High Court Karnataka High Court

Prakash G Aladakatti (Petitioner … vs Smt Maheshari Bhadragoudar on 1 July, 2009

Karnataka High Court
Prakash G Aladakatti (Petitioner … vs Smt Maheshari Bhadragoudar on 1 July, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


,.1..

IN THE HIGH COURT (:2? KARNATAK.A.x’= j
CIRCUIT BENCH AT IJHARWAIJ ; ”

DATED THIS THE 13′!’ DAY 0? JIJLY; ;{2:@i§§.A_1.::’ T T

?I?€ESEN’].’j’

‘THE HONELE MR,JUs”z*:CEV 9 V é;§§*f’:,}é:NDR$g;_% K*asMA:2″4

ANQ
THE HCWBL15: MR.J:;sjrICE¢§<:':*éV%.:<;9j'S;~$AvA1§:AIeAYANA

MFA No? I.'6ééG;;'?s€)Q<2§iE{t'§?i'
BETWEEN V

PRAKASH,€}A£;;ADfisKA'?Fi 1;;
A
3/0 GU’R’US}i1;é*§N”i’A_YYA– ALAQAKAWI
R/Q “”‘f5I'<EE:'ii"I", m3::~ %
2ND,CE?<3'SS;"E}.BLQ!i§iE{g–., %
sAHAKARAN.AG;sR __
BAi\EGALQ1?.E-4:Z6 1:} G9'iE:_;

‘ . MAPPELLANT

(E? SR1 LAXniANT~’MaN5mGANz, SR: M C

[ ‘V:–::RE;rv1ig§.*;j:az._& SR1 G R TLERAMARI, ADE/S. ,;

Sm’ gégsgfisfiwmi BE-i2’§§R;%GQE}§&R
AGE:_3*e3 ¥E:ARs

u me E? S aammceeugm
.E,,Ia:3 LAXMINAGAR

“>.§HARwAB»530 004

RESPQNDEN?

THIS MFA ES FILES {US :28 913′ THE HENEU
MARRIAGE ACT AGAENST THE JUBGMENT AND

BECREEE IEATED 28/ 2 /’ 2309 REXSSED $5
M¢.83,#’20()8 ON ‘THE _ FILE} OF’ irrzm
PRINCIPAL fiififih JUEFGE {SR 3??) E1’1’I’I’EON .:<?*:?£[;;*"«;'I;;.%
U/S 13(1) (ia) 535 (ib) 09' Hmsu MARR1AGE..AT;;%r._i'%%%% "

THIS APPEAL CC}1'vfi§'é"G ON FOR 3 ._
THIS DAY, SHYLENDRA KU_M:%R .Jf
THE P'OLL€3'WIN'G: I " ..

J:§1:;:}M§:N_jj=

Appeal by a, fhifidggr $é:”c%;ior1v §28 of
the Hindu Mmriagé’ fihucceeded in
gettjzixg his dissehzed
as per; ’13f1_a s:41i€:::”._:»i1i1 A ‘M. C.No.83 /2005
pleadiitté £1 “(:1”;1é:£f§;, is I16VE3I’?;}T1C1€SS

3.g§+i§:$*cfd ‘ V .. : ifider, cempiaining that

sett1e:11{:«I}t*0f £::._EiI:;3Qr;§.?V in favour of £116 1″(3Sp011d€I”1i

axjzd t;iie’v–miner daughter of the Couple at

‘ ‘.3116 Es.6,(;’2{)Q/- per Illflfith; mspectiveiy

{31;.tfLi§:AT:;%1igher side; that it sheuld have been

r$s£*fi{:ted :0 the perioeci {iii {ha I’€Sp€}1’id€,’£”i£ gets

‘ . :»If:a1’:’ied again. and farmer that the trig} Court

sheuici have takern note of the eanling of the

r<–:sp<:;I}d&I1t as a Le(:t.ur€r in a private educaticsflai
irmtitutian. it is 3350 the contemion that {ha

award 0f RSw§?{§U{};k per zzlcmih in fav-aux' (31? {ha

% % '"'bVkv

-5.

2fI13j.I}.{.€1″1311(2€ of the respoxuiarxt and VV:11§’:£;<:;r

daughter weuid have hem: far higher, if tiiié' _

wens Eiving togathrstr.

9. We do r1ot> fi;r;§.

:10tic:e E0 the res’ponde1}§1;_L: :$3upp0I’t
the: erdar awardh-‘gig _ ‘Elgar favour and
[h€3I’€f€;)Z’€:, ‘tifxg: appeafi ifiisv ‘Qzithout being

adn1it¥;6:.r:i.4 ~ ”