-8- physically tortured by the respondent. It is :5 be,
noticed by us that since 2002, the apperlafit has 7f
not made any attempt at least to get his oaughter
to Gnlbarge and no evldencenmhes .heen” let lh to
show that maintenance hhfiej geenjjbfiid tot the
daughter or he has taken interest to eeucate his
daughter. The efileenoe? or ‘a§w;i°-clearly reveals
that the apeellantw wag iflemanelpgl her to bring
moneys from Hherfioperents>Cwhioh” gas spent by him
towards her ‘treatmeht}~ ltfi the husband has spent
any money towards” the’ medical expenses of his
twife,_the_appellanttbeimg a doctor cannot expect
his’perentsvin?1aw to reimburse the amount spent
by hifiatoeards medical expenses for the treatment
of his wife{ Since it is stated by her that she
_l”was:=eent tout of Gulbarga to her parents’ house
after the operation, as there was nobofiy to take
.Care# of her, she went to her parents’ house to
h”reside there. If really the respondent on her own
had been to Giridh in Jarkhand State without the
permission of the appellant, as a dutiful husband
5/