High Court Karnataka High Court

Sri K R Gurumurthy vs Smt K B Rekha on 7 August, 2008

Karnataka High Court
Sri K R Gurumurthy vs Smt K B Rekha on 7 August, 2008
Author: N.Kumar
COURT OF KARNATAKA HIGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT" OF KARNATAKA HIGH COUI

3% TEE. £~E::'sH £01.13': GE' Kfi.RE§;'E'AK& arr BAIm.e;:.QRE
mmn 'Ems 72$ 3% my :35' AUGUST 2%:3:1é,}'%é«  __
BEFORE ' & L %   A

T}-E HQIWBLE  "L   V

333% PETTTEGH N¢;.1i3$:§~'1;:1;2Q5{)&€§1'§§~'i?C:«) & 

3; SE18: R GIJRi'§E»fiJ§T'dY"  % 
35¢ E{,B.REVE}3§g$E1*!Bé§?Pfi 1 - 
figfififi $3 :35 mam?  " A  
R;m~ .a,;,:aR mmagq,    1 t 

f 1:: ~f>_.I1i¥»Ti'-i'IC'i:
   9311130333

DfiV&HB;§§ERE3..TA§;IK";

{say   
WE:   _ %   

E amfjx-s:;.E. F.E1€.E+ia_.}%%
g ~ Ema aumsmrmyr
"  fi{*.:r§.I:;a  25 YEARS,
"325; a%;'§"._._KE-IQJEGEREE E3035
%  H  aumma,
~£3%ij&R'§i§AD.  REsP£)NDENT

  Wm mfifim 1$ 1:11.39 EFRDER AR'T"IC5..E$
$25" VAEID 22? Q?' m £1{:rNS'FI'E'U'fiGH 0? HWDIA

=  n mavim 'W *m @3asH 1% 3mm mt 22.12.2007'
 _  KY Tim FRESQY CC3?}R'T JUEGE,
fizfigizfi» .?. § 3&3 15%. 13} 2%? WEHCH IS .&.NX-F.

'fififi WRIT PE'§TI"IQ15? CGEIIWG GR FGR
%E§¢I§'*aé=Ifi.5'&E'at' magma 'EH8 DRY TIE CGURT MABE

'am F& §: 
\x./



= COURT OF KARNATAKA HiGH COUR?  KARNATAKA HIGH COURT OF KARNATAKA HEG3-l COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

'E.

 

mm gaaamt 12;; ms Famy mm  

Raa$%§!- as kmm "I-.I..-?---i=:':=.':.     R.

i§§.,,    V  

zmgma at Srm ?hmg1§RORj%-BamL  Sirigere
Erhuiufia,   I-iiaéu Ritzea.
?..§m§¢rtumtsE§{,"  R'   ,
  'The wfie is
  fizad a petitiaa for
  It is in the aaid pe'i:it'mn,

the _vs=*§§au"f'é1é:I égwpfiéaamn uafie-:32" $3324 of the Hmd' u

 '}7§:"E3.5«'far gncarém minzmw. Pefifinner
    'gm émctxment prradutmd in the: case
 Wm syVr:za.1.a.3; 13 at 31111: mama:-ing

   ~§  1:5 gmzas. Pezitfmmr is me «only am to his
   mugh, mfifizzxnm-* mmmiea that the

h  __€I'$$§2s€}I&§fit E wszzrfim as ea mmqsutaar opflawr atfi

earning fimama, mar wtmiai wan» piafi h$r'e the
 flmlrt ta su%zan't$t5 the said a1@tisna In

thaw  an t% aéfitbati evvfiazma an

 



zmrdg tha Fmily 3911?: gsraewdwfl tn'.--gwarfi

 ts fix «fie at Rs.2C%{~ 

 

Qnmfii,

-. :  E3}; the said gram', €325    

3, %aa& wuzmal    

imgugzfid Gfdfi c~:::{z:i?¢n;i;$ 2 is véaffldxxg as a.

mmuéer flmmaar        with

1.

.-“‘”

the patitmmr’ and

%1%? ak

éw. in-wa;x~a»ad ‘ mm-gm’ ‘ mau1’ 1-mmxm.

“§f& any mamfi 1 to sinus’

as a mmputar cperatar. Pam;-:

13:: d@ maimenaxmm $35: the

afiaagatimn r@a2’fi1ng’ her czharactg:-.1′ *3

£3 a mm» in be mum amm ¥:r1a’ 1.

grim, firm mzaamsrap at’ am mm is admmed,

is ahswn that the wfie £3 living sefiatelyr and

hzgfibané ma am a gctitéwn far diasshxtiazl sf tbs

uuuni ur .wmmnm ruuri u.uu:u.. gr mxnmnm men COURT or KARNATAKA HIGH coum or KARNATAKA HIGH COURT or KARNATAKA HIGH COUI

in the afmerm af any evfiezme ‘ED show that

l%/%%