High Court Karnataka High Court

M N Ganapathi vs Smt Hemalatha on 1 June, 2009

Karnataka High Court
M N Ganapathi vs Smt Hemalatha on 1 June, 2009
Author: K.L.Manjunath And C.R.Kumaraswamy
IN THE HIGH COURT OF KARNATAKA AT BANGALORE 
DATED THIS THE 015T DAY OF JUNE 2009 V

PRE$ENT

THE HON'BLE MRJUSTICE i(.L. .MA§£JUNATH-- f'§fV.   %  k

AND '   % é  
THE HONBLE MR.Jusm:E c;;z«..L%§<u§4ARAsw;a2§axi1%{% . I
MISCELLANEOUS FIRST'APPEA1,:vj_i'#i:§):,8?95}2U€§£$ §F§§

M N GANAPATHI V

s/0 NARASIMAW1  " " _

AGED ABOUT 45 ¥EAR.$Lj ..  "

NG.7?5/A, KENGERI .UP£a:\;a.M;:x1£~:, 2"" mass V    " _

KENGEERI, BANGALORE - 5!), '  2 "  " ...APPELLANT

(BY 531; 3 G  ADVOCATE)
         
sm HEMAiATHA=_  .1

we  N' ;:;a::s::\?AjrHv"'  
AGED ABOUT.34'YEARf-E, 

 " $40,955, '2*°"sTAGE ' T. 1 
 3%' MAIN, c:«._aa_c;<*::< , 
'a.RA3A:vINAGAR,..8A%tGLOaE - 10. ...RESPONDENT

= 13? saMT: ‘NANorrA HALBIPUR, ADVOCATE)

T. ‘ {H33 HISCEUANEOUS FIRST APPEAL IS FSLED UNDER SECTEON

A’- “‘-1&9’-(1) OF THE FAMILY coum” ACT AGAINST me JUDGMENT AND

‘DECR5_5,,E..DATE8 18.4.2696 PASSED IN M.C.NO.B6/2604 ON THE FILE OF

; . . ‘ _ THEE} ADDL. PRL. JUDGE, FA3~’!ILY comm, BANGALORE, ALLOWING THE
‘wsrrrzom mes unseen secrxow 3.3(1)(ia) AND (ib) or Hmau
“MARRIAGE ACT SEE-KING DISSOLUTION OF THE MARRIAGE.

2

THIS MISCELLANEOUS FIRST APPEAL CGMING ON FOR
BEFORE THE COURT THIS DAY, LLMANJUNATH, 1., DELIVEPIEIQIHE ‘_ ‘

FOLLOWING : —

Learned counsei for the respondent th’atI’bbth

the parties have married again’ aha Iéuthxof I

marriage, each of them have Ihfisereifore; the

present Anpeal does not suwiflfhe fa’; c-§sn§id=_’ejr’aft~§Io_n.

In View of the counsei for
the respondent, 5-t’hé§_««.pfes7:-:_h:t’-}§::I§eaI”I_E§{dismissed for having
become infi?;,:ct;£atI§.’*”e.ffiefefeire, ‘there is no necessity to
condone the deiefy Iaf 3c’5_c’i’:aI.ysI:i:Ii’t..»e.LfIiiVIng the Appeai.

Sd/–

Judge

Sd/-3
Judge;