High Court Karnataka High Court

Kumar S/O Shivappa Koudi vs Smt.Nanda W/O Kumar Koudi on 8 December, 2009

Karnataka High Court
Kumar S/O Shivappa Koudi vs Smt.Nanda W/O Kumar Koudi on 8 December, 2009
Author: L.Narayana Swamy
IN THE HIGH COURT OF KARNATAKA

CIRCUIT BENCH AT DHARWAD

DATED THIS THE aw DAY or 1:EcEMEER',--- éodé  _ I 

BEFORE :
THE HON'BLE MR. JUSTI€E.._L.NAIRA'YAVNA'vS'W1I.MY :1

CRIMINAL PETITIONINQ'2'§08I2'G§9" 1

BETWEEN:

1. KUMAR S/O SHIVAPPA KOUDI-5}-__
Ag€::4O YEARs,"'E;-_v  i   _ 
OCC: COO~L1~E,  GAl')D1GIE;'RI--.'vONI»,
TALUK      

 PETITIONER

(By Sri.: F' V' I>._A*m..,'  

         

 * ;,S'MT.N,ANDA"*N/0 KUMAR KOUDI

",, .

' -._ Age? 3.56? 
'~OCC:PRf-\7:.'%TE SERVICE R/O ASHWINI NAGAR
H-AVE_RI~ _ 

 KUM:XI?i PREETI D/O NANDA KOUD1
 "Age: 17 YEARS
 _ VQCIQSTUDENT, R/O ASHWINI NAGAR HAVERI

  IKUMAR VEEREZSH s/0 NANDA KOUDI,

*' Age: 15 YEARS

"\



i»)

occ:S'ruDENT, R/O ASHWINI NAGAR HAVERI
 RESPONEFENTS

(By Sri.: S R HEGDE 86 ASSOCIATES, ADVOCATE)  i' i V

cRL.P FILED U/8.48:2 CR.P.C B¥~ THE ,ADvOCATE._F;0E..
THE PETITIONEJR PRAYING THAT ;THE_ JUDTG'EM.EN:r.__pAi3;DA'
ORDER DTD: 11/04/2007 IN cR.M1Sc.NO.1'55/2003 PASSED.'
BY THE PRL.c1v1L JUDGE {JRDN} 8t=.JMFc, SHAVER: VIDE 
ANNE3XURE--A AND ORDE1'?'"'--~._DTDi:'v~ 0.9/0.4/V2039  IN =

CR.R.P.NO.45/2007 PASSED BY"-.THE'._DtS't*RIcT AND
SESSIONS JUDGE, HAVERI VIDE'__A"NNE;XURE--"B.MAY KINDLY
BE SET--AS1DE AND TH..E HET£*r1.QN"tt-MAY KINDLY BE
ALLOWED.  p   

THIS PETITON COM1«N£t§~:"ON. A&}+'.Q1ii?.i.i'.()i&1:§"'.}:3'EiIQS THIS DAY,
THE COURT MADE.ftH_E F;oLLQjw1N<'3-;   

The petiitinnettv.iS"..t'E1ei."hti'Shand and has chaiienged the

order dtd: 1.1/4i/'2'O_:0'7'ipaSSed in Cr1.Misc.N0.155/2003 on the

'7_tii'e opfifhe ififrt fctyti Judge (JD) at JIVIFC, I-iaveri. The Pri. Civii

 Haveri by itS order, directed the petitioner

  No.1 it04__pay~me1£Yntenance of RS.1,OOO/--p.m. and for petitioners

 3zR_S'.500/-- pm each, against which he preferred in

  45/2007, on the file of the District and Sessions

  Haveri, vide Annexure-B. The same akso came to be

i



L.)

dismissed on 9/4/2009. Hence, he preferred this.f<3r:ij121iii1Va1
petition.

2. This court by its order on 

28/ 10/ 2009 directed the parties=.__to appeiar Vbeforeo:mediatiohnah'

centre on 31/ 10/ 2009. Accordinguly hothli I the} parties
participated in the meid.iat«--ion--i'i cen.tre.__'~ar1'd_ agreed for the
settlement by way of agreement.   between the

Parties were     

it A'   :"<AGfiE"Efit_'.EENT

1. Petitionefiisv readyd~,and"'iiwil1ing to pay respondent No. 1,

..’*R’S.1,Q’UD/7.,:A\Et3-Ed to””1’es.pondent No. 2 and 3 Rs.400/~ each.

V’Respondent’No’..t1\”£1as agreed for the same.

2. P4etitionerf..’iAs willing to pay the maintenance amount to

* the respor1cl__e’nts 1 to 3 within 10″‘ of every month.

‘Petitioner is wiiiing to pay the arrears of maintenance

–i..arriot1nt to the respondent No.1 by installrnents. Petitioner has

“K

already deposited 25% of the arrears in the trial court;”..iH«e_i’nas

no objection to reiease -the deposited amount

No.1 in respect of 75″/o remaining anfiount, .th’e”‘~p’etition’er is

willing to deposit 30% of the arrears

remaining 45% he will deposit__ within’ Thed’

respondent No.1 on behalf of iierself am1f¢”n behalf of
respondent No.2 and No.3i._a’g~reed for

4. Both the ;lear%n:ic’d counsel thev-«parties files a joint
memo dtd: Siithat tlg1e”top noted matter was
referred to mediati’on«i._foi” the matter and accordingly

both the part.i_esltwer’e p’resei.r”i’t,tViljefore the mediation centre on

31/IO/2;OO9_.and t»he_irr1att’er has been settled. In View of the

1′-Vsliibinissionlthisi petition is disposed of accordingly.

Sd/3
JUDGE