{SP H0289 £12? 32907'
: E :
IN 'THE KISS C{){}'RT OF' KARNATAKA
CIRCUET BENCH AT EEHELRWAD
DATED TEES THE 16331 mar 09' FEBRUAREQ. "'
BEFORE: _
THE HON'BLE MR.JUST1C:§? A:;'*S..E3G'E5N3'3A 'A
<::.mL PETITIQE; 239°/'2Q0~'?'_
3 V
8133:. Axzjana, Wfo
Age: 27' years, R/A9 60, = '
Vinayak Co1on§r...S}1ahu;_ANa;g'é11:§ _ V _
Betlgaum, Tali §Di¢§:v~"'3j*;'1,§€;;gF1i"'§«'VV .V ...?etit:ioner
(By _b:é1c1é€i,T:::A;¥.va:§cate)
A N D : V
C. K,1_?z:'$}:ash, S} e"C}1an§i1*a$hek}::ar,
"V V' _Age:._ 227 z_:§.?CaET8, R] 0 M. S. Kugegouda,
H $10. 5?', .$ha31karachmya Road,
' 255 j Cross, "€ié{y§a" Nag-ar,
'I~Iaf@;;4_*1, 3 _I::is,i:"'}Liasa11& . , , Rzsspondem
fifié civii petition is flleé under Secfitm 24 of the C966
Cof 'Civil Pmcadum praying to transfer the M.C,No.43[200'?
' _ ' f2:$1=di*a0rce fiicd by the respondent herein, pending on the file
(Si: Prl. Civil Judga (Sr. D11), Hassan to the Famiiy Court at
._B$1gaum anti club the same with Cr1.Mi$c.No.325f 290?
befora the Famiiy Court, Belgaum in the: inierest of justice
and equity.
L
CF No.28'? QB' 29%'?
: £3: :
This civil petiticm coming on for Ad}3fiiSSi{):£'1 flaifs;-«.;d:é3,y,
the Court made the foilowitlg: ' . *
ORDER
The §36tifi0flfiI’, who is the Wife file 12*;e$3;1g§11dc»éi’€, €i,:é
befare this Court, in this petii;iGn.. f.I€.d -E3;11(§f§I’7′ éf
the Code of Civil s ‘::;§§:e1§i.i1g:_:v’f;;*a”;{L$Esf€r of
M.C.N0.43[2O0′?’ pendi:A1’%gfV:”b€ii;me2.:_>’§%1éV–_V§§f§i1¢ipa1 Civil Judge
(Sr. Ba.) Hassari: ‘£0 to ha
considemd afigaiggég’ V3§”5;'<2;307.
Melefi, Zearned caunsei for the
;}€titi()I}.€'Z;*_?%\kieVV' ghcugh serveé has remaiaed
11Ij1IEj:)I'(§Sf't3I11;€d.V" A.
3,: ‘?hF;}’}3¢titioI1er centends that she is the iegaiiy
respondent ané their mazriage was
V . so1e fi;ni3{e:.;1’v5i1 21.85.2005 at Haveri. Thezeafier, they lead
H u Viifa for sometime and, due to ciiscorcl, they have barn
ifiF§é;id*ii1g separately. The responcient herein has insfituteé. a
-~v};:e}i’.if:i<."31:1 uncler Sectican 13 9f the Hinfiu Marriage: Act in
V M.C.N0.43/200?' befare the ?1:'*i1:1cipa1 Civil Judga (Sr. 93.},
la
C? N328? OF 200?
: 3 :
Hassarx. It :13 stateé. by the petitioner that aftaer {ham was
misunderstanding ‘between, the petitioner
msptzndent, she is residing with her pammts _
Since she is unable 1:0 maifltain herself and_.:’.*;—-is_: fa?
her parents is maintain her, she has
Secfion 125 of Ceée of _C;jminLs1_ éeekgifig
majmmance, which is registeréei Cri.E\?1§.s<i§"?ib.$i§5j2€}G7.
Tht: Saki petition is F'an§Vfl§rVAvVC0urt at
Bezigaum. Apart fi"O1I). _stat1:§Ag the gait} twe
iiiigations peI1:«rii:x«gVVV1'3:2c=:t\$:ee;§:2 petiiianer has
alse Stfiteé. iii: distance between Hassafi
and Be:-,1gé111*1':;n*51; véotiifi possible for her ta dfiffiild the
divgsgiité' ptztitiseri' before the fiassan Court afihcfiveiy
iijweulé be necesfiary to transfer the petition to
regard, 1:116 prayer made by the petitéonsr
haS"««r;.0§___'b£é§;; Expposaé by tbs respondent. As ahead}; noted
'"11chas; '1%<:%.1a§nec1 absent. "Phat apart, the fact with regard :0
A Lh¢..cii$tance between the two piacras ca;xm<:r£ be disputed. in
svmatg the petrifien fzied seeking for maintenance is
pending beforfi: the Court at Belgaum and the respozmdeni
4%
CF No.28? OF 290'?
herein Wouid have {:3 defend the same beforfi the said
and as such, if M.C.No.43/206? is transfemtzd n
{he msponéent cannot claim to have any gI*ievar_;1:ca. ‘T£}ViL’a
Cathfifi’ hand, since the petitioner is p.:i’ééé1′::tiy ;7esi;ii_iT3V;g»«:;?itl1:l§::e§.*”¢
parents and is 33.80 saekting béi1:g *u.I1ab–.1§:’*–.fi o’._
maintain harsefif, she cannot {greed to ‘gay to to ‘V
defend the divorce petifégn. T1jse3re.i”¢_>r3:;”-»a%;{>I1:3i£ie1*i:1gvv these
aspects of the matter, I _f praytsr sought for
by the p(?ti'{iOB{f1f_:I;ffiq_11iI’f?:SV”tV'(V)f
é{}0′?’ pemiing on the file sf
1′-‘rincipa 1 Hassan, stands withéraxvn
and Awtransféiiwfi file Court at Belgaum to be
‘ .co:£s’i’E1e;¢c.éK azeng ~§¢i{21″”c?;~1.1xz;5,sc.No.32s/200?.
._ directions, tbs petition stands disposed
of. o:.fié1<§s to casts. 'W
sd/-.
Judge
‘4 }{ms*