High Court Karnataka High Court

Smt Bharati W/O Mallikarjun … vs Sri Mallikarjuna S/O Adiveppa … on 3 June, 2009

Karnataka High Court
Smt Bharati W/O Mallikarjun … vs Sri Mallikarjuna S/O Adiveppa … on 3 June, 2009
Author: K.Ramanna
ms THE HIGH Comm 011' KARNATAKA
CIRCUIT BENCH AT DHARWA9   1'
DATED THIS THE 3RD DA_Yp1é dU1'E"E;' . _ 1 _: 
BEFORE; * u  2 '  %
HON' BLE MR. .JL:ST1§;:E R~.}:éAMA»:,N'}a~£   

civxs, PEFITION  01:5 

BETWEEN :

 

SMT. BHARAT:  

W/C) MALIKE_RJ§5N_"{~IEERALKAT'¥?I   
AGED AB('::}U'?'_'32~-Yl3AR$--..___.v,  ~ ' .
OCC: HOUE§E§rICf_LE} " '   '_ 

R/O GANJ.iTGATT'7q'1lILL'Au'3E: 

TALUK: s3H1's». r~:EERALKA'm

* AG-ED ABQISET 35 YEARS

0.30; _SER_'€1"ICEi
Rm HANGARAKI, TALUK: DHARWAD

 A §1s*:'fgIix":r; DHARWAD  RESPGNDENT

THIS CP FILED U/S 24 OF' CFC, PRAYING TC)

 TIQANSFER TI-IE MC N€)s115/2008 BEING FILED BY THE
 RESPONDENT HEREIN AGAINST Tm: PETITIONER cm THE:
FILE 0? I ADDL CIVIL JU'ii)GE (SR.DN.), DHARWAI} TO

THE PRL. CIVIL JUDGE (SR.}")N.), E-EAVERI WITH COSTS {N
THE INTEREST QF JUSTICE AND EQUITY.



THIS (3? COMING: ON FOR' ADMISSION THIS 
'§'HE COURT MADE THE FOLLGXRHNG:    
ORDER

Though the matter is iisted for acimissi{§_u1_:,..Vit:.AiS faker: .¢

up fen” final hearing with conse173.?;;»AA’:V:>’f’

petitioner.

petition under Sec.24__ of …t1’aI§sfer 1:316
matrimonial case on the file of I

Add}. Qhagwad to Principal Civil Judge

(Sr.Dn.} i-Igaiisri.’ ” 4

: Qonteiiéibfi of the petifioncr is that she is {ha

cf the Isspondent and her marriage with

1:€’:’;,€__:_’)'<V:5nc:1;z~::*".3:1\i"5.L: place on 2'?.3}2000 at Atxnananéa Ashrm

villagfi in Shaxwad taluk according to their

" 'c1iSft:::a::s prxivafling in their community. But her husband,

.' fiéspondexzt herein filed an application under Sec.13 (1) (:1) fig.)

'(ib) 91' the Hindu Marriage Act seeidfig tiissolutien of

<7 /'_'7'
, f/M

. ',
,/,,w ..

2. The pefifioner V1’e C0111′: below. It may be equai distance

fer b<$i;§;_ ihe partiaee, if xeaiiy her financial eomdifion is Weak

she is at iiberty ti) Claim ititfiiim maintenance and

V' fifigafion expenses from her husband in the d.iv0:ter': petition.

It is not her case that I'€$p03€1d€:Z£l'€ herein is draggmg the

– “::?’aw
/,,.,
‘Q

proceedings before: Ccurt beicsw. Thsrefore, I do A’

good zfions to enteriain this petition. }f_I d:1<;c, .A it is." b

dismbsed as devoid d' merits.