High Court Karnataka High Court

M Sundar vs Smt Geetha Alias Pooja on 3 March, 2009

Karnataka High Court
M Sundar vs Smt Geetha Alias Pooja on 3 March, 2009
Author: N.Kumar


3

%

Therefore, the petitioner wants the said order to be

quashed.

3. Learned counsel for the petitioner assavi~liVng’_lt~hve

said order, contends in the first place

documents would be required only__p.a..l: the ti’meaW:at_”din{:i “‘

permanent alimony. Secondly, he-._cor_i_te.rids»th’at:”arhe’n..Athieji

petitioner has produced the_”–incorn’e’V’tax irvet5et_rrevs,H is

unnecessary to secure the d0_c_Vi,li’l”::e_’tit§ for’t–hev._’pe_ri.od prior
to what he has submitteri.._ substance in
either of the content!-or.s.:fA ‘Viol’ the Hindu
Marriage on the Court to
order order of permanent
alimonar -‘passed on the basis of the
financiailistaitus or The said status has to be

loolce;d” into ‘V passing an order. Therefore, the

V:docuine}:i;s_:”a.re summoned and it cannot be said to be

AL”p.re-niaAtuvEé,.,lv___ petitioner has produced the income tax

returnssror-A2oo4-05 to 2007-03. The petition is of the

Jyeer 2t)G.§–G3. The Court has to take note of the financial

-_”p.os’it-ion of the petitioner, say about three years prior to

l/

the date of the petition. It is in that regard, tax
from 2000-01 to 20%-2007 are summoned. ,’
fault can be found with the ordeJrbHp2_a’ssec_§* “‘:3}–:.1t_:fset:Fa~:ni:§f ” ‘V
Court, which is legai and vane @d%c,_}:oi 4cajt:,e t% mr:’

interference.

Accerdingiy, theV$*JE1’t_PetittV§:§’

Judge