High Court Karnataka High Court

Smt Suman vs Ashok Baburao on 11 April, 2008

Karnataka High Court
Smt Suman vs Ashok Baburao on 11 April, 2008
Author: N.K.Patil
IN THE HIGE mama: or manmnxaxnf nnnmAn0gm ; ,

naman rams THE 1:" an? my APREL 20$§""5T5* 

BE EGEE

THE HOM'BLE MR. JUSTICE _m xg?§mi;"»°»w1M

¢1vIL pEwIT1QR,§§,32f2QGa .77- '
asmwssm -.>. V '

1 sum aamaw »_
win asnmx sHMA5w£j~ _ ;;,",a"'
. mg & HIST fifififlfififi 1' xV.' "~*

2 KUHARI syfigya "

a£Q*ESfiaE;evflA£Tzf=

fisfia A2wU$g1jVEEag3 mac STUBENT

R£a'C1Q snNzLacg:TENfl KABBUR RDAD
mmhamannx fiaammmfiah

T§_& nIaT*n3aawaD~' ... FETITIDNER5

°*;£3:m£ai"vE£RssH B PAmxL, Amv.§

"_"§$HGK%aA3u§Am
gsfm aaasaaa avmasrs
§£a.A§sfiT 55 YERRS 96$ GGVT.SEEHANT
,? R50 § 125113108 fikfifl MQHRLLA
_'n,ga1cHUa
', mg & DIST 5315533 ... answaxnsnw

 *m " '1aw'sRx R B amsnyauns a H'S BHAT, Anvs.3

TEES CIVIL PE'§'I'I'IUN ES FELED U2"?-.24 OF

L'g "cBc, §RAYIfiG T0 TRANEEER M.C.ND.38f2GOT gm THE



FILE C55' FAHIILY CQUPLT AT RAICI-EIJFR TO THE COURT

QB" EFJu.€IV1'L J'z31:2G»ma'R.mv:~:.3 AT DI-IE'sE.W.P;D,_'...Vi3§ ~.V_
THE xrmmaw QB' JUSTIEE amt: EQIFETE.  

'mam <".'3I'v'IL 9E':£*:z:'r1w CCIHING  vjEc§fR'  
ABMISBIGN THIS DRY: THE Qqgar :fiAEEf.TEEV=

FQLLQWIN3:
9 3 H E H.

In the instant  
patitimner has aoughg f§&: §§§ngf§£ "af  MC
fia.3$£2@Q? pending mi th§ff$i§_§f'§he Family
Gaunt at Rai¢hfi§ ta £%%¢e§fi§§ fifi §rl. civil

Judga E$en£$x "fiifii5ibk}}.:a§g'Eharwad in the

intareatvcf.jޣtideAana;aquity.

3. Thfi%,bn1yt_gxi@§anaa mafia gut by tha

vxp&titi&ng£aRheiéinmia that they have filed 35
_A ._ _ a, .2 /

VH0;é®Ef2m$?guT'aeakimg fiur the raliaf at

 =V_zm&ihtéfian¢% §E Rs.6Q,&G§!- per year against

  _th§ Ififipfifidéflt herein, an the fiia af the Fri.

"= Givii*Judge §Jx. Dn.§, Bharwad, on the ground

'V %hat he 1% intentianally and daliberately

V "»_ na§lactad ta laek after thm patitianera. Tha



aaifi maktaz wag pending afljudication and the

reapmmdant baa rapresentad through the

caunael. Be that aa it may, ta just r§p 

muntm: h»3..a$t, the raspammt hmrein ha;s§--.ti:i;:'¢2--.T'

a Came in mm N¢.3ax2em? on ghe_fiié 5i Eng =

Family' Court at Raichur,:K'u@déx:V.3§&:i$h_"Q

13£13€a}€b} of the Hindu agrgiage aac;[a¢gkzng
divoxaa. The patiticnex héimgga iafiya fibula
mt ha in a 1:msit:§.:*.s::; 1:§:s_ i;e;p1:§"a7g;:u.»"%2ae:t<axa the

Family' fimuzt at_ Rai¢ha£,"x§a 'anfi7 when the

mattex is §0aied %ithefit tfiéW&5ai3tanca af thy
male pe:$cn.nbx aka hfiégfls aaurce mi income tn

meet the a:pamsa3 ztha£ may be incurred ta

;"atten$3 §EexAca$§"*wk&naver pmstad befiore the

Swmiiygflfififit at Raichur. Having regard to

'=V,vthiSj fact 'é$&. aizcumatan¢&, the petitioners

' q fi3$Qifl fialt necassitated ta preaent the civil

 ",g$:i§i§n seaking agprmpziata reliafa.



3. I have haard the learned cmunaal

aggaarimg far the petitianars and tha laaxnad

cmunawi ayyearing fer thm respondent.

&. fin mareful §aruaai mi tha’ @:ay§iK

sought and tha ground fi&g@d& mfflV th§Lx

getitimnena, it amerges’ that i$ fgfit. th#\ ”

gmtitianars have filed G3*$@,£D2?2QG? afiémEh$
name was pending V€QflBidéi&§i§fl béffixa the

Principal Eivil Judgé {Er} §fi.§ §h§rw&d. Tha

respondent hafi j.&§pe§fig¢ {awg'”fiepxe5ented

thraugh the dfifinafii anfi thé matter was pending

adfiudimafiimfi. ‘if fibm’§f§3ez swught far by the

gatit:.i.;§;%ziaa:L.:;:”a 122.. _ g7tan€;aed, ma hmrdmhip as Bach

a}wd@l§% b%E fiausafi tn the xespandant as the

x&apfifiden€w fiaé already’ been zapreaented

Vthxadgh fifiawhounsal. Taking intm cansideratian

‘”7 @f th§aa*a5gecta ad the inccnrenienee caused

téjfhé’pwtiti¢nar3 as rmfarrefl abcve and in

th@ interest of juat’ e and equity witheut

“”hxyrawaimg any qpi an the merits an

———‘””””””””‘–“”-‘

file

damarita at the mafia; the inatant Civil
mtitmn stancfia dispmaad cf with the V.
dixectiena: u ‘
513 T%a laarnad Jmdga, Eamily-fia$fE V
at Raichm: is heazcélgy;’_”r:2.f;réi»::£’:au§i’ A
ta withdraw ahd_ tx&g§fax, fi£H! _
r»m.33×2::m ta cm;..~;¥_t’– “‘.=a£=_
Fzincipal Gigi; §ufi§§}”§gx.aBny}
at Dharwadvwifihin tw¢’fi$§k5_fram
the data Qf £efi§ipfi* ¢§ ;this

0xde;}}_T

4.2: $213” “~~E;:’§”._z’1;{r;:E.Q:-13. Civil
Sufigfi,W€$f. fl§n,§W’Dharwmd is
Kdirec§e§f km “fifiaign new number
&hQ pa%5 &yp%@§xiate ands: afitar
_”3@ffoidfifig fieasanablg mppantunity
fi5$tdK_théw’fiatitianex5 “”” and the
‘””_”a§éSp@nfiant a3 axgaditiausly as
$’§.?$le .

With ‘vfihasa mhsarvatians, tha fiivil

‘ fii F§tit%mn’$tandB diapmaed cf.

V’ ‘mw

Sd/~
Iudgé