High Court Karnataka High Court

Sri Gowrisha vs Smt Padma Alias Manjula on 3 March, 2009

Karnataka High Court
Sri Gowrisha vs Smt Padma Alias Manjula on 3 March, 2009
Author: N.Kumar

IN THE HIGH COURT OF KARHATAKA AT

Dated this the 3″‘ day Magh’ _ A
BEFC3-RE
ms riorrnm am. 1:

Wm Petifion N’i3.:V”16:3′-£.>_{3f r§>i’ (GM~F(3}
BETWEEN: ” V &’
Sn’ fifiwrisha %
Aged abut ‘
S,-‘0 Rama Raddy”— 1I;__ 3 V V —

Rtsixlizzg  W_ 
Jig:-mi  _ _    " V
Aneka} 'I'.a':2._uk  %     

Bangaiore R313! Disnicf: _ ‘ …Petitiom3:r

5 ‘ {By i”«i._ ShiéJ1l§é1r&;ua1’ayana Bhat, Advocate)

Sm; V955 Vrséanjuia

Aged about 3-6′ yéms

W/U Gflwlifiita?’ A E

Residiiig ad: Pzinfiathur Village

V Bagngsaicfrc ~94 560 003′? Rcspcxndcnt

This Writ Petition is filed tinder Arficies 226 and 22:? of

VT :’_4ti1e:-“Co:;sfitution of India, praying to 4:311 for the Relevant

tfvzcoxtis and set aside the order of the II Additional Family

‘CoLu’£ at Baxigaiortt in MC No.213′?’]2{}O’7 011 1}’; No.2 datttd

5′–9–2008 (marked as Annemiredil in this Writ petition) V

ulust be living out ofrrther sourve of income. A

not come to the C’mu”f with clean . fi€:s_t e’n’f:i_.§’J’t:~at.jIV

has u

indulgence, at any rate, at the’ £1an§I’._Qf”.{his A’ Hi9 “nc~cV,”a

A ‘Judge

kspj ~