High Court Karnataka High Court

K R Krishna Kumar vs State Of Karnataka on 5 December, 2008

Karnataka High Court
K R Krishna Kumar vs State Of Karnataka on 5 December, 2008
Author: Ashok B.Hinchigeri
IN THE HIGH COURT OF' KARNATAKA AT aAN€;ALQ%;...   

DATED THIS THE 5"! DAY 01:' 13EeEMMBzs§1éM;%_20ég  I 
BEFORE   V 1 %  x 
THE HONBLE MR. JUSTICE égsxgox B. :mN§;i}1ii§.j5;'RV:VVV 

CRIMINAL PETITION No.:S-120wVQF

BETWEEN:

1

K R KRISHNA KUMAR’ _
S/O LATEKGR£;.MA.KRI$HNAN.: _ . _
AGED ABOUT 39 2*:&rg§s ‘
R’/AT BLOCK.–?-Ia.43(3?§2′;’A2,’: ” V. V .
AE BLOCK, S”£’REE”‘i2» *
ANNANAGAR’%VES’i2_ , _ ” ”
BEHIND’ THE 53′;-,UE STAR’ ‘1>.(:>’:–:s’r OFFICE
ANNANRGER, CHENNAI -‘4e;o’e…o40.

sm’. K R RUKMAHI’ ‘– _ ” ‘ ‘
W/O LATE RAMAKRISMIAN
AGED .ABOUT”69 YEARS v
R/Af1’_iBLC3CK No.3-3.62/A:?,

* Ag 5_1;0<::.K, arm S'TRE'E;'"f;'

ANNANACEA}? WES'?

‘E.£:;aivND’vTHFfBLUE STAR POST 099102

~ANN;»mIAGA.Q, G}§{F$’NNAI – 500 040.

sM’E,441VGEE=*mA’..V-B N
W/(_) R’KRE’SHNA KUMAR

HAGED ABGUT 3? YEARS

3 ,R;’A’If’ Na. 143/3, 1 rm MAIN

V-.<;rr.a BLOCK, 21¢» STAGE
' ' . NAGAEQBHAVI
'~ E3a;z~:c;ALcRE – 5:20 072.

.., PETITIONERS

{BY SR1 K M CHANDRA PRASAD, ADVQCATE)

marriage based on the mutual consent is being V'

concerned Family Court. The petitioner; No} ixf Vt

Rs.2m.ooo/– (Rs. Two laid: only) to thie.Apei_§itiene1*– Neegs

the permanent maintenance of 'cAihi.}l'¢i,V The*

petitioner No.3 acknowledges the mceifit the

4. The petitioner N0.(“?4» ‘V and she is
idenfified by her Prasad. She
submits that as of Calm; she is not
interested in. —- against the petitioner
Nos. 1 and flfiat she is giV-‘L118 her consent to
the quashing ef” 51″ her own volition and without

d'<??'7¢€"$ fim32 anrbodytét eeeee -' t

consent, I quash the pmccedings in

the file of the V ACMM, Bangalore.

petifierz is allowed.

Sd/–

Judge