High Court Karnataka High Court

Shoba Joshi vs Gautam Joshi on 15 July, 2009

Karnataka High Court
Shoba Joshi vs Gautam Joshi on 15 July, 2009
Author: A.S.Pachhapure

EN TEE EIGH SOUR? G? KARN%TAKi %T B’V?&LQRE
fiA?EB Tazg TEE :5″ GAE 0? Jwgy, 0999
BEFGRE:

THE HQN’ELE MR. JGSTECE A.S. P§§§§§F@Ri

CRIHI§AL REVZSIGN PETITEGH NOE

BETEEEN:

Shsba Joshi,

aged 39 years,

Wffl. Gautam Joshi, _ «
Rfa: §e.i6?f¥, 3″ Cress,E
I Staga, KER Colony, T

Basaveshwaz Nagar,

Bangalore~Efifi~Q?9. m ?ETETi@NERfS
{By SmfifSh¢3ha’3L%;;f5: M§S}Legai $oiut;0ns, Advs.§

%ND:

Gautam JQéki{

Agafi

*.SfQffi

R5ai

,’Eui~Prahiad Fur,
*NeQ fielki, ‘

$3?

3.9.

abgut éC.ye§:s}
la§eRS%ri”S»§;$03hi,
NC{P5R3lR;

RESPQN§EN?fS

S::;_§anesh Bhat Ywfisf Adv.§

t£-ital:

f?his C:l.R.P. :3 filed affiection 3Q? rfw. Sec.
AC:.P.C. graying $3 59% aside the azde: fit.
SS in Cwfiisc, N0.§?G/38 02 the fiie 9f the V.
Cfiief Meirspaliian Mag:3tr&t@g Bgngaiore, and
re the Same.

?Ei3 Crl.R.?. comgng 33 Ear fiémissien, thifi
the Lauri made téa fsiifiwingz

C F?

”-~.

(:11
C53

2 $31.39 lifisf

93322

Ehe laarned Ceuasel fog the petitigfié: f

memo grayimg permiggimn ts withdrawi,ihe»_*’

getitien to gresent tha samé’*beE§xeM Ehe Vfiessicns

Court as csntempiateé under .t&é” Dsme5t;c&’€iQZenca
Rat.

. Q _A

2. In view’ @f>xthe’ memg Vfiied. afid submisslan

made; the petitiofier£i3″parm${téfi ta vfiihdzaw the

ravisien petitiaa.

3. The;”Q§fifie'”i3 ‘d;re¢tafi. to retain all the
recorfis_ is Kthék gafitiafiey 9: her counsel. an
@resent&:i&§ @f”&i§ matter, the Ceart ghall dispese

of ihe_ca3eaaSӎarly as Qassibia.

Thewgévigian patition :3 accordingly diaposed

3d/-3
I 5

K$m*