Karnataka High Court
Sri B V Nagabhushan, vs Smt Thara, … on 4 February, 2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE Dated this the 4"' Day Of February 2010 BEFORE THE HON'BLE MR.JusT:cE RAVI MAuMAT,HR-._:'*._V RP(FC) No.39/2009 (CM/'5) J O BETWEEN: SR1 B v NAGABHUSHAN, , M. S/O.LATE SR1.IAA,I' AGED ABOUT 45 VEARS, I. R/A. NO.97/A, "PUNYA DH'A.MA" ._ ASWATHANAGARA, RMV II,S'TAGE, ' BANGALORE ~ 550 094 " * 3 --~ -. ._ ..PETITIONER [By Sri R;'.3_.Sada--3hi\;aOpa,'Advocate] 1 SMTTHAPJ-\,.__ W/O.SR'I.B';V_-.I\JAGABHUSHAN, A ;A"G'E '3§'ji:rEA'Ris',* , IR/A.NO.I7'3V,.A.JOGURALwiA MAIN ROAD, "U_LSOOR,_ 5A.,NGA»L,O§2..Eé' 560 008. 2 ;<UMA,.MA.NJL:-3_HR.I,"-...?' '-VD/O.SRl,B;V;NAGABHUSHAN AGE 13 YEARS, _ ' S'I.NC*iE MINOR"'R"ER av MOTH ER _ _NATUR'A,L GUARDIAN 15*" RESPONDENT " A. VR/.O.».N'O,_.7':§, 3OGUPALvA MAIN ROAD, A VL}LSvO_OR,'BAl\iGALORE-- 560 008. ..RESPONDENTS .. THIS RPFC FILED U/S 19(4) OF THE FAMILY COURTS ACT _AGAIN'ST THE ORDER DATED:4.7.2009 PASSED ON I.A.II IN c'r|';MIsc.NOI475/2006 ON THE FILE OF THE I ADDL. PRL. JUDGE, FAMILY COURT, BANGALORE, PARTLY ALLOWING THE "[_.A.§I FILED U/S 125 Cr-.P.C. F-'OR INTERIM MAINTENANCE. THIS RPFC COMING ON FOR ORDERS THIS O/W, THE S COURT MADE THE FOLLOWING: Afar" 2 ORDER
In View of the memo dated 13.1.2010, the’-;§.;g;’§f:iL§:3_ 4isA
dismissed as withdrawn with liberty .
remedies avaiiabie to the petitioher u:nder”iav§;4,_’ 4′ ‘
._ .
IUDGE
mv*