A¥\¥7'ij:': 1.
..»:
IX THE mm: cvwm’ 0? KARNA’I’AKA_….__ ‘
{IEIRCUIT BEECH AT DHARWAD
DA”E’E}iL) THIS THE 28% DAY-‘O’§w:.:;,~;( 230:8″?
BEFGRE __ V _
THE Hr:>N’B:.E: MR. J{§S’fiQfi”*Sb. A:>;’i3U:; ;s;§A;::;5?Eiié”
wan’ PETITIOH .No.784,*:2m8F;Gm«ficFc3 ‘3
BETWEEN:
Rajnhesh
S10. Shamba1;1}ai;_}$di ” ‘ V
figed. abQut–v4_1 iig, ” _
00:2: Résaearcii f};ffic_¢:1* S<':ie:21_1:i:-at
R,/0. Pam: ' % .
Mah3rasht1fa’Stat’e.VV PEZ’I’I’i’EONER
(83,: Sr; %w;maga;g, Adv.)
S1in,t§” §;§;a§~éj:§I”_~vv..__ _
W)’ <3, Ramcitshr aiacii
_ figaii éabmit 3'8"'f;ears
'Doc: H011s+.=;h.01d Work
V Ci'; 0., Efingappa Guttappa Kamhii
_ fiicar Bfiérappa Tamyla
' _Ki;I'12';:~g€r£, Ra;n.:ibe;1nu5:
“~i”~iai§eri District .9 RESPONSEN’?
Sri. B,V.i:’. Ramana, am. for
” « «* Sri. Pzaveen Kumau.” Raikote, Adv. far C] R)
Thég Wm petition is filed unciéx’ Esrticles 225511;: %
the {“§0:1stitt1ti<:m. of Endia pra}-*i11g to quash I116, 'mgpugnaa *
Qlflfii' cit.14~.11.2Q{}'? jpasscd by that Civil Judge 312:2; " "
CJM, Gadag on LA. 2 in MI}. No.61/ECIQ-I4.'
Tiais Writ gaetitian Coming on far flay;
C0311: .ma(ic the fsirfiowingz _’ A.
GRBEE ”
Tirxoizgh this ma1:’t€;f’i3_ égfdgrs, hffsiiiisfint csf
Rearmed Ccunsel fer the up far final
haaring,
2. ‘Egg this ‘ca${»:; “ti{§é’—.;§¥3’Li{tio11ar has caiifitfi ix: questiozz
the otfficr_dat§3:iV.,V:%;’1″I{.£§{}G’%’ passed in N10. £0.51/2&8} 1:33:
V. ‘i§1§:VCi’§;3i1 CJM, Gadag, £v§:161″€§3y fix”: {so1::*t
Ai3,.€:i£€?f;§%V}f1.afii_V’g {ha illifriiifl ma3’I1te:1a11c& Gf R3.4,{}Q{}§ « {Q
iheAr§.{éV;p0;:{i’»{%::§Vi;’Tiha1’€i:1 and; §%s.2,${}G;’»~ E0 hm” e’iaug,¥:1t€::* from
“-., ‘t.1:€ dam v:3Af1~the pstiiicm {3}} date of éisposai 0f the saga. “i’h::~:
‘;g’f§§;%”§L%:§§:_%ar has fikrd a pfititimz in 3&8, F=§{::.§};f2€}§§ zzizaimr
_.__ S:5:€§%fi0:1 E.’3{}){iii} {ref the Haida Marriags Aci, {€355 iii}? sham
.”:§:& 326:’) an fhs £315 0? E116 Cizzfi Juiigc £81: £311.}, Gadag,
gaekirzg éiigsoiuégicyzz of héfi marriaga wiéix {rim rasp0ndii:1a
5
‘:52
3
§.’}uriI1g the §3€fI}{i€IiC§? Cf ‘£313 saifi C838, {Em .'(‘€3Sp{)11{i€§}1 fiieéi
21:1 8.§}§}3:C3fi031 1.91.2 iifldfiti’ saction 24 cf {E16 A6: §5xEé::.§<a:§.:;g
.i.11t::t2'i_m maintenance cf Rs.4,{§Gi3/ – '£0 hfirsfiif _..~
to her daughtaza: zmé Rs» .1{},{)QO/ » tawaxfis 1iiig8P.?i§i§:41:}"~§§Xg)§lE$€:'§K.'"
Thfi paiiisimmr has ésezzisstzid 'éihfi 383$ aj;3'}:)41icV:i£;i0:3,4.' "7'§;.':}:i{ vt:gc§I;i;j;
bekzrw an cafisideration ef the {five} c0r1i:¢1::'1ti011s0f,t'{1é gzzar'-tiés
has Imsseazi the afomsagid cralerg
.3. Learned Cotzsrargl Em' V?_%1~e f:eti%:i:;11e1' ¥a§29u}}d.–§:0:i1:end
that fiI1{'?7§i}E}fI 1"§1Ei{if};E€1*;§;~iff{C(§ :m%.3;*dt:t{} by {Em court bfiigw is
éxcassivsi ._;E{ is fi1:thi:*;*c¢f;§ér1éied the petitiener is siirawing a
take h.:m::_:: Rfi{.15,00G/- yea' month and hi: has it)
V'0fKi'2;3;S agecimfiarents. it is further »:":sI1t€11d3}3;i;'7}u§'§€I1TciIiC:ff':".sf§'€)I}3; the $311.63 of pfltiiion. G11 file M3133? izarasi
'-leaned ij:r 5111"is€1 for the respcndeni has seught :0 jiwtfiffg the
' '"':%;x3:.:VB":1g::¢<;§ mzfier.
5. E11 mg msuigig the writ psiiiieza su{:ca5:€–§:§;’~; L-‘iilé 1 ”
accaréingip’ aiiawezi in palm I diitctflxaz.p&ii%:§en§:i*§§r: g3f33’_’_ 2:313″,
intefixn mafixtsnagzce 0;? RS.3,QQQ/-1″_§}.flZ{.” ii”) i:;§£EE”:li,’fF.;:S’3§;}!§).§::E€’f§:’Ea?:firi:§.;\.1
and Rs.2,:”3E}{)f ~ game :0; bar ::k$;i1_fgh.£€:;’ fffim th€TV»:1.;ai:fi§”0fT..ffli:1g
of the apgfiiaatéofl 13.2. fig: ::ost_s;,_ »v._ ‘
{:3 …. ”