High Court Karnataka High Court

Shamala W/O K V Srinivasamurthy vs Srinivasamurthy S/O … on 6 September, 2010

Karnataka High Court
Shamala W/O K V Srinivasamurthy vs Srinivasamurthy S/O … on 6 September, 2010
Author: K.L.Manjunath And B.Manohar
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 06TH DAY OF SEPTEMBER 

PRESENT

THE HONTSLE MRJUSTICE    "

AND
THE I-ION'BLE MR.JIJS'i'ICE'B_A/LANOE»125w.ia? 2  E'
M.F.A.No.4791"i2Oo5 (Mb;   D

BE EN: A  , ..

SI-IAMALA

AGED 25YEARs_*--  

W/O K V SRINR/P.SAMURTFF{*' A ..  

R/O NAGA1\§,ATE{ESIjIWAR.¢§ T;EMT»LE ROAD

ABBUGUNDU      
cH1NTAMAN1'~TOWN____   APPELLANT

(By sMT.'  G RAJESHWARI, ADVs.}

AND: ' E A

SRIbI1§fASAMURF£iY

 V"   ..... .. F

8/0. VEN KATARAVANAPPA

 TN Ow EEs1::~1N..r_:. 'AT CHATHRIKERI

RA'i'HABEEDI,fI"HEERT}IAHALLI
SI-IIMAOGA ~  * ..RESPONDENT

SR1 SOMASUNDAR DIKSI-IIT 8: SR1 L K

W H ” ADVs.}

=!=*****

THIS M.F.A. IS FILED U/S 28(1) OF HINDU

GE ACT AGAINST THE ORDER DATED 28.9.2005

PASSED IN MC.NO.77/2003 ON THE FILE OF THE

6/

-:2:-

PRLJCIVIL JUDGE [SR.DN.] 8: C.J.M., SHIMOGA. ALLOWING
THE PETITION FILED U/S 13 OF THE HINDU
ACT FOR DISSOLUTION OF MARRIAGE.

THIS APPEAL COMING ON FOR l-

DAY, MANJUNATH J., DELIVERED THE FOLLOW-iNG_::’~ _

JUDGMEfiTggV

The parties have filed _a join.t”v-merngo-,’. yyhich; his

signed by both parties and respeetiytjl-iaej»%;oeates.
Both parties are present’:«.before. admit
execution of thejoint -heen identified
by their agrees to
deposit aggsumg name of his minor
daughter on or before 6[9[2012. He

has also <aa'g1*eed'- paylthe arrears of maintenance

payaliile to theappellarit and his daughter at the rate of

on or before 6[I0[2010 and shall

._pa.y£.the same till he pays a sum of Rs.One

g lakhuto deposited in the name of his minor daughter.

l2.fFrorn,p'the date of payment of Rs.Or;,e iakh, respondent

liaslagreed to pay a sum of Rs.500/– p.m. till the minor

ldkmdaughter settle in her life or gets married. The

EV

respondent has agreed to send the arrears of

maintenance as Well as future maintenance through

cheque without any default. In View of the

arrived at, the parties agree that the M

MC.N0.77/2003 by the Prl. Civilrdfidge A

Shimoga, dated 28/9/2005 shall

dissolving marriage solemnization on
18/5/1998. If the aniour1t_«a.s"_agreeVd-..uponHi's not paid,
it is open for the appeilant recover the

same.

modification, the appeal is
dismissed ” as t

r Sdb
§fidg””é

Sdfg-E
Iudrjé