High Court Karnataka High Court

S Seema W/O Dr U Ravishankar vs Dr U Ravishankar S/O U Uddegowda on 30 May, 2008

Karnataka High Court
S Seema W/O Dr U Ravishankar vs Dr U Ravishankar S/O U Uddegowda on 30 May, 2008
Author: V.G.Sabhahit & A.S.Pachhapure
Order dated 29.08.2003 aiiowed M.C. No.44/2001 ilied

by the husband seeking for dissoiution,_§§J--thee

marriage and granted decree of divorce in his fafiourf

and dismissed M.C. No.1/2002 ffiled (bye the fiwifér

seeking fer restitution of conjngaiiridhte.__Beine*

aggrieved. by the decree nassed in _fayogrH of~ the "V

husband in M.C. No.44{2001 end the dismissal of the
petition seeking for rentitution bi eonjugal rights
by the wife in ms. no-.:.1.g'v'2<§0.;g;,11:.£'né:"A".lapipeiiant/wife
filed M.E'.A. -No.6776/2003
re59ectively1,'j?i..' El it V V

3. fihep the netters were posted for hearing,
the learned oounsei afioeering for the parties submit

that the husoand"and wife i.e., the appellant and

* the' respondent herein in both the appeal have

settled the eétter. The parties have filed a Joint

‘V=,_petition under Section 13-3 of the Hindu Marriage

V¢,_ACt, 1955 seeking for dissolution of the marriage

“=isoiemnized between them on 27.12.1999 by mutual

*, consent.

‘ 4. An application is filed for dispeneing with

the requirement of waiting period of 6 months on the

ground that since the matter is settled in the

VJ».

f– Ksm*

5

learned Civil Sudge [Sr. §n.}, Chikmagalur, in Mgc.
Nos.44/’O1 and 1/2002 dated 29.08.2003
divorce in favour of the respondent .§¢§§1n5f”fn»n
modificatien of the decree pa$ééd”wby0 tnéfnininix
Court, decree shall be drawn as pgn Ehe finrns $5000
conditions mentioned in thérDjQint ‘petifiignnifiléd

under Section 13~B of the Hin¢u«fiar£iage Act, 1§55.

The appeais are disposed bf ncc§n§;n§iy.