High Court Karnataka High Court

Smt B K Geetha vs H S Ramesh on 13 January, 2010

Karnataka High Court
Smt B K Geetha vs H S Ramesh on 13 January, 2010
Author: Ravi Malimath
IN THE HIGH COURT OF KARNATAKA AT  

DATED THIS THE 13*" DAY OF JA;\J~HAT§fr i2'DI1@_ Q"  

BEFORE  J "3

THE HON'BLE MR.Jl,!'§1Ti' CE.VVRA\--/IM:A'l;IMATH

 

BETWEEN 'D

Smt. B.K;C3eE:_tha " ' 

W/0 H-«.S-1Rames'iT::,; " _ .
Aged, abouTt"'-£7 ye~ar's*,,  _ _'
R/o CIT-,Hai¥a;:>pa' ES'ujId.i,n%'gE,.. " _

I Main,' 11:1" cross,'    "
Viuayanég.4a%r Bada vAa_r1e«,..\ 
Harihara. V  V'

  

 ~Ai'*.l.l2.i  

urn'-mm

Sr'i4 'H.Sv,Ré':T1esh

 S/0 !éte"L Halappa,
 'A*ge.d about 48 years,
'  R/_o_A'.§i'k>!<

RISE 'N D ;.  }DF 

...PETITIONER

...RESPONDEN'¥'

€¢3,9'.-8.2c_OO'9. 
passed in C.MEsc.No.132/2OO8V-oh"-the;fi!e. o'fr_the«3'ud'ge, 1'.

Family Court, Davangere, A=J_iowi.ng3 the,'peti't{o_{2'<;and
directing the respondent to 'pay--._the i:3aI~ntena,nCe of

Rs.1SOO/– PM. from the date of peti_tE’on tc-.’the vpVetit_i30ner..’i’»

This RPFC coming on-“for’L_:’or’d-»e_rs this”*da=y:, the court
made the following:–._ V.

None jforghth-e.:.r*petitioner, even though the
matte’r%”Vd’wea{3}_vca:i3g_é’d twhohwoccasions. The RPFC is

dismissed. for nonj_¢~prose’cution.

h"sras     35/-
}Ui§§§§

s,__f &: %tLM .RSk/W