11: THE men mum or KARNATAKA AT ” ‘
mmn was 13*» my or now;é§tn2R’~%2oasT;{‘V – n
PRESENT ” i ”
ms Honrnm MR. JUs*r1t’$y¢.’gVL”s«;,% L.
AND L .’ ”
THE HoN’nLE ma. Jusficg 3, a.:,§31é1f?}§3sARAYAnA
§.«’_-*’«_f.I..’._..WE..:;….E__!’.!_.=. % A
SIR. H. N’.’«3;bpA;?1§AlLi.’ – —
SON OF LA*fE..NANqUN’DA’m5A,
_ AGEE)\%:5A;’BGiIT 5锥EggE:sVi’i”:I:~:ii’::* H. ROAD,
cH1T%RA9i}é’t;A’T:tjIs*rR1Cr. APPELLANT
‘ ” –7{13j_x;. B. sremivas, ADVOCATE}
…..~……m..am-
SMT. SUDHA V.
WIFE OF SIDDAPPA,
Copy” “.2
5
Assistant Registrar
High Court of Karnataka
Bangaiorc – 580 om
!fiFA.No.6034[O8
.. nmuunu-nu—-oom—nu-an
-:2:-
AGED ABOUT 45 YEARS,
RESIDING AT NO.806,
16TH MAIN, 19TH CROSS, k
BANASHANKARI, 239 S’I2°s(3E, .
BANGALORE. %
2. SR1. DEEPAK $3. _– Q
SON 01? H. 15;.”
AGED ABQU’P.22 *iiE§Ai¥?S;~. .. ‘
IQESIDIIQG AT _
16TH M£X1_N;’ ” ‘
BANAsHAxgARL’_” f %
2% $fI’A(?;E, Ié;AN_GAi;0iéE. RESP()NflEN’I’S
‘rJhis%%.%M:5c-;:1La:g§¢as First Appeal filed U/S 19m of we Act
thé and decree datetii 11.03.2008, passed in ().S
, %’m%;s1 o£_;.>0{:i2 on the file of the 1 Add}. Pr}. Judge, Family Court,
dccrecing the suit fflcd 1.3/0. 7 Rule 1 of UPC for
maititéfianca.
…3
CQPY
,;f a 3 £3
Assistaffi Refistrar
‘-Ugh Ccmrt of Kamataka
)”?V1E?!’0’£’t — 560 001
«’%w’
MF’A.No.5034I08
_____ -amw-u-an–nqmm-n—-….
This Miscellaneous Fimt Appgzal is vécgfiing on»’..’:1,’xif ‘oi’dci\~ *’
the this day, the Court made the fofldaéfizg :
Eight weeks 357 gm’ .[:3.tc(:{” is dgs ri:i¢é’::uxir1n.
If needful time, the appeal
stand dismisv;?§a§if1–Vji&%it.7.?i§:11t to the Court.
sax-
JUBGE
Sd/-
JUDGE
COPY
X: ;g. E? =§s;f}’
Assistant Registrar
High Court of Karnataka
Bangaiore — 560 301
1%,, W
MI “W