High Court Karnataka High Court

Sri Sharanabasappa S/O … vs Sri Sangappa Channamallappa … on 20 July, 2009

Karnataka High Court
Sri Sharanabasappa S/O … vs Sri Sangappa Channamallappa … on 20 July, 2009
Author: H.N.Nagamohan Das


m THE HIGH mum’ or _ j: _
cmcurr amen ajnf if 4. V 3 M
DATED mm “rm; 20″ ‘V
THE HOIPSLE MR. H41. am
wan’ pznfigagm
BETWEEN: m ”

SR1 SHARANA.’£3LASAFPAi %

s/0 CHM::~m35$.AP1?fA’1*2i;>P:as§4im*z’Y,

AGE:% YRS-,”{}CC—TE,A(;H R;,o=’ruRv1HAL,

TQ s1’m)£;:~:U*:z«::.)1s’:’;_ RAICI-zrsg.
” _ PETITIONER

(By SR11’JAGA.DI.$;§;V_§>Afi*i-L; ADV. )
Am , . .

.2; ,;é§;<1.V%.sAN%A€§APPA' CHANNAMALLAPPA MELINAMANI
m~E:"«:zo YRS, occ; AGRICULTURE,

V' " _ '=R_j%<)'HTU'r;uGUNm, DIST: BAGALKOT.

" 2;"* m«;':t#_:;3?:*'f DIRECTOR

.W'OPs'iEN ANS CHILI) WELFARE DEPARTMENT'

" .. fsmvau: NAGAR,
BELGAUM. .. RESPONBENTS

THIS PETYFION IS FILED UMBER ARTICLES 226 AN!)

212'? OF' THE CGNS'E'i'i'UT£ON OF INDiA_, PRAYING TC};

DIRECF THE LOWER (I2{)U¥€'E' 'TO RETURN THEE
BOCUMENTS WHECR ARE MARKEB AS EXP5 T0 EXP65
AHI3 T0 DISPGSE GP' THE APPLICATEON FILE{} Uft) 13

41:75 M

RULE 9 OF cm ANI3 THE SAME IS PENDINc;A.(j;\£'€r–£§t'$"§r:LI3

0;' FAMILY COURT BELGAUM, DATED 30; 110/A:r.:<3:3–3%' '*.n_t;.1,:

ANN-B.

THIS PETITIQN C0MIN,G”‘0N «_ £303 fiE?r2.Ef,1r»éIr~i’£:RY:
HEARING, THIS BAY, THE COURT Mam THAE ‘F’OL.I;f}iFa’§3’&G: ”

932 D ER
In this writ pet1’fi”(>n,””i%3§:é»;;)ctiti£3:1.fi_:r’A for Va
writ of mandamus .&iz=¢ctin§mtO mgapfincafion filed.

by the petitions: undéf (113.0. in G 6:. WC

03:; at Belgaum.

2; . =9; party to the proceedings before

the Famgly in G as we Ne. 17,104. The

vvB€igaum disposed the G 65 WC Ne. 17/ ()4 on

‘ On 39.10.2003, the petitiener filed an

._ Order 13 Rum 9 of C.P.C. for mmm of

P65. Sims the Family Court has not passed any

A. ,<;rde5'1"' cm the said appiicfafioa, the pefitioncr ix befom this

V "«i';<.3u:'t

='1f)'%r"~s.,,/'~»«

3. N0 prejudice wiil be caused to if

a dimcfion is issued to the Family t§if51:is}§0’s¢

application filed under O1de;rI__ AA -:

accordance with law.

4. For the sffiiéfiébave, thtf fifiiiowing:

%%%% disposed of, directing
at Belgaum to consider the
p¢4¥:i¥io’I1tt1«’VSj’. ‘afi$§}%§§é£io11 dated 30.10.2008 fiied under

= %_#or§e:«%V.1w3’.i2z1i7e< Qvof c,P.c:. in G 65 we No.17/2004 in
:Aflc¢e;;1an&<:§w§§ith law as expeditiously as passihle ané

T' 'witi}(§'21E:"fi111:her 1933 of time,

Sé,/~
JUDGES