High Court Karnataka High Court

A M Nagaraj @ Mahedrakar vs Smt Anitha on 7 January, 2010

Karnataka High Court
A M Nagaraj @ Mahedrakar vs Smt Anitha on 7 January, 2010
Author: Huluvadi G.Ramesh
IN THE IAIKG}-I COURT OF KARNATAKA AT
BANGALORE 

I)A'I'ED THIS 'I'HE 07"" DAY OF .F'ANUr\'V!{.)";'_»;2t(Paii}V:" 

BEFORE

THE H()N'i3LE M R. .1 U S'1'1C1iHU;1,g {J 'VA.1)':,G.}IzA_M§:s1%:

CRIMINAL REVISION 'I'E'i'I'[*I()N Nowaiis;   ' .

BETWEEN:

A.M.Na1g;11'a_i@ Mu}1e1'§L--E:w'izk.a1i'.;L   V' «

S/0 As!-mr:.11h Ktlmatr,
Aged abouz 33 _y€a;1's,  "

N0. l~1/9. E'NiVi':]TAé:::l,dl'£11}:i~.V€15:i1!':.;    "

Divana Mgiilmyér-..R'()z1Li,«.:_  ' 

NcttckaiI2ippaii.C;i_1*clc'; '     '

B a 5:132 2'1 1'1:igt::,:i11,, .1 ~ 
Bang:1Eo1ic+56(){é{'}4fé" _  

(' B y Sri .  '.11 ILVEVIVE _C":4V<':';1C'a.;  V. )

 V  S'::1LA.A..11 i'r!'m~. ~-
" ._ Wk) Fk..M._N:1;gaii';1__j. 28 years.

'Ru/<1'-it C7/_q{:;:}~;<;.; 3111 Run,
Rfd., ADA" RL1i\'I'}1.il1i Niiayzt,
Nezli' .K SRTC Bus--St.z;m36"

...l'.ETlT'ION ER

...Ri%3SP()NDENT



1

This Criminal Revision Petition is E"ile.d under Section
397' & 4()l of Cr.P.C. praying to set aside the order dated
25.! 1.08 passed by the Principal Sessions Judge, Chitradiirga in
Cr§.Appeai No.71/3()()t% and further be pteased to set a--::--i.de the
order dated 21.7.08 passed by the Civii Judge (.J.i';D_ii;,) &

titre- Phdyurin CktNhse203Kfi \NhEh is pfimheqi m

Amiexure--A & B.

This Criminai Revision Petition. e_t)iiiin'L':iii3'i"r -Hot' adntissvion" »

this day, the Court made the f'o1Eow1ing:--_ ' 

0RnERnV

Petitioner has sought f'oi"=to set zisideiitiie order dated
25.11.08

passed by _ie;1riiu;;dv i’._ritte’i~p_atl Sessions Judge.

Ciiitijtiititiiigzriii C7r3’i}}5\.N’t>t,i.71/tiétwaiid also to set aside the order
dated the learned .ItVIFC.. Hiriyur in

Cri.Mise’:2()3./()8″‘a_ndto pasfies such other orders.

“.2;=Froe’e.edings have been initiated against the petitioner

2 ?).y.,t§tei’t’i§’§3.;jt)’1}tdetit under the Domestic Violence Act. Initiaiiy

a:.:_n’ount of’ Rs.8.()()0/~ has been awarded interim

e()i’n”p.e_n~:;t-ttion by the teamed Ma;;;isti’z1te, Hii’iyua; agairtst

_tv”r:~rireli, an appeai has been preferred by the petitioner. wherein

the amount came to he redtieed to Rs.5,00()/– by the appellate

3%”

4
EH.’-C{)i’Ci£ii1C€ with 1-.1w._ within three in0i’atiis ‘£’i’oin the glam’-: of

receipt of this 0!'(i{‘3I’. Petitioner is pe:’mit’ted to L!l’gt’3 all the
giminds raised herein before the learned Magistmte. ii

7. Accordingly. {his petition is L1isp(>secl<')_f;i.