High Court Karnataka High Court

Mrs.Sushma Rattan vs State Of Karnataka on 22 July, 2009

Karnataka High Court
Mrs.Sushma Rattan vs State Of Karnataka on 22 July, 2009
Author: K.Sreedhar Rao C.R.Kumaraswamy
{N 'E'.§~iE3 HIGH {EOU Ki' OF Ki§RNATA§iA, F3A;""~I{}2'%LORE2
B!§.TED THEE'; THE} 22?"? Dzéfi' OF' JULY, 'I.L3{}{)9

P§?BS.§3ZN"I'

'FEE H(")N'BLE; MR. JU$»'E'Iff;E K. SRE1EI}HA_R;;"}%iA§;_~   %

fiaféifi

THE HN*BLE: MR. JUE§'"i'E(3i5i miss. §{:§rg:ARAsv€Arwz.}% '  _ [ 1:'

vJ.R {EC} NC}.;1_()4 {)Ffl2(;«09
BETWEENE ' .   V
MES. SUSHEVEA RAT°.m.§'\I,

w/0. JAVEZED, 

AGED 32 YEARS,   _« _   _ 
N062, 2ND LAKSMJE21: ii}-Af'<3--1}EN,§--  ;  .. *-
TINDLU Vi{)¥ARAN'{APURA;V  i  " '
B:§NGi§¥..C)RE.  V 

 """ 'V    % §3'ET'I"§"E(}i'~EE'.R
{BY Sm. J_ra§»e:':;r<:.5s.x.mz_, ;;%:§'».§"Q£':,Af£'E) __

§§:i.Q

1.

431″;+*;?rE £}§”»E+iAR§é?{£”AKA
EEEE; 3? §’1’$’€’SE.C.?;’EYTAR’:§
“:wE’;£>;i=aR’1*~1sg:E:r»:’§* OF Emma, .
” –.vm.§£;si_:§vA’$.0UnHa,
B;:&§*éf€3a%.,L¥ff}’E~iE.E;§.

A x%:’H§§;~ :::§i:vifx«i:S$3r~sE:R :3? E-‘{}§,E€:Ei§
iI’~§F’2%.,N’£’RY swag,

W

n T BANGALGRE

‘ §’.;s:’8:»>::a”:’1′<'3:<2 m:§:,

$3.3. E-{ALEX PCELECE STATEOFE,

BA§\}’G;%Li3RE’,.

RE§SP{}NB§Z§’€’§’S

(BY SR: G. Bfifififfiaffi S1?~i{§H, Sm

T

3.

‘V’

T838 wmc i8 i?%””ELE3IZ} UNDER ARTELCZLEZ 2126 AND 22:?
{:9 THE: €;;i{)}’\§§§’7I'”§’E’U'{‘E:~»; OF” ._
VM. BPs.RI{,z'{I’ULLA AND aams ..~i-E§I*:/Ti *s;EVR=–1.’if<:)" ._'1fHEi_

€:Uf5'1'{)}§}Y 0;' "I'E~iE.1 }PE'E'}"i"Ef;§N£€',R 3r<3;m*H_§§';f:H._ = A =

T'h:Ls gaefition is sewing o11'–f0f= orfiisffé . {his 351$}:

EREEBHAR RAG, J., de1iveré{i._j:h<::V_ffifiéwing;_

gmv..D.&'._m.gEfl;;:€W:i;*%A%V

The petitionfir contends has taken

iilegal CLiSi'0€i:§»j~' Mohammad

iJ&:*.::z}.a3:1;: agcdx "$:%;§31;_§.'3'.§3 ~§.{€:2~9;:f_s. The petitioner has Eoéged a
C0mplamE._gLjgainsiV_E§.=éi"'–.ifiii:5§§'a1§d. The S01} 9f the geiifioner is

farCi'E;}j,: gakfifi 3 "?'ay7'b3; h4e§ husbafid' H6396, $26145 fer a W:"i':

' .?:§'f&;{§E.;&iS €3%L:~..zfpus, """

fiaughi fbr is IE1iSC€3flC€iV€§.. It canfiat

be éaid féféhsr has 119 right Offiusifldjf 01361" the chiid.

if at is 3 dispum betwersn the: husbanfl ané wife

§¢g8E%§fi§,g Q16 <:L1s*£0d;2;5 ef the Child, it £3 31.13%. 313% gmgaex' that

VA _j_§§f§E pstitiozxer slizcszsaid ayprvach {ht E3'azz;.::?1}: Ces.::*§,. @315 fafiifii'

'Q

is the naturai guapdiaiz, so 3130 the mafiier £3" L:a1§<:f'*;3{:f€:
naéurai guardian. §i<;w€:vm; Civil Czourt kaepixzg'-«:l;f1 '
mtarést afld weifare of {E35 1:1:1i11o1" ch:¥1di~*0f:11<I pass; '£{::r::»'3se:$§é§:.Ij§"-V

<;r<:¥;es:1"=,s. in that View of the matter, flit péfitibn [is :

Judge
Séfw
Tuége