IN THE HIGH COURT OF KARNATAEA AT
nxnzn THIS THE 22w: DAY or At3'GUSIf.A.._2_ :§(Iv 8j"VVA:-. u
BEFORE
THE I~ION_'BLE nm.JUs'rIcE kk
cmz. PETITION 15.0. J2;§J--~\J%*4 . 1 %
SI11t.Asha @ Lakshmi
Saxvamangala,
W/G.VCI1kat€Sh,
d/0. Venkataraju, V
aged about 21 yearéégi. ._ 2: ~
Now r/a.Sicida_1*t.'i:'e1' z
(Colony) »
Tulzlkur " " ..PE'I'ITI{)NER
(BY Sri "
VeiJa:'atesI1,.:V' " "
V 3/ o.V's:r11{at/ara¥'1;1.af~:r1,appa,
=._ " "Aged about 26. years,
% R/o.Bchn1d' +-:}evt.1.LI.<3a11cgc.,
" " V7M3.£:idur Tami,
'
A % ' %(15ysi~: Deshraj 35 Sri P.C_11eI1ga1raya Ready, Advs.)
.. RESPONDENT
»4
This petiticn is filed under Section 24 of CPC ‘to
withdraw thc: clivorcc proceedings pending in M.{;1.Ne._22 [(36
on the file of the Civil Judge (Sr.DI1.) at Ma.ddu1f4″éznd_f1:I’éiI1$ii:r”v.’
the same to the file s:,>fCivi1 Judge: (Sr.Dn.), V .
This -petition Corning on for
made 1111: following: ‘ ” , v _ , ”
The petitioner 1. féiispondcnt
has sought for t1’a:nsi’eI° of Court of the
learned Civil ihe Ceurt of the
ieamcd Civil J ciri the gonna that she
has filed liar 5 under Section 125 Cr.P.C.
seeking ‘ ”
, ‘_ of the learned counsel for both
TA ”
i *3: ‘1*hé:i :r:aiiir;§ts invoived in both Is/I.C.No.22/O6 and
i:f%i)i’O7, which are pending on the files Gf
courts, Weuid be substamziaily same. Therefore, in
‘V–‘i[“iz:}%_i*V(icrV’T:to avoid the possibility of conflicting decisions on the
set; of facts it Wauld be desirable that b01111 the said
¢—.{“”‘”””””
cases be tried and disposed of by one and the
Both the courts are competent to try both the caf.§es..
the fellowing
OR! 253
This petition is allowed.
from the Court: of the leamgd (S_r’fE>’1″1;),A”V§Maddur,
and the same is mansfemtll’ leamed Civil
Judge (Sr.}j)I1.), fdelilll disposal along
with c:r:.M1sc.mc} % V:”‘–Li:3c311di:1g on the latter
Court. The lcaxneciyuéivil shall
dispose of both ~ 1-fimutaxtously as
expeditiously as possiblg. A V
Send:-lg. :th:iS both the courts for
iI1fOI’}Il2!atiOI1. ‘l V ll
fixlge