_ 1 _ IN THE HIGH COURT OF KARNATA KA AT BANGALORE DATED THIS THE 15"?' my 0:: SEPTEMBER zoos; BEFORE i THE HON'BLE MRJUSTICE MOHANEHAN'i"At\t§§;E»OtJvf3.AE:1 * wan PETITION No.1241oz2oo9 Between : H.N.S;mitha, D/0 H.K.Nagaraj, Age: 32 years, R/at No.41, "Sriranga" '- V j lst Cross, MICO Layout, -- West of Chord RQ.acE;,._V ~ .. Mahalaxmipurani, ._ . A V Banga1ore--86_=i' ' .. Petitioner ( By Sri Kfrs_hna :Ad$}?o¢ate ) S/.0"r..M.Ex(1tt.g1'VRao Aged about 35 .y6':ga1"s, : R/at330.3952."}."}urubiksha" 4"' Main, 1'----7'ih"'D' Cross « -- Bar1asha§1kEi;I'i 2"" Stage _ 'Ba»ng:11_Qre-'72. .. Respondent
P.B.Appaiah, Advocate )
This Writ Petition is filed under Articles 226 8: 227.’p:of.the
Constitution of India praying to quash the
judgement and order dated 21.4.2009 made on’:«I.AA.:NojiI.
M.C.No.2134/2008 at Annex?ure-F pending on_.«t11c_:I w.
Addl.Pr1.Jt:dge, Family Court, Bangalore. « ._
This Writ Petition comingon_ for paveiiminaryd-hevaringdg this ,
day, the Court made the following”;
A joint memo dated duiy signed by
the petitioner -thextheir respective
advocates. on record. Both
parties are Court. Both parties agree
that the interini.,an’ange1n_e’nt contained in the impugned
–‘worderV_d’ate_d 2p1.4.20Q._9__.i11 respect of the interim custody of
Vdnfiinor -Saturday 6.00 pm. to Sunday 6.00 p.rn.
till the disposal of the divorce petition
iw’£..yC.No.;?.i.3_4V/ 2008 by the Family Court, reserving liberty
parties under Section 26 of the Hindu Marriage
f’/5
Act. Consequently, the order reiating to interim custody
passed by the Family Court stands modified in
the joint memo.
Writ petition is disposed ofé;ocor§ii:1g1y.’: 4′ v it
% ieE_3d[£eoeH7
VVt-gY3UDGE
«bk/bsn 5