Between :
L
'V V' . { éH:i;.S ;'~31&1Sht:*He:'1§éi;""Z'iVfiv. ,}
I
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
Dated this the 22% day Qf Maya 201:
PRESEN? __ _. V
THE HQEVBLE: MR.J.3.KHI:§~£AR, <:1~:IEF%.;;f:§S1:§'i§i5j33';-T' ~
AND 1. .. ,, 'V _ V '
THE HGEXVBLE MR.JU$i:*::f:é«:' fig'.-4RA;1v:_%;fs2»: L.
W'? No.10:31*:';2o06;":{{3z~;%<A}:<:é:s§m;;
S1111: Lakshmiprasanna '
W/O P Sathyanarayana A835"
Sathyanarayanahéazi, A
Aged Abaut 32 Y€.2i'r':?:~, - ' L _
R/O Near Adrasha Theatre; 1 _ _
Chintharnam' City:5I63 -- 225;'
Kala:
Karnataka Sié1te.~. W
Smt Siiobiaa V " '
W/O Eziiji U C?:_ha:i:i'1'aSh§:k3Q:*','7
A/A'--2~I
B:/O Eéhiwfarapga
Rffi) Near ChmjCi1..
Ver:}:atag_iri.§{o:g§v,. " ¢_
Chinfhainani cm; 5.615' 125,
I-{ialar Di;:«1;ria::,v"K01:1r."'
' ' Petitioners
;'§nsii":_ *
1;.
Sat§i§féf:é.ra3rana alias Saihyanarajganachari
__ A/A '34,--'§r"ea:'s,
S f C331 Atiinarayanachari
R;'7§L'=" 300:' N9. i9~3~446,
AA ' ._BE1ava:ai Nagar, (Did Tsvm,
3*»
* . _ _;§z13.ta§ur,
Anéhra Pradeghg
Sr: fihaxiérashakar
S/{I} Sr}: Ve:1§:a:€:si::a?arL:§u
AXE 3% 3:'$a:*§,
REG Fiai I%§Q.383, E§,§vI.'"§i E~E§§:~3§
J .?§.fE".{}.C. Kaeiiuttapaiéi
Hyéfirabaé ?'2,
fiyzdiéra Fraéeshg
M§""'V"'*~"%b 2
t:V§$';Kms:I3Ai§,-lo.J. (Oral) :
1
2
State ofKarhatali:;1
Represented by its Seitretaryt
Department of [law and Parliamemary
Affairs' Viclhana Soudha.
Dr. Amheclkar Veedhi,
Bangalore 580001.
4. Union oflndia I
Represented by Secretary to _ .
Law And Parliamentary Affairgf
New Delhi MG 001 " VA .V 2 _ L.
I l"<esj:ondei1ts
{By Smtlvlahi Garg' Adv. for' S:*i.l'{a_lya._n Bag-zzvéxréxj, ASG/
Sri H C Sundareshl CGQ for R-fl; , " "
Sri Basavaraj liareeldyp __P':'*l. GA for R-f3_'».,
Sri KR. Mukunda Rao, }'x:l\¢.l :'¢,~:_ l7} 2
This Writ l?e'tiVtion;1"sWIile.el ui:.gi'e_1* Aftteles 226 and 227 of the
Constitution of p":iaygi1';g" to=<;llreet__tlfiie respondents 2 and 3
to take H696-SSvaY}?'L$i€p'S4 to 'o.1q.itatbly.an1end section 24 of CPC, or
in the altef'nat_NeV frzime lafijpfomiate Rules under the High Court
of Karnataka '2:~.¢1:,, or a'r:y'--oth.er Act to fill up the lacunae in
relatiori mtoe..Vt'he '7:f'on's~fer of "Vfidatrimohial cases from the
ju1*is<::lL<:tion. of Co-uftttof'ofie.__S1;a:e to that of the other State and
ete., ' " "
Thiel'*Wrivt Vl5e_tit1.oh*..eloIning on for orders this day, Chief
Jusficeoemade '-the 'follo\'ving:
ORDER
Sri.’lBa.Sava1*aj Kareddy, learned Principal Government
Adxtoeete “for respondent no.3. Smt.l\/Iani Garg, Advocate
V’ fo’f”«..o’Srll.Kalyan Basavarajl learned Additionale Solicitor
t}ene:”al of indie 5: SrLH.C.Sun<iaresh, Central *C}o:;'emmez1t
'tieooréeel for respondent f1{}.5–§.
2. Lezzshszéé eotmsel to: the §::et/ltlta:::§*:e:*:~; 5-gttatlesl that: the
pet/:i:io:/sieve will he s21t:isa;fied if the i:”:;EE ize
§;:e§§ <2? wit/l3 :5: ittlreiiétéiéh to ¥*{??f§§§'3{}§"i{§é"/l'§l, fi{}f§.§3s to 4
3
requiring them to take 21 decisiorz in the mattervV.by_t:eating
the instant writ petiticim as a repres€ntatir;m.__;””” ‘
3. Learned Cgunsel for r<:é§§o:":d<:-11.7: r;os;';3_ to"/i s":;at,eI; V
that they have no objection fer of :nSfi:é1}nv€'xx;*rit
petition, in terms csf thé ~..§1"~::1_i§,/er m_ad.€: ' Iearfié3d
counsel for tha petitigners.
4. In View of writ. petition is
disposed of %’esp~V:311dent 1103.3 to 4 to
take a by the petitianers by
as a repmsentation. A
decisiof-1 Vc’j1bfZ’.’£’1V_:é’s»3:f,}”1E3I’ be taken by the respondents
as e;q:;edi–1ELi’tmns}_*;,r V as Ap:QsSsi»LiV31€ .
rm:
§z:§ie,>z:: ‘xix’ N