High Court Karnataka High Court

Smt Salma Begum D/O Mohammed … vs Sri Iqbal Ahmed Jamadar on 9 June, 2011

Karnataka High Court
Smt Salma Begum D/O Mohammed … vs Sri Iqbal Ahmed Jamadar on 9 June, 2011
Author: V.G.Sabhahit & Malimath
 '   BANGALORE ~ 88.

.g.

 'm1=: HEGH COURT OF EAENATAEA A'? EANGALQEE
DATED THIS THE gm DAY 01? JUNE: 20: E 

PRESENT

THE: HONBLE MR. JUSTICE V. G. sAEféfA1eE<§§"A-"  H

AND A-

THE HONBLE ME.JUsT1cE.RAVi ‘TMA:::$2:A3~;g r .

C c C icIv1L1’£’«:§1′;’–‘271 cipzm ;
BETWEEN: ‘A

SMT. SALMA BEGU1\/L ‘ 7
AGED ABOUT 24 YEARS, ” _
D/O MoHAMMED.__JAMADAR, ‘ _
NO. 12, 1s’t’EEo:?R; 2N9 <::i2ass;~ A '
IMAIN ROAEL, 'V .. .

MARUTHINAGAB, ‘
MADIVALA, ,_ ,
BANGALORE 68. I”; ‘

__ — _ ‘ – COMPLAINANT
(BY SR1’ Es RAVINTQRA;

A__.i.\lQ:_ ‘

* _ IQE3_AL;AH1′:/IED JAIVEAEAE
” AGED ABOUT 34 YEARS,
/:3 AHMED W’;-BOOL JAMADAE
Ne:-:1. £O’c’é,:”C’gRQ{UEV”D FLOOR, 1 BLOCK?

JEXNAPRIYA ‘A PARTM ENT,
KO’E)IC}._IIK-E<;ANAHALLI,
BOMMANAHALLL

ACCUSED

THIS ece IS EIEEI3 U/S II <35 I2 OF 'IIIE.«e.I;II§I5I:*E.IvI:I¢:If

OF COURT ACT 83:' THE COMPLAINANT, H'_E _
PRAYS THAT THE HQNBLE HIGH; ::;rQ:IIzT_–"E"E" *IIII;»EIiie~EI:; III)"

SUMMON THE ACCUSED EOE ;WIL§,.;I*TAAU]L"'-Di$OBE!j}IENCE;

OF THE DIRECTION ISSUED EYVrIéIE LEA I:I_wED'~
JUDE IN ORDER DATED 2N1?'–__§'E_CEMBE_R 2;G£._O""3f313g:'3§3E§D EN" '

WP. NO. 28II3/2010 VIBE ANI<;I~E§<;IIEE-C; I. ' 3

THIS EEC e0MII§IG.I_<3N _PidRvE_LLIM!.NARY HEARING
THIS DAY, SABHAHIT .%I'I_IE EQILIQQWING:

cQn:p_1:EIinf_,_isV

_fiIe'd ging disobedience of the

VisitaI?I0n_ -by the learned Single Judge in

WP. Nd.Q,€I31I13%1vO'..dt..4':(}§;i'2.2OIO.

is averted in the petition that the

Ifeێ__I_3V(II1'd'eII't taken away the Children and the

pefitio:IeI*;'é0I11p1ainar1t is restrained from exercising her

*s?i$f[9.fiV(}Y1 rights as per order.

/ E
9

‘Ir
,3,

3. The iearned Single Judge 1133 set

erder passed by the Famity Court and the_

filed before the Family Court has been =

order is executable under Sec.
Acts 1984. A h h V ‘ h h

4. Having regard to ef eaese, We do
not find any proceedings
under the Contempt pf Article 215
of the i:A–vv”hee’6tding1y, contempt
petiti(>Vvh__iVs:’ to the complainant to

file before the Family Court.

A