High Court Karnataka High Court

Ritesh Saxena S/O Sri. M. Saxena vs Kirti Srivastava W/O Sri. Ritesh … on 19 November, 2008

Karnataka High Court
Ritesh Saxena S/O Sri. M. Saxena vs Kirti Srivastava W/O Sri. Ritesh … on 19 November, 2008
Author: Ashok B.Hinchigeri
 

IN THE HIGH calm' OF KARNATAKA AT 3A!4€?§éL0§iE$':%%%  = 

DATED THIS "ms 19*" may or %£C¥VE.fidBi}'.§AR,'_:V'2{3.f}'8  :  
BEFORE A _   1  %  
THE H0i\!'B¥..E MR. JUSTICE A s]HQ:< £3; H:?«:.c;§4%;G7§R:kkk 

<:2.L, PEETIQN Ne.3.-51;.'
cm cm. pennggw m3.23?5 Lwzooa

grs. Petitiasz M15274 e2"2QQ8__ %
BETWEEN

RETESH SAXENAS/Qfi_SRI M sA3<imAVA4' '
36 YEARS [V "" ' — -/:£Ii::;

1?,f9A, mo mess %
cazvsanzosa ‘i_.A’fe3UT,’ ‘ii:i;:’S(‘}GF’i-._ —- %
BANf5ALQRE–SiSQ 093 _ ” . %
” v PETITIQNER
M (5y’5;:’ 5 _€.=:- §3HA§Av,A,:~;, ADVQCATE)

%%%%%

K1§;’£:%%sé;:vAs”:3s*:tA [
wzo 5,429.1″-F§lTE’;Zé%¥i_;~V’.§,fi~;>:§’€€!\§A

%V_3s ‘r’EARs .

APARTMENT N._Q§’§Q8, PINE 3-1
*?_RE’.’:?”iGE GREEWWGGDE3
“A~?ART?éENTS”$ Am 9
‘i.NA§£j£’ARA?ALYA§ NEAR mt RAMAN NAGAR

._”BAf~£~f:é%§;€3R§–56G G93

RESPQBQDENT
(By 5931”. MEENA VENLJQQFAL, A9′;/QCATE
FGR SIR KR. CHAWLA)

THIS QRLP IS FELED U,/5.432 CRHPEC 8′! THE ADVQCATE

FER THE i’-“*’ETITiOF\iER FRfiC1″i¥fiG ‘FHA’? THEE HOWBLE COURT f*”fi\’t’

aa*.£sTi:s§.%;;a”E2r3;%s;v<:2c3'as
'£%?ARTME§;TS 3 A:~;–;_:a 9, NAGAXJARAPALYA
'.;;§\ii_as.R C V RAfv%£§N"NAGAR, BA?~iGAL6RE-§3

THEE {SELF IS FILED U,/SJS&2 CR.P.€ BY THE ADVQCATE
. 2'-'C§?C:'"i*§'E F-'E'¥"I'i"IGf'xIER P'RA'fIf*si$ "FHA"? THIE7 HONELE COURT fvffifir'
B5 ?{.,EA$ED T9 QUASH THE §7'RQCEE§ING$ ZN

u€Ri…i*v§ISC.?$O.130;'2{}G"?{2GG8) PE?'~i:'3§NG i3\GAii"~iST HI??? ifs? THE
C'§URT OF THE METRQPQLUAN MAGISTRATE {'!'R.AEFE(Z £Q¥..,5Fi'!'-

BE PLEASEQ T0 QUASH THE PRQCEE-f£JI!',%G.S'L' "
CF<E..f*iISC.F\iC5.13i3/O}"(fi8j PEfimN§ :3\GAIfsiST..w-«iriiifii IE5: .. 'me-«V.
mug? Q!-' METRQFQLIIAN MAf§§STRA?E»–.{TR'AFFEC'-vi;IQL§R;T~I}
i'~éA'r'0 HALL, B'§_Or'~'aE, Prmfirxis FGR CVERTAIN l"3iEi.IEf?S'~~ifi-i§_iG:E§'i
THE F'RQ"§'EQ'!IC3£'! QF WOMEN FRQM DCSMESTIC VIQL'EN€ZE–:_.fi\QT;._V
2695. .v. 1. ~ -~~+. : »

gr. 2. Egtiticn !\£o,2.3?S as 2993
egrweezu

M 5 SAXENA
we LATE 3 5: SAXE§\!A"

59 YEARS % ”

A-2.2, SEKHAR. AP,£sRTM1E_£\!TT ” _; ” V
Mmrua Vii-iAR, ?i4A3E’3

L m:=Enne;~4Ea
*__(By’ S.r§”S~’}f3_S§r!£5iGg§?:fA?a!, ADVOCATE)
AND * kk %
K1311 sR.:y§As”§,q\1A &
wmaaz %:21rs_c3.;~4 ‘:3£~.§€E!\éA j

33-a«*EARs_
APARTMENTT. rm 495;, PINE 3- 1

% % 355943940594?

n a gag: sm: zvgyssm vENuse9.A;_, Aavecasre
?’OR SR1 Kfi. CHAWLQ

E), F’-“§A”v’°§ HAi..£.., Bii?’§Gfiii.GRE, ?RfifiN§ FEW €§§?”i”fi\i?\i RELiEi*'”*°S

Lzgmga mg ?§<:Q'¥'EC'!"£C3!'~% QF wsgmgag r=:e.er»é : D::vk5»zéST:C%A%%%

VEQLEMQE A57; 2985,

T§'§$$§: petétéags csmmg Q3': 254:2? d§gi:at§;2gQ1::*QAe2f$-1i§é'§:~:$31,' 'i§}_&

Carri mafia 'me foiiawing: V

The ifietéiségngrs at' the
Qrecegdéyzgs in C.r§,M§:;;; Mo.;3Q'_§;f an the fi§e cf
the gear: :2? Metr9g9!é§';a.1§'V!\*!§3{,§§.$?:;;'-fie ('"E§*é:fF§t:—-£i§::ur!«l}, Mayo Hag,

,E$a,r2ga!t:.rre,

2, The7';§r§e§'th'eVV.Aé 'ase' are that the respendent fileé
an ap§E:s:at§en §;'s=?}e:_i§er Jtha Pyetectien of Emmet: fgaem
De_§nestEg'»\;f§£3'§ez2n am? ,:2r9!2!§!£!§§ra::: £25 rmgaadents

‘.Vfr;r3:s2, _
H ” AA ; £T::§?;%:;??!£:§;;g,: {be As: Qf §,2h9;2:s45s§fc wigieace

–£3;!;!;’r;g 3! ghbeziixgg 5&9 sgssnmissfgg 4:29′ 5225 Ag; sf
” ‘ ;!.)e;::m$:’§5’ ;I§9§5:;2§§,

‘ isif. P;rg>f2§£3§5;’;93§s’§§;2 me r$_9o,!;de!.:£s«: fmm fsféawing the
§:§r§;*§5ve:2′ 3%! her §??§§’?{}§” 3:39 ta gshogl and figrtber

fiBH.

£21,

rg=:;:ra.¥n Ebem {mm aifempfieg ts: £32553!’ o::§*£s£:;:f;£?’VL’ ‘

the !??§!2£2r $9.22 04:: gigs the visisagfan hog? ” -~ V’

1333 ;:’»as:s; s:::..:::!? ezhear Qrfiegs/éiifectiegzfs ;2!§i{f!:”-
b*e:2;:r’£2!z.e Cam’: geemg aesegary 12:2 prote.r:t: e.:é:c:I ”
prmzigfe far the safety :3? Sféiwggriéved ggr3oé§~:Véh:? ‘V

her mine: cfuifd.

3355:2359 {he :’e%3;:;i::;=c!e,£§£s ‘iaéicinatfng me
immovabig 555455 £:»?e:iai!.;’va;’_g3aragraph
25 oft!:is;?:é*!£§§an.-“” ” ‘

bg ,

(he..ag§;f£é*:sé¢;€,Ape:s.::§::._@réys;–Vflgeii’ this Ho!2’b!e Court

be p§e;’:_;sea_’ _£’t>”L’.:§?§:2:f-:*£.A t;%.¢5f””-rgspcndents to mfiznd the
f:;>!!ew£ng.’3é9ni§=2s« ;=:i«:¥(}g T’wi_1f!1»..!z:te-twest at 18% pg; from
date of paying-;r:¢ti!! aria ta 9;? géaiization,

i

if!’
_ dao_r ‘fiigfgé, Védeacon washing machine, wfa set,
gokggéé bed, Gadrej–a!ma,ra!2 and dmsing table etc.

4_.A;2§é3u;2t of RsA6,Q0,.Q09,f– taken from the
” «. _;-tcggrieved’ by the resggondenm from time to time

u u ” «EV;

V, béarriage é,xfi;1§é§;s¢is:of Rs. 29, 00, 300%.

653%: afiramegas givea during the time 92′ marfiage,

V like, 25″A!<a:' TV, Samsung doubie

after the manzfage.

Amczemt Q!’ Rs.m,Q£L000,f» as cempensation for
agony texture and mining the life of the aggrieved.

fiBH.

the said Act are essentially civil in nature and thatlt

the purpose of cutting down the proced’1}’rel« .d_e’l.ays,’ d

have been conferred on the MagistrateCrlrnj’_na’l ».Pm’ced.uVre«..L

Code for the enforcement of rightVsb.u:’n’c5er th.e’A_Ct:. vfnrlvhthlelreason Vt

the application under Sectlonflsz wautd”n6t..prdinarliy’*ll’e against

the order under the Act. Pé’re_g’ra’p.hi”V4v+ ‘tlfigeveeid judgment is

extracted hereln belvow’:

“4. .§’c:tl’ti7é{t broceedings under
the Actvrare. in’ nature ‘end it is only for the
purpose of cuttr’n_q–«Vdnwn’«-nr0t:eduml delays, that powers
have been conferred é’£l1eyis7a’ate under the provisions
of the Cr.P:C.. fo.r enforcement of the rights under the Act
and this reasanlelso an application under section 482

” .Cr.P..C; should not eitfinarily lie against an order under

15.’V””The’.’re_$’;5’ondent may have made any number of

_ wnreyers for’1e..eie;rles of reliefs. But the Magistrate shall only arant

fer which the cause of action arose (E) after the

V.A”‘4″cenfrn1eAnlcernent of the said Act and (ii) before the

ecernnzencement of the said Act but which is continued thereafter.

is for the Magistrate to grant/mould the reliefs depending on

FiBH_