High Court Karnataka High Court

Sri.Ningegowda @ Lokesh vs Smt.Ningamma @ D.R.Uma on 8 April, 2009

Karnataka High Court
Sri.Ningegowda @ Lokesh vs Smt.Ningamma @ D.R.Uma on 8 April, 2009
Author: K.Ramanna
IN THE HIGH mum' arr KARNATAKA AT BANGALcaRE 'L;2:*If.:24 YRS, '" '

*7'2.'§2:z\.s'1*32;--2§' r~i§':w:rs§::;0w m{@'APPU,

SV,!_(f:.I*gI1Nt;}I:2{T';C)'£i1i.".'!V£'L"e5'{fi,_ Lo KESH,
AGEE £f1BOU'_§'..2 ":'EA.R$, MENOR,
REP.£Y' HIS NA";'IJ_R£§L MOTHER

' V'  GUARHDIANV_i.ST1f§ESPONDEN'P. .. RE$POND§}N'I'S

ahhhiifi

  PETITICIN IS FILED ms. 432 GREG. PRAYENC': TO am

 %As;mg:[ THE ORDER DATED 1/7;:2oo5 PASSED BY' THE cow? 0;?
T q;z.:..F.Tc., MALAVALLL EN <;:.M;sc,No.35/2005,



(3:  -«~



Tms PETITION COMENG on FOR 039323 THIS DAY, C_Qf_IR'I'
Mwg THE FOLLOWING: ' *

O R D E R

Peruseci the memo filed by th.e”petj.fi0i&1e1fV.QI§:;é:yfi§1g:’t0VL”1

covert this petition into I’eV1’Si01″I A’ Th§é’v;;.z;1id ”

is placed 011 record.’ H

2′. Consideiing;~L»Vt_hs:V’préyér zirxade’-V’ ir1’t1f1e said memo,

petitioner is petition into revision

petition. ;_:%ccoz:’di1ég1},:_,_vA:”thi3. fiatit§<311 is disposed of.

Sd/—

Iudge

*mv$’