Karnataka High Court
Sri Ravi S/O S D Savanoor vs Smt Shantha W/O S Ravi on 27 November, 2008
IN THE man comm' OF KARNATAIQ5':
cmcurr BENCH AT DHARWAIQ" V '
DATED 'FH!S THE 2713 DAYJOF-NQVfi:'.'.MVf3Ei?., £063 'V
BEFORE
THE HON'BLE MR N.VA1¥$AN'i1! A"'
CRL..P.N03A53VVi6(.2;QO_Z % " :
BETWEEN:
Aged about 3_G'3rcax%,. n 1
Music Tcach;:"1',V1.;., , V " "
Jahawai*'Nave;>dayia"V1dya1aya, V
Devarahaili . _'
Charmagfin, VDavanagc;eTwTDisrt. .. PETITIONER
Sri Ravi, Sfr}S.{§;_Savaj_;;90r, if)
(By Sri 1:i.B,%Sati$h,%"AMdv§§am ---absent;
W/0 S.Ravi,
Aged ~2_"4j..Y331'S,
2. Kugngxavztha, Dlo D.Cdr1sh,
A. 1%': years,
'Respondent No.2 being minor
VV -Rep. by her natural guardian
Mother, respondent No. 1.
R] at: Thippeshappa A.Pujar,
Halagcrl Viflage, Ranebennur. .. RESPONDENTS
This petition is filed under Section
ta issuing the direction to the Pr1_._Civ_i_l Jud.gé”(Jaif.vD1i;}v gmaw _
JMFC, Ranebennur to transfer thtf: ‘ j to I
Family Court at Davanagere.
This petition ooming”6Ix..for ..tl3*§
made the following:
The learޢd_ ixas not taken steps
for gf Themfom, petifion is
dism,is.53edA ft:-tr n€r2,+pm$ec_afion; V v
sdl«§__
‘Judge