IN tuna: HIGH coumr or KARNATAKAHQKT _ V'
:t:.!:_n mus 1-an 27"'/;I5)1ir'*or'-«Mh.;aai?i" »:¢109fi7=
rm: 1io1~1'BI.1£"M1z; s"mm--"ar
uxscznxgrgfimpusgiiircslg: .;§;ss1;§::.§\I.v'-u{.§'.I'»'é.oo7/zoos (G a w)
BE'.l'P¢5;3'w'a.'§" *';f: ._~.'. * ' I '
1,
INSED ...w'-'=-:f.~'-::!1- 1'3':-més
2 -MKSTEE
Ac-mu-,1uaou':;=-. 9 "'mAI%s,_ '
;"B01{I--I Am _soNs or
%.j".2.!,,5o'€.17!-2:307" 015 mm
£11.: or me IV' anon. ,'=_c:€_!nr c:vIL' map smssxons
JUDGE, M'airoiii\I.1.. :.:':~t17.=-~, Q%ERI1~Ie we
RETURN -.1.-an'. PET2'J1'ION 5 road" amsmwamxou BEFORE mm
pnopmz COURT. V A.
THIS' f'm'A seam; bzq"'e..1rea..:é1§aLImNaaY iiaaififie
1-3:5 may - - cHmLmR,_H.i J, nmnxvmnmn me
roLLo13a:2m_: = *
' ' ' ' H ' V '_
~. arises out of an order
reje:;tl:Lr_1gV"' iflaapplieation filed by the
-{;.~,-.-..~,~.,-.:e;:.l.-. m;!.ne.1:a 1.1-.de:_:~ .'3_eo.9 and 29 of the
_ and W'rds '-t, 1899., aeeking
to sell the property of the minors.
p two minors who are aged 12 and 8 as
" * oh the date of the application approached
' t_-_ou.gh their mother to sell their property on
r
r
n
s
5
1.
1-
un g -e* u. that …he prepe:_y la eltuated in a
‘
-3-
enjoyed by the minors in a ray.
théjsi
property so that
money to purchase; an Viiairternatiirif’ “prjo’*’??rty
which would be more ate
learned Judge “the merits
efi .he case based an sec.7¢::¢g; of the Family
(‘1′
, r E}
In
it sion that after the
estah1.+ishfi§ent Court in B..nga1o_e
Urban. TAB:-.vstri%ct.v:,’.’_the_– family court alone had
juri.sdiet1on’A’- of the proceedings
r”e1..ating.__to” the vguardianship of a person.
*pntoTws%i1*
appiication being one for permission
Jul: 4-.
DISC
property or the minors, has
nc_§’th-:L«ng to do with the appointrent at’. .213! ene
as in it particular, the mother as guardian of
V’ minors .
\\I\
sec.’7(1) (g) of the Family Court reads
as under:
permission ‘.-}1feJu.d1″A ‘
” The suits or proeeedings referred to in
this sub section are suits and prooeefiings*o£ig
the following nature
(a)m.
Cb)m.
{c)m.
(d)m.
la\
“-I7′ uni a
(f)m
(g) a suit or proeeedinfi in relationship
to the Quarnianshifi pf the person or the
cnsto¢fgo£”orKaocess to, any minor.”
‘”4;s§$ee§t~the-afiyointment of guardian of
a mifor andvfneese to a minor i.e., Visitati-n
R1_ghts°<.of to visit a minor, the
v§fogee¢inos"in~re1ation to property of a minor
'*:nnder"the=Quardian of Wards Ant, remains with
ijthe eonrt having jurisdiction to entertain the
matter as c_ntem9iated under sec.9 of the
V',_éuardian & Warns 'at, 1896.
_" rieqerds .
-5-
5. It is also pertinent to fehat
‘|_:___n_ um-rvu . irlrna in -I”}’1n
vim!-J I-Illnimgvuuv luv -II-n all-In I 3:
entertained a similar rnatterjj, t§z’:i,iii1caui:’..’zjai.:aeing”‘-._
the question of jur1§d1etj;.en. mags:-o;n.=;re the
orders of the 1earne&.._V”V;fi4dge”-defied 325–1-2008
deserves to
6. is allowed.
set aside. The
3$~ac}:V- the court concerned
ment’n’s’—-._V c’ia’1:’:e of “eée pt éf