BETWEEN:
1
I1!'
Ajfin IA
EH THE iiifiii uui:'R'i" ('IF Kisfiiirunkn
CRl..P.N(:uL'3Q/2008
DATED 'nus THE 19W DAY 01:'
THE HON'BLE Dr. JUSTICE Kv.3Bl-If!_li{'§'liéik'.I'fl'!'s.\::''' ;
SR1 ROOPESH REDDVY*A----._ f .
AGED ABOUT 34 mans , D '
1 rre._ has i
s/o em KSONNAPPA REDDY L'
sm N SHANFHAREDDV g D
AGED ABOUT 6'1,YiEARa_
w_/0 K sDN1m§PA'REDa§:A '-
sm K'SCNM?LPPKf;REDDY'-
AGED ABoU'E65 ?EAR,s'~ . _ _
s_/ O*LA'E'E sm
PE'l'I'I'1ON,_ER8 1"'5f<_.) 3 ;112_'E;~
R/Afr NO. 131'. ' _
_; ($139233, :;=.-'!I!"BI_.r.1c.1i._
PHAa_E.
D . !;iN_I;sH.A_i%H€.&R! 1;:
D 'BAHDALDDE-as
- EH1? sfissfisuum
AGE-'1AB"5.:'--E."!' 53 VEARS
Vi/O"-SRISRINIVASA REDDY
A. VDSMTVNEETHU
K {KW
11
. A on: mt an
\i.Tfll J12?
Lllfi?
I3 Ell!
DARE
~w/o sunumwm REDDY
am SUDHAKARA REDDY
Arum-\ Aunnm ac II'I'.\
l'l\.ll!Jl.J .l"lD\JlJl J0
S/O KRISHNA REDDY
PETITIONERS 4 TO 6 ARE
Rik? N0 136, 3'-'5 GROSE, "T ifiiki"
cm. 945.32/mos
-an BLOCK, BANASHANKARI Ill amen " ~
m PHASE,
- BANGALORE-85 é 2
(By 5:-LC V mamsn & K R umxnsa, Apvs._)_ " %
AND: V "
1 STATE OF' KARNATAKA .
BY THE 1.-2-'!';A.'l'!(_)!«! BQLJSE QFFIGEQR
BASAVANAGU DI WOMENS'
PQLJGE STA'!'!Q.h!
BASAVANAGUDI,
BANGAI.-ORE»-4
:2 ::or..rs.A.1.-tun.
AGEDABO.U?i'.29YE£LRS, M
ra;o<.=§2.A.::.e.-.z*;%¥ .
R/01'HE"'PREM1SES' A
BEAR}?!-G ;3.r..2'.='9.-'.-;%% =
14m'B§ Mun m:agn.%%% * "
--A--V 'c;=ea,-as , L %
am 1AYOU'I';.V--«~.. "
nnisnjr l"\E)l.| 4:4-\"..
D«l"llIB,.'lJ"|I.J'\-l'lSEI."'I'\.o',
l0
lt'.'|-- n__' A In fiinfinni A nu" I: (II
(Dy i:Iu.\J.I"nI'- zsnuul ,.nu.1r. gs IVA]
wnvvusvu-I I-I141 AlIl'| mgr' I'll'! run: _n|_IIIr.\_ Ar-ms-4\4-|a.,n|_I-a, lnrsln
~'!1;'.l'llB Q}KIa.l' 15* l'Ilol!ol..s| U]'§."!D'a£ LaI{..l'.lJ I3! I'l'|.l!a l\UVLl|...i¢\£flu l'\Jl'l
V'?!-IE "?E'l"l'i",i'10l'«!ER8 PRVIXWNG Ti-lA'l' THIS I-lON'Bl'..E COURT MAY BE
.0' XII' IRIIE IIflP\I 'Il\ dflfiéfi IRA
Phflaifififi "i'1'3 Qbnun 'rt-us Eil"'fiRE Ffififiwmuliififi Iii G.I'.':.uU.u.r£uu[u-i
THE FILE OF' THE [1 ADDl..CMM-., B'LORE.
+1.. m. nf I
'V V" W VI I
" X % a-n:s%¢s;:y;m. PE'I'{'I'lON comm on FOR ADMISSION. THIS
-a. A -u. n.; nun anus-an
Y. _!?:t':"ILJ'§i"i' iifiuii rCILi.0wwiG:--
QISLZIEIS
-.-.-'.1. 1.9 :5 Q 260,121,194
- ----------v'-------- -v v. v---u- -u----
lflflifinani {"53}-_I" I'-iuvufinl-{inn Ilnninluuus A
I III'-IIIICIIIIE-I LII-I}l IVIVIIIIIIWIIIII
E'.
III!
_, I 1,,1I , ,1 , In ;I
iaiorafirihcpumnnanwunuex-uecuuna49'|'i-Rand
.506ofIPCandSeclions3and4ofthcDawryProhkaitionActan:
L
'-...._:__,.,
}t=5§ ajixhmitwdfi the marrhua. I , , -oftln _Rnnond. Q,
glad-.-I nnnt-I 1- Infill- _l'I.£'Il'\.I_IhlI1IlII .. .1 -n
uvvi _§§Jollo£\JUf I'It\wI'0IW 3" "I ml me nu m
cnLP.m; s2;2ooa
before this Court under Section 482 of
qnanhing the
2. Respondent iI'o.iioompiaim5q1t "
G.l”‘apfmdtiy.
hi
i?
33
g:
E:
ID
is %
‘§
§
QF
5?
% 4. Amommg%ag;¢he *tln.(::RI’aug:ondcnt.No.2. the
geauonen m
dimut.-. mna%”‘n:~..A”j1…{f’«;m A1. * .-..u…..a….. 41.. …4.4a…..’ ……a
<'1'uumm:;'"""""'§uu'ff 'V-.i.x*r_.a':uv~nIII@f'*'?;' ,F?iI"I.C«I'..'&.fI'("l..'ll'3'4uI)""']"".£IlJ'l"'"'" on me." me"
I10
v.-Jae. di.-.s-.21-.-.25.. a-gr…-r $% J'-.-..!.–.-.-…-…t.
_ .. J-mice at -Blnwm _ 5. per flu, Judsuuntmak
_ %%%ig';}f1y:_=c§%1§n.2619;2oo7,t1:e Petitioner No.1/husbandhangread to
h sum of Rs.14.00.000I- towanis pennanent alimony of the
_4_4'4E'capondent No.2 and in pursuance of the -ettlemant, the
Respondent No.2[opmplainnnt has already modvad a sum of
L.
:1
Rn.7,m.v.’iE’u.’}i- ‘fry’ ‘wiry of n’).D arm’! the a-.5.-.–..-‘am-.3 -a||..’aa-r””””‘~*”7V’:’.””$-u.|””””‘$_ cf
Ra.7.00_.000I- has been deposited the
which amount shall be withdrawn
C.C.No. 1026012004 is quashed.
.LI__.
6. in of Inc. my
c.c.No.1o2ao/2on4 on orii ‘
Magistrate. Bangalore. is in dimcted to
release the in deposit in
M.C.No.2619]f.a00′{.__ or Family Judge at
Bangalore in .. 0’ Noflloomplainant.
the T:;o£ 0 A
II-I