Karnataka High Court
Shri Javvaji Uma Maheswara Rao @ J … vs Smt Shilpa W/O Javvaji Uma … on 31 January, 2009
Mh'A.N«:3.7018.2GC16 {I:'f.I)
PE'£'i'i'ION r«:u.:::u ms 13 (1) (ia) 6:. 13 (1) (iii;_4v{<+1}'~«._ F:.)R
DEGREE OF ITJIVCJRCE.
This MFA conaing on for <)1<u1::R:s~"-o.-§jj~V.:1i§§<--q:a;;;;V 2
MANJUNATH J, delivered the folloxgtkigt'-w . A
auDauEfij "
The above appeal was 'by'u§ 'i'12c:A xnzéztfcr was
reserved for Judgment; thtf have moved the
court statixig thatthcy amicably as
suggested
2. have filed a joint memo, which
is sig:1c§i«by and their advocates. The
appellant nét the appeal subject to tile:
«.f{3$I};C:)E:1d¢';'11}t rcpayfi 'tfiéhmouut of Hs.17,0(},0OO/~ spent by
marriage as marriage expenses. 'f'i:1e
reS}:§c5:i&c§it'.Q'ij:3$ 1':§gzecd to pay the same.
K x V' ' ficxvabzfiingly, the mspondent has issued four post
.14T4'1.d"at¢d"A'chequcs dated 1.4.2009 for Ks.3,00,()00/-, dated
f3u;V7.;a<:o9 for Rs. 5,0o,o/- dated 31.12.2009 for
" V.R$.4,(X},(}U0/-- and dated I.},.2{}l{} for R's.S,UO,{)(}G/~--. These
cheques are drawn on State Bank of Mysore, Tata Silk Pam;
Branch in the name of the appellant. Both the paxfies
23'
£'*'1Er'A.1"~i. ?O18.2€UO6 {EC}
submit that thcy have no other claim against caci1'ot.héi'
if the above said cheques are not honomed,
enfified to claim interest at 24%; 313 on cf <£.i s¥
hcmour of cheque.
4. In View and in terms of aiemfi, Ljlutivvigznent and
Decree of the trial' Visi. thereby
dissolving the V -».:';;,¢Qa#een than on
24.2.2000
.
.. – ~ « ,2,
Sd/:
Judge
….. Judge