High Court Karnataka High Court

Vishwabharathi vs Channakeshavaiah on 15 November, 2010

Karnataka High Court
Vishwabharathi vs Channakeshavaiah on 15 November, 2010
Author: Dr.K.Bhakthavatsala
IN THE HIGH COURT OF KARNATAKA AT A' V.
DATED THIS THE 15th DAY or NoVEMBERé:'o1:oTV:   

BEFORE    '  " "   4'
TI-IE HON'BLE Dr. JUSTICE K. 

MISC. CVL. No;1:7'o.24/202.0 V    '

IN CIVIL PE*If1T1oN.1\2V§5'."f;.>.o9~./20oo"r  
BETWEEN: V  ' 'd V 

Srnt.Vishwabharathi,  V V   . 
Aged about 34 years;   2:   A '  2 
W/o.SIi.Channakes.1}az'E§giah*,  __     V ...PETITIONER

{By Sri.B.S.VtehwanE1t§é.;,:_Adx}_r_ -V.  
AND: V A L V V
Sri.Channakeshatvaiath;. V t

Aged about 42 years; V _ , 
S / 0. Sri.Mf.1'I1i<:hannappa,V ' . . RESPON DENT

   fiied under Order V Rule 20 r/w.Sec.151 of

 prayingvforodyerlrzission to take out notice by way of sub~--

twservice in drezsspect of respondent for the reasons stated therein.

   évi. coming on for orders, this day, the Court

 following-

 



ORDER

There is no representation for the petitioner.

The address of the respondent mentioned in
does not tally with the address mentioned in the
No.61 /2007 pending on the tile of Princiigoiaii
Bangalore. Therefore, notice issued the said;
mentioned in the cause~title is not V. V’ it ‘

Therefore, Misc.Cv1.17C}2.§/ filed under
Order V Rule 20 of CPC for

Counsel for to incorporate the
correct address in the cause–tit1e
of Annexure ‘ steps. V V .

sat’: