High Court Karnataka High Court

Smt R Chandrakala vs Sri Y Venkatesh on 4 August, 2009

Karnataka High Court
Smt R Chandrakala vs Sri Y Venkatesh on 4 August, 2009
Author: N.Ananda
IN THE HIGH COURT 0}? KARNATAKA AT BAi~;:<;;xL§jié:EJ»  H

DATES THIS THE} 94TH DAYCI-"A.1Li54C}IJ;§51%'{2,§f}v(.3Q' 

BEEORE  %
THE HGNBLE MR. ;jsjszfIc:E"Nu§NA1§'§3}if " 
R.F*.F.C'..4NQA.'8"i*'iZ§1F§'2.GO8" ' 

BETW EEN

1. SMT' R <::HA:§:;RA;<:ALj:x '    

W/G sR:¥vEaivK£;;fF1£.s:_.    '  

1')/O S3721 F?.§sIvf':T:f}0'3E¥;':A'   '   .

AGED ABOUT ..'£2*;";_ A J._BL_OCK ._  

2ND CROSS T<zsz:;:gHA:;9ExiAPi;RA ROAD

UE3AY2'xGI1§£-- MY i3:f<3.VA'r.':~:.(';+;42 am MAIN

3TI'~:cRos«.§*;KTH ROAD
SA-ggsviafaipuaam
§:;Ysz:;Rze::V  RESPONDENT

~{:::Ef3P’i*;” SERVICE HELE3 sumcmrr;

H RPFC FILED U/’S IE9 THE FAMILY CCJURT ACT 1984

‘ __.3’&C}A’§!VfS’l’ THE .IIIF3C’zFfM¥«’.?~F¥’ 8:: GFEDFEF.’ ¥”)’I’.C23.2.08 PAQSETK EN
V’ C.MISC.I’IO.89/€35 QN THE FILE OF THE JUDGE, FAMILY

GDURT, MYSORE, DESMISSQKE TI-{E PETITION FILEE UIS 125

Cr,F,€_”..

5. The petitioner has filed M.F’.A.No.556I/__’_2’0f38

against dismissal of diverse petition

M.C.No. 127/ :2005. The respondent has ”

appeal against dismissal of M;’C’:.No.

cmlrt mlow has cnnsoiidated tfse _

Imdersmnding the :-11fi€i._ natiirffi’ sf ”

initiated under Stactimj THE below

has accepted the fividsficfi ‘thoilgh he had

not tm1(i’e~;re§ij;Vhiiiii.seif”fur créss=-éizamination. The c:m1r1i
beIQw”‘has_ not pftoper reasons tn dismiss the

claim petiiirmv. heiow has rim. quantified the

méiiitgnanm ai1’d~—-has not recorded any finding as to

_ capability sf respondent to pay

rr::._a_n’iVt*:i”z=:zf:;i1n7<V_::-3". In View of these serious infirmities, I am

sf ths sonsixiered spiniori that the matter mqtlirss re-

'_ €309?-;.ideI'ati0n.

6. Therefom, ‘{ pass the foiiowing:

g\} x./§”‘*”‘* -A’

%DE

The petition is accepteci The order made the

Family (“imxrt at Mysare in C.Misc.No.8’9/QOQS.V_:i-5i :;£:t

asirie and C.Misc.No.89/2005 is remitted r§q–£fi¢:’ _

(‘Xmrt at Mysore for reconsideration of’ ‘iii “a£:gédi’d.%av;1ce_ ” V’

with law. The matrimanial difilijlté

pending @’ $305 the pe’i’.i’_’r,i’m1er {w1fc=:} as .at’~._11’n:er::y to *

claim interim mainfx=:nanceVAVfmir:-.ti1<j t*t=,:'¢fxz'r2's?a(it:rit'.. Both

the "'adr3'i3ce further evidence if
they' cmlrt. shat} expedite the

matter. 2

' 7 _% Sd/-

JUDGE

cmjé’