_,MYSC)R§34S?O 024 'QR SHALAMALA, ADV.) IN TEE HIGH COURT 0;? KARNATAKA AT BANGALQR'$*._V' Datatiz This the 313?' day of March 3 is BEFORE 'w ",'ff_ mxzs HOWBLE MRJLJSTIGE VIJAGA?§NAT§iA.}fJ R.P.F'.C.NO. 1Q%5_/2003 BETWEEN: 1.
Sm s2~;:vAmMA=”~.__
Wm RANGASWAMY _ ._
AGED ABOUT 39 YEARS, <
:2 RRAKESH -. I ~ :
S/C} RANGAs§5rAsgi*{_, _
AGED AB(‘j}?1}”I’ $I?E:§3R%}v:/.,,._\\ ‘
3 RSHRlJTHf. :K.V.’ ”
mo RAN{}AS%’JAMY~.V 4′ _–
AGED AB{§UTv14″{E£:R$;z.__ 1_
R2 AND R35.rz:-‘3 1i2ii.2~§4t:2’_R’:”3Q:_”‘..’?’
R] BY THEIR M_:)’i’H5::R ’13? RESPGNDENT
‘ ‘ .ALL.R’jAT NQ.29S, “f)WARAKE”,
4TH MAIN,
__8″?H_ “e;::R<';"}ssv§ "
N~EAR S.iU ‘$.55-;za’3wATHI SCHGOL,
BARK corgrgm,
BO€if%;¢s[}HI, =
PETITiONE3R’S
A ” SR1 RANGASWAMY
S/O GERIYAQGA i<jULLAiAI~§
AGED ABOUT 43 YEARS,
refused to Inaixitaiu his 'Wife 1101' ha :1eg1ee::ted her, but
011 1:315 Stilt?!' imgncl, he is williflg to takt: care of her
and it is @1113: tj't1c~: wife who left the 1:01:56 am
prfitext of s.eek:i11g sapamte shelter for her "
childrerz and that she is not wiilmg ts 3
parents of I'fiSp0I"iC1€I1i. In iZ}'"i"("'Z'.'.v:f_i£\"{11"S.(£3V0f_I'£i§V.=6€;i.%%éfii;1{;€,
cm mare than one }:1asA égiattfi that
he £3 ready and with and
children ' flit instahnent
to the availed by him
Vthe name of his wife.
T1113 iéfi ,g_:£€é2″ Qf the €Vi(1t3I1C€ Of the
h.us§3a:”:d and-.’::’1″t’E1s*: t::L1r$¢ of his cross-exanzizaation,
«_._b€e1″1:v”‘£’§§*’e::r’:.¢1g1*1i:. 91.11; ta Shaw that there has
be¥3_;f: :1;$i1t;§§1<'3.,} 1:"ef11sa} er rzeglezrt an the part of the
hzis-baziié :r;:"n1ai1'1ta§11 his wife.
4: : Er: hat evidence, thfi petitianer has else
' ":ifi;1':1ii::€d that hm" husband teak 3:333': fmm HDFC and
" "-3 site was purchassé if} her 1181216 and her hush:-amd
has 1363:} pagszing i:1s1:a1me:1ts to tbs bank {awards {ha
%
K I
5
the Gther two petitioners 1.6:. c:hjl<:ire1'1 of the
1't3SpOI1d€i'1t-I"}U$}3aI1d seeking tznhaxacerntz-I1: "of
maiI1i'.ena;::(:€.
i
Iudgajs’
;Dv:r’: