High Court Karnataka High Court

Sri Sampath vs Smt D P Prabhavathi on 11 August, 2009

Karnataka High Court
Sri Sampath vs Smt D P Prabhavathi on 11 August, 2009
Author: S.Abdul Nazeer
BETWEEN :

L

ax: THE HIGH comm' op KARNATAKA AT BANGALORE V M '  

DATED THIS THE um my OF' AUC}1§S'i"'2{)C§9 .  V:  

BEFORE

THE HGN'BLE MIR.JUS'1'ICE s. AQEUL r{r'Az}3E1f<f   

MISC.CVL.NO;'328?3;"2i';?i9- 
8:5 M1sc.cvL.N<;x._:. 

 E'fiF1ikaV   ««««« ~ "

 VMajn:r' _ _ 2

 : S'_r1. 
Whiajor " 1'

 AA Major. "

 "(3lf1fildren of late MI-". Krishna

 A11 1»; at. 530.3530

" 6&1 Cross, tilaknagar

Mandi Mohaila



Mysore -- 570 001  RESPDNDENTS

(By Sri. T.N. Raghupathy &
Rametsh Prabhu A} 3., Adv.
{applimnts in Misc. CV1. 12873/O9
5:. Misc. Cv1.1287-$109)

This Misc.Cvl. 12873] 2009 is filed ui§de1€ SeE:tiEn*3.    
of CPC praying to dixect the appellant _to pay Amainmnairmg; '

etc.

This Misc.Cv1. 12374/2009 is  seéfiez;,_15;f?
ofCPC praying to early he:a1i:1g",~.¢tc.  " '  " "

These  Officm this day, the
Court made flxézzfofilbwizxgr-~ %   = . '
'    %

 Heansg "

V.    for the appeliants has handed over

 D.D;  in favour of respondent No.1

fifiaintcnance. Sri. ‘I’.N Rfihu Pahy,
‘ for the respondents acxzepts the same. In
V the payment of maintenance as above.-.,
128773] 2009 does not survive for oensideration

., /A J ‘V ‘ 5 jii is aacozdingly dismissed.

‘Quid

‘,

T116: appellants are pezzmittzd to ‘A

maintenance by way of DJ). to the ;15{vtt:$;3oi1de;2’xtL ”

Raghupathy, learned Counsel, Vsub1:A:ii_ts» “_7_l:z11at

respondent will accept the

Raghuifiathis. Learned is 4§Vn.3;eco1;éi;”‘-A

Sri. may be
reserved to tin: éifihancemefit of
maintenafioe. » gilt: permitted to make an

appmpriate ei13.pIi<;atV:Vi£;11 V regaui, if they are so

_a<:£V1'sec1.j ,, V
Pest zjzhe «gppeai hearing after eight wefiks.

123741 2009 is allowed.

Sd/*
FUDGE