High Court Karnataka High Court

J E George S/O Late George Joseph vs Smt Sheila George W/O J.E George, on 6 September, 2010

Karnataka High Court
J E George S/O Late George Joseph vs Smt Sheila George W/O J.E George, on 6 September, 2010
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 6"" DAY OF SEPTEMBER 20 1 

BEFORE

THE HONBLE MR. JUSTICE AJIT J.GU1\§g;aLVr%ee.: ' O  

WRIT PETITION NOS.25276w-1'77 

BETVVEEN :

J.E.George,

S/o.Late George Joseph,

Aged about 70 years, 

Residing at No.382,

100 feet Road,

HAL II Stage, & _ , _ _ V_ .
Indiranagar,   'O    4'    

Bangalore -- .f'36O_«QIf$O8-.':'~_V_< "  _    ...PE'I'I'I'IONER

(Byt Sr_i.Néfi*ke$t1._A.dX'. for
/S.Na1'1c1"1=.Law 'Chambers, Advs.)

AND V:_ _

O  George, E  """ " 'V
'-.W/o.Sri.J.E.GVeorge,

Ageti _zii3oV1."1t_ 63" ;re':;:rs,
Residing at C] "

  Dr. Srnriti,Geo,1'ge,
 --UnitN'o.2";_N.o.22~A
«. _. f '<_(3-ross Road, Myrtle Bank,
 Adelai-<;1e,SA--5064 ...RESPONDENT

(Ey Sri.N.Nataraj, Adv.)

These writ petitions are filed under Articles 226

and 227 of the Constitution of India with a prayer to



set--aside and quash the common order dated
03.08.2009, (Annexure-A) passed on interim

appiications, dated 15.12.2007 vide Annexures 
'D' by the IIIrd Addl. Principal Judge, Family .C;0I;l'I___"23Vi 

Bangalore in M.C.No.692/99.

These Writ petitions coming on~fo_rA 

this day, the Court made the fol1ou;jing;_oA? 3 '
ORDER  

Both the petitioner-husha,:nd,_and” the :e:spon:d’e’r1t:.o
wife are in the evening… of their}-i’.fe-;r.’TheAwifevogseeks
dissolution of the marriage-_e_in”1\xi§§’C’.Ni§;e9.2/’1999 on the

ground of It appears

during. {them the. firooeedings, the wife
maintainedan applicfatio’né_isee’king interim maintenance.

The app.1ication_:V for” maintenance is made nearly two

V’y’esr_s’*— {latter misting’ the proceedings. The said

on today is pending. The petitioner–

husband V__v’n2ai’ntained two applications, one under

“”-:i.”i””–Sjec.tion of the Code of Civil Procedure and another

Crder 6 Rule 16 read with Section 151 of the

it of Civil Procedure for expunging the averments

insofar as the adultery and bestiality are concerned.

I

The said application would stem from an order passed

by this Court in the earlier proceedings. Suffice it
that the learned §’amily tludge has ‘
consideration of the said applications
husband on 17.12.2007 on the
disposal of I.A.6 for maintenaneep:;’>./t.he of”the
petitioner for expunging d it considered.
Aggrieved by the said before this

Court.

2. I counsel appearing for
the petitioner- as the respondent–wife.

The petitioner that on the face of it,

__the aiiegations regarding adultery as well as bestiality

Vcariiriot be ‘sus_tai_ned inasmuch as the provisions of the

would contemplate that adulteresses

‘should bernade a party to the proceedings inasmuch as

‘is«.._reduired to defend that such an act has not

___”‘happened. Insofar as bestiality is concerned. he submits

ullthat no material is forthcoming in support of such a

plea. /fl

4./:,”‘

00044?

3. The learned counsel appearing for the
respondent submits that before the applications of the

petitioner is taken up for consideration, the appliclatio-nj

for maintenance is required to be considered_”{irstl;”He it

would press into service the order g_
on an earlier occasion. é l V V p A

4. Indeed the proceediiags have-~.V_
career inasmuch as iivsraslivvbefore
this Court in W.P.l\_Io. the order

on I.A.Nos.”Ii’ said”applications were filed

for deletion of the of adultery contained in

paras _5_ to dismiss the main petition as

adult’erCes5ses”are not”ti’1’ade as co-respondents. The said

disposed of by this Court on 22376′

Novélnber» confirming the order passed by the

id”3:§”.””learned ll Judge regecting the application for

A udlcleticin of paras 5 to 19 regarding adultery.

” “petition, an application was filed seeking modification of X?

5. It appears after the disposal of the writ

/

.3,/.7″

the order. The said application was dismissed for non-

prosecution. Thereafter, another application is

recall the order of dismissal of the _

modification. The said recalling app1ication”‘ in

dismissed on the ground that the

support of the application the not
by the party. The said;__rejectip0nV:A’sf the for
recailing was Carried in The
Apex Court has_::set–as’iVde ‘ the
application for” application for
modificatiofi; tirodght to the notice of
the Judge has recalled the

entire order on 22nd November 2007,

Twhipchns. ‘produpcedflalonng with the synopsis at Annexure

§}_. has observed thus:

A nothing to be reviewed since all the
orders passed in W.P.No.18822/2005 have

_ ‘T been set~aside by the Apex Court in its order
Tdated 13~04~2oo9 Annexures ‘D’ restoring
E the writ petition in its original number ” or
disposal on merits”. In that view of the

42

//’6′

matter, no review lies and is accordingly,

rejected. ”

6. The learned Judge was of the View that *

orders passed by this Court in the
including the order dated 22,11.2tt0o7?At i’s
status now would be W.wli’;1:\:’§;o~..1p8E5A.22/.Z{)V(V}»f:*3_:A
pending adjudication vbefore hit”-is~’:§to be
noticed that the subject”rnatter.dtrth:atV:vrrit’petition and
the present inasmuch
as they are in respect of

C ind’eed the subject matter
of that adultery whereas in the

present. writpctition, ‘adultery as Well as bestiality.

“reason givenhvbyhthe learned Family Judge for

reiectiVon.,_VTofh. application is, on the basis of a

directi_onV_ by this Court inasmuch as this Court

” directed that the application for maintenance by the

e.1*~*tV_V’1*espondent is required to be considered. Indeed

regard to the order passed by this Court in the

it ” ” review petition. which is referred to above, I am of the

/

I-//-/.’fl

-7-

View that there is no order. of which benefit can be

extended either to the petitioner or to the responderit._::”.__

7. Be that as it may, the fact remains .

the husband and wife are in the evening of _-their:iives.V”It if

is time that they are required to knew if

earliest point of time. W_ithout…tlie
maintainability of the applications for’ –.eXpnnginAg_c§ertain
averments insofar as V bestiality is
concerned andgvdeletionfofi’ adultery, if a
direction is Judge to
conc1ude__th_e’ itself, that would meet
the ends jti’s’tice:’ l if if

it Since llthevapplication seeking maintenance is

iperiding .adjuc;licvati0n for a period of eight years, at this

poii’i’\§’~..oAf directing the learned Family Judge to

‘ ‘oonsidler 4’ said application before considering the

of the petitioner on merits would be wholly

____””i1nn.ecessary. Hence, the following order:

7%

..//5″.”

(a)

(bl

(0)

(dl

rnaii1tainabi1AityV”””of the applications.

ifiguestioii «

_-fsxis A

The learned Family Judge to dispose of the

main petition itself seeking dissolution of

marriage within a period of two months]

the date of receipt of this order.

Both the counsel assuresfl t_

will (:o~operate with the Co1.,>iV1_*_!”.A to

an early disposal ._neeeVssa1y_s’iia’i~lvl on

with the matter on day basis.__

With this obsefvatiori.;:’ th’e’l:f_petitions stand

disposed,_pfac’eoi'<iingiy}.__V I

for the husband to

:'s:iieh-».,§rovuhds.which are available to

him. to refute the ailegations

of ' aauiteiyi 'fibestiality including the
The

maintainability shall be

H: considered along with the main petition.

safii

Jfidfi