High Court Karnataka High Court

Smt Pooja Alias Manisha vs Shri Vinod Kumar Bathija on 11 June, 2008

Karnataka High Court
Smt Pooja Alias Manisha vs Shri Vinod Kumar Bathija on 11 June, 2008
Author: Dr.K.Bhakthavatsala


w.P.H«3; ‘1 ~iCid5;f2006

IN THE HIGH mum’ or KARNATAKA AT % A’ ”

DATED mrs THE 1 rm Dt§{{(}’i<'«
BEr«foRE 'z
THE HON'BLE Dr. B!A-.i"i';i{'.I'i'2IV}A!V.»\ »'__Ax'V1':'–'V.SAI;.z*\'V:
wRrrPE'rmQ1§ No. % ( G"M–1c3..
BETWEEN: ~

Smt.Po0ja alias Mam:/#19, . V
Aged about 28 ycaifi…

W/o.Sh1i.Vinod..I{:1miéir-_5V.~!3§ga:t;’§1i_§g, i1 .

R/a.”Pra.1nur . . V
No.22/1 B, D-3*,w,3′”* H V ”
Jayalakstimipr_a1am–.;_-«.._
Mysom. ” _ ‘ _ …PETl”I’!0NER
(By S1’i.Manju1:iath, Adv. £31′ ”
Mj’s.£§1eevat3_a Associates, Advs.)

shxi§Vini¢a%xa%mmA%A J j-Bathsja,
Aged about 33V.”3re:§;rs,

‘ s/o.sfmi.vit:a1_ S:.Bathija,

F5] a.No.’264,. 5″‘ Cross,

_. j ~ *1 Block,
_ ‘ …RESPONI)EN’I’

‘:a;i;B§N.Anm:1thanmayana, Adv.)

This Writ Petition is filed under Afiicics 226 and 227 of the

“Constitution of India, praying to can for mgonrjs in
\. M.C.No.67/2003 on the like of the Family Court, Mysore & set

aside the order dt.7.7.2006 passed by the Family Court in

W.P.No. 1 1905/2006

M.C.No.67/2003 on I.A.No.8 of 2006 at

Application No.8 filed by the petitioner z§’u<;l:£'.,__

relief] reliefs.

This Writ Petition comm g on 1B’

Group, this day, the Court made the ibiL*r§v’–_ :- _

oRDER

Learned counsel for that the petition
becomes infiuctufamf; as /2003 on the file of
Family Court, ~h;as of and the petition
docs not

2. mmw ¢r%:1;¢A~m¢ petition is disznissod as having
become jnfmctfieu_ s. V No I I I

Judge