High Court Karnataka High Court

Smt Kavitha R Naidu vs Sri Jaishankar M on 7 December, 2010

Karnataka High Court
Smt Kavitha R Naidu vs Sri Jaishankar M on 7 December, 2010
Author: Dr.K.Bhakthavatsala
IN THE I-HGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 7"' DAY OF DECEMBER 2030

BEFORE

THE HON'BLE Dr. JUSTICE K. sHAKTHAVAif5A1=§""'   E"

CIVIL PETITION No.6-9720 19  _.   A
BETWEEN: A  A A

Smt.KaVitha R.Naidu.

Aged about 24 years,
W/o.Sri.Jaishankar M.  . 
And D / o.Sri.Ramakrishna Naidzz, f
At present residing at E' 'A - '
Door No.320, 9"' Cross,
E&FBlock,   . 1 _ _ 
Ramakrishna Nagar,'   =:   A A 

My'sorew57O 022,.   2 ?:;_ 'V _:     V . ...PETI'FIONEZR

{By Sri.K.C.Nagaraj.E'E3\.;i.s;.V]'<, 
AND: A A A M

Sri.Jaishan'Kar.M, '- U
Agfid ab'?T'i'~ 2;8.Y'~?8.rs,  ..... 
3/ 0.811. 1VIar1i'fhi . N; A_
   
1. 9' F3-oorg; 3*" -Péhaac  - V V 
VBanaSbarrk.ari 'IITojS1;age,

 Eangalo1*~e_~56_O  ...RESPONDENT

"  [{Vf3yV V:";I11t.P.I-*.Ie.m_'aIatha, Adv.)

--  'A"Ti1EisEC.P is filed under Section 24 of CPC praying to Call for

  'V:..VE{heV reievant. records 8: transfer the above said Case in MC
 No.3'499/2009 pending on the file of the learned I} Add}. Principal



Judge, Famiiy Court at Bangalore to the Family Court at Mysore.
in the interest ofjustiee 81 equity.

This (3.? coming on for admission, this day. the 

the followings»

ORDER

Learned counsei for the petitidner’;’_”ti3’l€S =€i”

withdrawal. _

2. In the light of the above -1:t1em.(‘)’,~ petition is
dismissed as withdrawn. N0′ ;_» ” .

Sdgf”

EUDGE’

bnV*