‘VJ
the said pstitieh ta the Court of {he Civfi
Bharwad. The diffiguity for ‘the patitioner .h_::::éeV
petitiah at Raichur had been iHCiiCat€(3:L’.
that tha petitiazzer is residing xmth hgfi}’-..fg:he:*v55?:a}:§§.” if}: ‘Ia
csircumsiance where {here is fiiff€reh’€.:é§f the
petitioner and the .” J that
it is: défficuit far her m travel azzd
defend the case. It}. is well settled
that the be taken inta
consideration; ____ the aspects of the
matter, the is to be granted.
Accordingly, :hev–pe~cition is.%Aa11.§’;wé¢i.
pétitign ééarhing MC. Ncu 10,/20099 pending on
the filivil Judge (Sr..DI1.) Raichur, stands
3VVvLwithdraix%r;”Vé1nd. is ordered to be transferred to the
Cixrii (Sr.Dn.), Dharwad, Wha shall register the
‘7s{afhéh’3h’€i”‘–~p3?e:><:eed further in the matter. Since both the
{ire represented by their couhsal, they shall appear
befere the Pr}. Civil Judge (S:'.D11) Dharwach 3.3 the first date
Of appearance on €}i%/'}{}/ 2010. The Ceur: shall thefegfiéer
regulate the proceedings in accordance with law.
In terms of the above, the petitiori
In View of the disposal ~§Cv1. w L'
1{)4636,f2G1O also stands dgiepesed—-eif."v«.
hum/=-