IE THE EEGH CQBRE GE KARRATAKé AT Eéfigéiaéfigftffi
namzn TBIS THE 23rd my 9: qAflUaRY; 2Q$§ aVx
PRESENT V . ‘ ‘
$33 HQH’ELE MR, amsizcsu H§§,fiA§av§a$fiWV.
A33 ‘_”_ w.’g ; 3
wag 303 ELK mRs.JasT:c$’3.v,fiAaARAEg§g
M.F.A.K§Z12§32;éaQe =
BETWEEE: A_ ,w r
SRI Sfllfiéfiffi ;=_ _p L _x ‘ *W
ASEH ABcu?”33 ?E$,=${G sax fifiKJU§§fH
RfG E0 ?8,V3§§cRcss;i$g§i?URAM
EXTE§sz&fi,’3A§G&aQ§Ea1§'” ‘
a ‘”i» ‘a » 4. A§?ELAfiT
{By Sri; a g’a¢aA§;§§v;_§~”
$313 I . V .
— “ag§~?.§; fifififialfii
fi2A§E3.A§am$,Qfi_YRs
‘§]¢.SRZh$RIK§TH
RfGré3f1;ffiEST AflJé§E¥A TEMFLE swag?
EA$ERGfi§;g BAg§AcRE 4
” *. ‘ RES§Qfl§EN?
»V 3 {:§Ea$fi§,} éegxfiz ?fiR MES. S§M&RT§ARA AS§@CI§EES
%;, gag RES?Q§§ER? 3
“~ :¢3:s MFA $1223 wig 39<:} 5? 9: Ac? AaA:§3? TEE
""';_q8n§gEa@ A33 fififlfififi Eéfififi: 25,1a.2ae§ ?gssz§ xx ac
"¢§G..'1?§:f2§Qé QE $32 EILE a? TEE PRE. 3U§GE,
;f.é'§iaa:2ir;.3;c:':fi":' min ti":é""'£::iVné3:. Marriage Aigti requesting 7
— ‘=«=.l?2er ¥t.,ia.”:71_’v’M§§1e:_.2″§é3.?::’_¢:£:i’i:I’;$1§,§§;.,3A3. harm.
:2za;z?:,*.%.=;.e§§: batwaaazz aha yaxties was saiaimzized at
%i<g;agg;ere an 2é'3.2§§3§ After the fimxriagfig aha
"~p.é::*t3:.as lived tggether a3 husband and wifg at Ear":
AHILY CGURE, Ba§G&LQR§, ALLGw1fiG wag F$?ii£§§
Fnfin ma. 9 0? fim Emma wwufifi ax F@?_
RESTITUTIGE OF Cflflfififififi RZG§?E* »w.~',*. – uu »
This appeai aazaing on féar f:2a;*¥;r§.;?1:*;§;=A..' ufizgjf,
MA§JUEA$H, J, dalivered tha £o1;¢w;ng:' -.2 'a»_
JUnGME§§ :f T' V 2
The appellant .s:}§i1Q _.*4:»é§ .~;;fV' :* a §fg<:fiéar:€.; in
§«1.c.2«:o.1 '?6'§. /20%;: befigé " Judge,
Family Cauxt E;&fa§;g:aL'£le1:*é"'?'–i_"«:$'_V:f' assaiiizzg the
legality afiéi '.-4C3¥;3.:i!':£'fi£.i'.:"iiEf;"E'Eii%i.'7'i5:?$?'.. Vthe Juagmrzt and
raspcnaené. 'u«n<:i&:fiV ' sf_e:;:*Q?;:3. it:ir3V…9 %3f the iiindu iiarriage
Act. Tigaav ra§$713;;Qi::§.e;-rgt¥':§iiTe fiilea fiiize gaetitimrz Eéilfifir
ttzig siiggect the a§§e2,§.a§t–husband ix: take
25 " Vgfigmréing ta the §et:2.t:;m:°: avermntgg £3143
&/
5. In ordar tc: yrcva their
emntentiensf the yetitiener wag ea:»:a.=:;1’1’r:<2é; é;5 1}'.
The tr:£.,a,3. mart czcnsidering the =_¢zf:§'a7&fir;e i«a 1';::"=-.§,1":i1VT3:3§f
the pa1:"l:..:1e.$ has £m7:cn*azlai:Ve<fi,_V the-..'fa11§£;::.ir;;:;_;Hp¢1::*2:$'
far its cansidatation:
1; Whether the pafiitiongz “12′;;s;”;:;raved that the
resgcrndant 213.3 _i«:37,v?c,1*i,d,2′;%a.§»*z:V ‘ ‘::E:V£;t:;;«:§i’:1 hex: society
w:thou_t«’«.a.€r$_3§’ :\j23.S12ififa?}3;l_€E,V i:§RSfl1’1 at cause,
%e3::3,«;:_’r:’ 3»-r,a.i;§z::–‘;;:1?;,§f_-.¢’_£t:>_x’ ‘-.”g;’-éfantiing the relief cat’
Z?&Sti.;’*:”;:E.i”i-.i:{.;*§’;§1’t: _fia:Ef ” eqtijugal rights in her
2) V.
6,.-3’=;:s,,i”te2:§” Ezvaafiinfg $16; aanaifiexing the raatgrzal
= ‘§e€f:i;%”_§e,j’..– ea1rg ta be allawe-Q $3: 2551112885
~ .:’jV”vi,”‘L’.§;1Z”%&£’2’§5.’;3f.I’2.§=’.V__Z ma agageliant herair; ta ta}-:3 the
:*{ésp2;2:1fifs.-:22: heraizz ta the matrlmniai ha2:*m§
‘£’;h,g;_3:ang:21§’ tziie Sam; the §::*esent agzspeafs; is filéfi
1″ ~ ‘ ” 39? the husbanae
6/
§e’¥:§..t.:*;.D2’: filed by the msponavant~w:~;_:§:锑~ ?§::§®:’.
seetign 9 mi the i-iirzmx Marriagg ‘-f§:;’z2sé:’
Satm wag filed. by the re5paz’:§se:?_;t..-5a$.. a ‘
blast t0 the aivarae 1::«&t:1i.t:i’it>1~2.._V fiiefi’ by 1′:§13.”‘1;é.¥:-;j’v1*fz;;$}::12az’ie§’.. VL’
an the gzsaund czf him,
filing af a. petitien (pf the iiindu
Marriage fiat, was. an He further
cmntends 1:I1a:§:,_. pet:i.t:’.<::n,. ms:
at:te;@t 3.5 ____ ta join the
husbanfi Z in writing tn take
hex back. ‘« requests thva Cmzrt tea
d:é._. $z22.’i.ss” §§’ia. . .
‘Tce§:1t:%a; the laamefi ccaumael far the
rfisgé.-n1:.: t;e§”–VV12:y
:11at:’:i.1:wr1ial faici. E have zafusad them aE§’::éé;~.’_’V:-LEvi.-§;:’.’:_ _
2131:: 3:31:32: whathar the §:etit3′.c>rz&x’s §at13§:*~–.,a’:2_:§; °;22′:§¢3;eg
Eéfataraj izafi, baan ‘:0 my §a.J::er1t:s.”ii®’:;se’. a.23.d, ‘requested:
them to gersuade me 13¢ take tsahisi
thé matzizzfsmnial fald aga3;1″;«§fi”4…a
flffzzereaftar in the next §»azVa:;:::a;:p§’z_V, :°1e”:=*g3,.s_.7a1:”;sv;-aereé
as haraunaiaar:
wit may be that :;gn:”£:§g_t§a_éa:é cf récaipt 9:
EM iagal 21<%';t:i%¢e3k:!%3t i5Sfi%é 5?" x
was making hé<f;:t.3'.§€:'.'i'LAe:i.*£¢3z4"z;;s'?' making rm sinne-
urzturned ta leaé. the maxital
life w:tfi,gg; "' '. V '
{E::§:':as:;.$ szzgpépiiari _ V
lég' " L.;§'rc:i1§-. ,__V%:.1ie V" abmm adznissgons at the
it is clear to 123 that right
fr7f:s_ 7jj;;»r:e, all efferta were made by the
:*:*:_L=.2.3pwri”ésar.a’%:;’- ‘:_«’::i.<'fe m $a:2'e gm zxzaxriage tie £13 322%
n§Vt_itf_E§3.i5£;Ed ta 11.13% with the a§§e§,§.az1%:-2:u5.ba.:2zfi
fi;:*;;:::§¢Lf:§;;;'%:3?_o2:a,3&3..y. Ehvarafmxe, the arguzmeiztg amianced
W
by ':~:i:.,:.v§i@E%';&,:%:; aha: ?z¢.:'; a,%:%:e::£§%s: was Eiafifii =
33.
$313 gtuéiiitifisé fgilgeé. “t.:§*;:..ii$z° $%§t2;fi:”:, :é2~?i,.¥i:’fI,.’i§:’..V
Eiailfiiéigfi §%,a::t; wafi ;-1 ¢c3i,:_:”;%;:%:’=V’:’:$sE.;a5f.: “”s:;::A
fazed undar Séfitlfifi 13 3% tfia”§iafi fia§t:a§& fifii
fig aha a§§§;iam@; mamfigtafie g§$e§fi;fif«_:§ adfiitian
112:?) aha: ‘aize a§,»pa:;,§E;.ar:t f;:”*zri2*::: “.L§i%;’%%§2éi” ‘gig-jg ::”€ET:&Ss:::’z$
:zmi:: 22¢ Zi,:;.,:§.{‘3’€r~? *”:;T:*:;%::*.p«$%_:;:;.:;1::§’1: 1f;:.j:.es:E j–1::’;r;'”;é::§’ sectifizs. 3 af
iliéifi 2&3? hey’; xrg: :::§§ «–w;:’gé:fe:};z:”.:e €213 ream: mg
fgeizitiamzim V¥f”.’:’5§:§.:&_$°*=+:aaf<i.:é:«:%=&_T,.4"VM$::;<;:< %fi;<:;= –§€.:%; 3&3 any :::e:*:é;':::.<§ 3:31
this s.;r;e;se3,faH
13%. _§j¢z?:s;%i;::*:£;=zfi,;%;.?:';:§_,";i'9g; §?@ ailgsztzigg thzg a,§§§ea:zH
°i?*3:§:';'~'¥:;:i§";=$'. _§:.:;~« §é:1':a§.:'x*i::§éi:? 333:3
Sd/~
Judge
Sdf-3
Iuéqe