High Court Karnataka High Court

Smt. Tarakeshwari vs M S Ramaraju on 2 November, 2010

Karnataka High Court
Smt. Tarakeshwari vs M S Ramaraju on 2 November, 2010
Author: A.N.Venugopala Gowda
1. SHM.s.I?;amara3E:jB;  

 No.55, '£)__iCi<enson«._F{oad,
 Bangalore --- "560 042.

 "l'.~'1/s;._,."JV'.arh_esri"Enterprises,
 aangaanore -- 560 oo1,
 _  =fRep. 3373/ its Partner,
 S«ri'D".L.Nan3'araj.

 Roots,

IN THE HIGH COURT OF KARNATAKA AT  
DATED THIS THE 2'" DAY OENOvEIv1'IsEa;*_eO'I:of Q"  
BEFORE_ 'B B B'.B'V B
THE HON'BLE MR. JUSTICEwI3._.':\J._,z VEVISILJGOPAL};  

WRIT PETITION NO.1;[1«B:5,’.3O1B”(CBMHCBC)
BETWEEN: XL B H N

Smt, Tarakeshwarf, V .

W/0. Sri Subhas D63}     . .    I
Age: 38 years, '     ._

No.3 & 4, Dickevns–onTR*oad’;::::,;

(Basement) _ – ‘
Bangalore ~– 566 0:12.’ ” ”

B’ 4′ B PETITIONER

(By Sri K.Sur’n_a_n,

I _____

S/O. ‘iate.._M.S’.P{ajo;~,””

“~._”No.”«i.–1″8,.’V1_, Brigade Road,

~No.3 & 4, Dickenson Road,
Bangalore — 560 042,
Rep. by its Proprietor,
Smt. Sharna Askar.

2. Learned counsel on both sides
for the Trial Court to consider 134:9 *r’*i!eci
In view of the submissionsVmad:e«Vp§i-‘A–‘_t’nVe
the Triai Court is directed to ‘e,j§r..s’ideir”LA..9_ofr3 and ‘

in accordance with lavtyand _r<a'ss.'Voro'erfithere'o'r*r.
Writ petition stan"d_s' dVisi§§V_os:ied–"o.:v'.'accordingly.

Sd/-r
Judge

Ksj/–