-1-
IN THE HIGH COURT 0? KARNATAKA AT BfiNG§LQ§£ fi
DATED THIS THE 24'" DAY 09 Ap2I§;I2DDaA ;"
PRE5fiDTflT j ' u V V
THE fiON'BLE MR.JDsTIcD D NARAT§fiD sfiAfiT '
WRIT PETITION fiD;64o4x2ca§f;§M§fDI"
BETWEEN: ' xx ' V
SR1 RITESH SAXENA
35 YEARS A, _w~_=.'
S/O SRI M_a_sAxEr:_IA , _
R/O No.1?/9gg;V2"fc3ossfA." "T"
cmmmmarmmnx' *"FV'
HALASUR3 f_I_ " ,-.;D T" g
BANGALORE 56D Doa_ _ «-_wr PETITIONER
(BY SRI s R KޣSHNAKD$AEItRDV.{} "
AND: V R'
SMT KIRTI saIvAsTAvA >,_ ,
wxo $RIaRITESH;SAXENA " """" "
35YflS* ('fa
R/O APARTMENT Nogéoa PINE B-1
?RESTIGE'GREENW3OQS APARTMENT
NEAR C V RAMAN NAGARP
BENGALORE 560 093.»' RESPONDENT
f igay his PRAMIIA ASSOCIATES. ADv.,)
“”,VTHIég§ETITIDN Is FILED PRAYING To QUASH THE
I[ IMPUGNED “ORDER DATED ANNEXURE–G DATED 8-4-2008
_ ‘QASSED “IN G & w c 189/2006 BY THE FIRST
*,ADDITIcNAL PRINCIPAL JUDGE, FAMILY COURT ,
BANGRLORE REJECTING THE APPLICATION, IA NO.21
-2-
FILED BY THE PETITIONER. AND coNsEQfiEN$L!f5AtLow
THE SAID APPLICATION IA No.21. ETC.–‘ – * “– *’;
THIS WRIT PETITION COMING on ro§7oRbaRs tHis;°o
DAY, THE COURT MADE THE Fo;Lon1no5oe_c;
The petitioner has fixeo this writ petition
aggrieved by the order datedgB-4e2003 passed on
zn No.21 in G & n cgréefééoo oo the file of the I
Aooitionogfigoprinoroor o”ooogoged Family Court,
Bangaloretre§ectingithe7eopLication.
_..-T§§éY}5Vh6fiLtne’eatter …. came up for orders,
parties tfi¥¢§Vo§r:§oint memo which reads as
fo11owo§_'” V u n’;
‘”a”The”aoetitioner and respondent, without
‘”‘_{§:ejndicoz to their rights and contentions has
V fiagreed_ too the following interim: arrangement for
Athe_Sumeer of 2008 in respect of custody of minor
“» son»Aheesh.
1. The petitioner shall have visitation
e rights from 12 PM to 5 PM on all weekdays
commencing from 28–4~2008 to 28*5-2008 and from
12 PM to 6 PM on the weekends between 28~4~2008
to 28*5-2008.
-3-
2. The petitioner will not ‘¢§ér¢ié§:,the
visitation rights on 26-4-2008 and g?w§–2ooa.”-
3. The petitioner shall pick up fihg éhildgatf’
12 PM and drep the child a; the agpcinfeditimé in’
the house of the respQndent§” ‘~
This petition stanqfi disposéd sf ;fi terms of
the joint memo. u§h¢itri5I”¢0§rt is directed to
dispose of the main matte: ih §§f§ W C 18912006
within fouféfibnth§jaffiér_}e56fiéning.
Sd/-
Iudge