAGAR, BELGAUM. 2 ~   _

 '  .   f=I?ET1TIONER
(By Sri. MRUTYUNJAY TATA.}3ANGI.., ADV.]'y   

I. SMTaSAROJ.A,' S/O B.AS'AVARA.J PATIL,

AGED ABUT 24 YEARS«,.._  .. _ 

R/AT ASIIIRWAD NEAR EAST BUS STOP
SADASIIIVNAGAR,_ BELGAUM

NOW AT KES-ARGOPPA TQ. MUDHOL,
DIST, BAGALI<:OTE_._____A .

 2; 'MISS VIJAYAIIAXMI,

 V ED;'AO'cPIANDRASIIEKAR PATIL,

 _ 'AGED A'_BOUT'25 YEARS,

 I  TIBYsRi.Af.G.NAGANURI, ADV. FOR 0/121)

I R /'AT ASIII.R*wAD NEAR LAST BUS STOP
S'ADA__SHIV'NAGAR, BELGAUM.
- . RESPONDENTS

STHIS WP IS FILED UNDER ARTICLES 226 AND 227 OF

— THE CONSTITUTION OF INDIA PRAYINO TO SET ASIDE THE

ORDER PASSED BY THE III ADDL. CIVIL JUDGE(SR.DN)

“BELGAUM PASSED IN O.S.NO.289 OF 2007 PASSED ON I.A.

: 3 :

3. Apparently, the proposed recasting is in

relation to the entitlement of half share of defeiii;ir1t-

petitioner in respect of the serviceslV_:w’b’e’rie1it-3_i”_

including GPF, PF, KGID and_LIC_pas’eoi1tie;;1ieied..b3»f: ” V

her in the written statement.

4. Having regxard/”toi_f’the__ p1eadi11gs, the
question of recasting issue “i’\Yo::4 arise.

P,etitio’n.ii?ej’e:::Vtedi§ i ‘°’%”””‘”””” mss
_ . 333%

krnv 5’ ~