IN Hm HIGH COIERT OF KARNATAKA AT BANGALORE K ,
DATED TEHS "HIE 2ND DAY OF JUNE, 2099
BEFORE
"mm HON'BLE MR, JUSTICE RN. Dag "
WRIT PETITION Na. 14567i260V9V{AG:M-.-CFC)',$1; - '~ V' "
BETWEEN :
-._---_--a----------a-m.
Sri. AMYLARE
SIOLATE ANNEGOWDA ._ .
AGED ABOUT 53 YEARS % V
WORKING AS DRAETSMAN ,
mmGAT1oNDEPARmi£NT. f
OFFICE OF " V A
HI:'1MAVA'i'H1BA.M £)I\e'ISIO}i,(301i¥1R'~~' E
we BAsAvi;A;1~avAI:x'zu,.L1'KQPPALIE VILLAGE
ARKALGUD TALUEQV , M
HASSAN DIsT;e1(:':?. " ' ' PEIITIONBR
(By Sri. H N %
1 _ "s;_m". @ GIRIGA
% wzo mimi
AG ABGUT 47 YEARS
' " 5 " spa, miqssn
¢;..» 4%» %
A 'sro MYLARI
' -.m:;BD ABOUT 22 YEARS
Miss. M s PALAVE
£330 MYLARI
AGED ABOUT 29 YEARS
R»! T0 3 ARE RIO BASAVESHWARA STREET
C30 Sri. CHANDRAS}$
BASAVESHWARA STREET
TARKERE TOWN, TUMKUR DIST.
OLWN
4 Smt. M LAVNYA _
wro C M MAHAEEVA
Dii) MYLAR;
AGED ABQUT 25 YEARS
mo NO 3152, 18"' CROSS
3*" mm ROAD
BASAVESWARANAGARA
BANGALORE M 560023. RESEQIR'-"£§ENf§Sv ii " 1'
THIS WRIT FETITION IS FEED UNIDER ;?~;R"£'icL}«:s°2:>.5
22? OF THE CONSTTIUTION OF ILEDIA A PFJVXER TO
QUASH Tm: JUDGEMENT PASS1£I1)"'{I$§ o.s.No.92x2.002__"Bm.
26.05.64 PASSED BY CIVIL ...}UNIOR "o1V1s;oN'v,A1w*D
ADBITIONAL JMFC. TARHQERE, IN so _F{}_R"r..AS rr PERTAIN TO
RESPONDENT No.2 AND REsPoNDE'NT_No,g. fvH)E ANNEX-B.
ms WRIT PETITION com.:G . ?I2ELmm§:ARY
rmakmo ms my, com? «P}§.SSEj3_TI{é’. Eomowmo;
f’:”¥,}ynoM3NT
Leamed C’oi;:1*.-:eVl submits that he is not pressing
prayer No; ‘1.Vifi.th6 yéfitioni seeking a writ of cortiorari to quash the
0.3. No. 22’20{)2. The submission of {he learned
coi1i3:;.eI’«-ifoziii iiaofivstiiionér is placed on record. Accordingly, the writ
Vipetition iizsofayas .i’§:.froiates to prayer No.1 is concerned, is hereby rejected.
i ii * ” Eoflihovisocond prayer in the writ petition is fo:’ 3 direction to the
ilgowériépooliam Court to dispose appeal in U.R.A. No. 22008 at an earky
ii The dispute is between the husband on the one side and the wife ans}
ii i “Children on the other hand. T113 appeal is pending before the Lower
Appeiiate Com from the year 2003. No prejudice wiii be caused to the
responoents if a direction is issued to dispose the appeal and also pending
do/W”
applications as expeditiously as possible and in my event not later fi1_.an_:éix ‘
months from the date of receipt of copy of this order in amofdfififié .
law.
3. With the above observatitm, t11:.’Vvzq’it peiitityri’ is
of without reference to the respondents.