High Court Karnataka High Court

H N Ramesh vs D S Poornashree on 3 July, 2008

Karnataka High Court
H N Ramesh vs D S Poornashree on 3 July, 2008
Author: Manjula Chellur Swamy
IN THE HEGH coum or-' KARNATAKA, BANGALC§E.ZVE_h"'A:4   "~ 

DATED THES THE oar-29 DAY 05 .:ua_v.     '  A  ' 

PRESENT

THE HON'BLE MRS. JUSTICE  Ci%+}$LLUR A 

THE HONBLE MR..4%us'r:cEAL;;A%MARAvAN'AAswAiiaY
MISC. FIRST }9KP«F.?EAi,_vI§£{;I;8C§§5£§i2A£:)G4(FC)

BETWEEN  __ H _
 A     
s/o NiEELA§§ANTAfA'r§.'jvvA'   A ,'

R:ATNo;54. 1:=;T FLOOR 
END.CRO€3$--;~.2'ND'£3TAGE--, A

BEML4LA'{OUJ"'A«.   

3AsAvEswARAN.AGA_R,

BANGALORE 79 A APPELLANT

A .  (ayeémt ::VHE_MALA1*H_A..&5iAHESHD

g are s POORNASHREE
 w/0 +%+.;~a; RAMESH
A 37% ms.
 WA': No.16, 7TH MAIN, 1ST cwzoss
A  SHAKTHE GANAPATHINAGAR
, 'IBASAVESWARANAGAR.
E' BANGALORE - 560079 RESPONDENTS

“‘(E§y Sri. M. NARAYANAPPA -~ ADDL. G.A. FOR R-1)

A (By Sri ; AsHoK PATIL .- K SUBRAMANYA FOR R-2 & R-3)

THIS MFA IS FILED UISEC 19(1) OF THE H’l!\5DU
MARRIAGE ACT AGAINST THE JUDGMENT AND
QATED:13.7.2OG4. PASSED IN M.C.N0.568!2002, ON THE FILE

or THE PRLJUDGE. FNMKX COURT. Eaweakossgs
ALLOWING THE PETITION FILED BY me RESPeNDEF~!T’s v E
HEREIN L}/SEC 13 (1) (la) OF THE HINDU MARE!-.RG’E, A€?;T4.F0R’ E .s E
DEGREE or-‘ DIVORCE AND ma CL.!STC-DY QF Mums CHELD.

mo LEGAL EXPENSES.

This Misc. first appeal cerming oh”

MANJULA CHELLUR J,deIive:ed.:iie..fgiiowing_: ~ ‘
JUDGMENI ii”

Both the parties agé’ présefijil u have presented a

compromise petificn undss…fJ:.,23 of CPC putting

dawn tsajms an=:ivs¢fidi}tfi0z3s”ii§: ‘ord’er’t dispose of the appeal.
Acsbrgiirtgiyf’ afiifigasii is disposed of in terms of the

comngitsmsise V I

._ ‘ VA isgikected to draw up a decree accofdingly.

5d/9’
Judgg

Sd/-J
Judge

:>.f7:’u

SAK./040708