High Court Karnataka High Court

Veerabhadraiah S/O Puttanna vs Smt H R Veena W/O Veerabhadraiah on 21 October, 2008

Karnataka High Court
Veerabhadraiah S/O Puttanna vs Smt H R Veena W/O Veerabhadraiah on 21 October, 2008
Author: N.K.Patil
"'"W*'* *""'W"W'-WW Wm ww""WI\IwaI'WwM"mI\w'*eeq mfislwurnl Mavuvlflffll 'VIE |"6.f'KI'\|Vl"'&I£'1I'%#'l IlHs."oFI'"I fiufilhlfitkl N)!' fljflflflflfififlfifififirfi §"'§[!Qgfl'"*§ lg

2% THE HIE $333? 0? KHRHATAXR aw BANGALORE.
fiavsn: THIS was 21F' 33? $3 GCTQEER 2698.
: BE$QRE :

TEE HfiN'BLE MR.J§5TIC3 N.K.§Ar:L,_ x

%RET PETITIUE 30.2944 SF 23¢? {fix 3c}   " _ 

BETWEEE:

¥EERhfiH%BRfilAH,

5f% P¥TTANfiA,

AEED AEQUT 33 YEARS, _ «.~; _v.»

sazasmw my M$rAaamAHALL1_v:LLAaE, "

saaax Hash}, MAfiA§1 ?AhUE, ", _*.fi, - y

axnssamxs RURAL EI$fi3ECT;: 3*" "_'-"-W»
."'E.V,g1"j_".. 5 I ... PETITIONER

{3y;ngJa{R§3;$Hafix§H;«A3yficawE.;
Amn:® V V

gar. a;a,vxE§a,'x' fi
€59 VEEREEHfiflRfi1flH, V
Aggn"A3aaT'2§'YEAx3,
~, Rfifiifiififi Am am.341,
".§" Egg xmnn, HBYSALR NAQARA,
',3U§KA$AK$T?E, EAHQKEORE ~91.

. i7;'f%3¥ MR.V.EA£AHHA. ADVOCATE?
";' itfiti

  _ ?hi3 Wrifi Patitiun ia filad undar fimticlas
<_V22€;and 22? vi the Censtitgticn Hf India graying
'Lt$"qua3h tha Grfiar datéfi Q2.12.20fi§ passed by the
£1 %fifiitimnai Princigai fimdge, Family' Court at
--"Eangaiare, an I.A.fiO.II in M.£. No.52éf2OG5 Vida

Annaxwrawfi, etc.

?hi5 Vrit Fatitian caming an for preliminary
fiaarifig in 'E' graup thifi éay, tha Cuurt made the

feiluwing:

... RESFGNDENT



N

GREEK

me petiticsner assailing the __s¢3i5::.fe'--..'ifi:Iié7.~1.%_;5 --.

at the Srder ciataal cr2.12.2_;:2.£3§_ pa.=3éée:i'::};;.F "ths ::::i";:. AVfi:1":,§"'_.»L.;3e:tit:£.:;2-zaaxaz: suhmittrad
tigagt. 'V mapc~i§r'.i.:e §:§t AI:*;z-ta died. and th-ezrefczakxze,

 f;»ia§,,:{s*s.:i  in thia patitizzsn tic-as neat

 stzzrvix-:?é' ._féiéx:' '_"_v»r;c3f;iéV§.=fieration and he prayvecl to
 : di.amia:;3' ' :21;-; Wzzit Fatitiozz aa having ba}:5;+a "«::s::423.:z:ese n\wumu1v¢u 'Imp may %flw"'u 3 ,W(.,.w,5

* '"-"'w"'*'7«°"<'%v-I8 'W! wwlitiwmwmlwm wuvwn wvwnl wr nmnllfllfiwm NW3" HUUYKE UN" flflfllflfifififififkfl, Wiwm L
.

II
L»!

5. The instafit Writ ?etiti¢n is diamiased
as having baamma infruatuaus, at tha risk of
thg laarnad Gaunael far tha yetitianer.

Qrdsred accerdingly.

*xsw;25.11.2sma. . 1111 ~- ” ‘M