High Court Karnataka High Court

Ashok S/O Sharanappa Bhadsange, vs Kavita W/O Ashok on 30 July, 2008

Karnataka High Court
Ashok S/O Sharanappa Bhadsange, vs Kavita W/O Ashok on 30 July, 2008
Author: N.K.Patil


N THE HIGH COURT OF KARNATAKA
CIRCUST BENCH AT GULBARGA

amen THIS THE son-1 DAY or-‘ JULY. 2993 % fj .

: 325035: fk ”

ms HGN’BLE MR. Jusrzcg am. F?i1TiL.::

W.P.NO. 40933 of zoos (css”££_4h4rci2C}% u « – 1′

BETWEEN;

ASHOK
sro,sHAs2ANAPa=A BHADSANGE,
AGEB ABOUT 33 YEARS, .

occ; AGRICULTURAL LABOUR, H
RIAT BHATAMBRA, ‘= ~
TALUK: BHALKL ‘
DSSTRECT; aiom .. . _ ‘

_ _ L _ “vv…_…«:A..,PET%TEONER
{BY sR:.a.c.sAr;A’ si::v:C:c}if{g.;”-..jT–;._ V

AND:

KAVWHA, w1c:A_sHQK”‘ _
AGED ABOUT 3o’~:EARs, ~
096; HOLE-EHOLD a PRtVATE TUTIONS,

RIAT B%?%A?ANi£3RA, . _____ ..
TALUk:= BHA’i;§<l,' ..

V. answer: _a;o;ra.–=a, _

…..F~ZESPQNDENT

‘ “fH:s.a;m§iirz$ET1T:oN is FILED UNDER ARTiCLES 225 AND 22? os=

. THE C\3NS’FETU’E”iON OF iNDIA, PRAWNG T0 QHASH THE ORDER QATED
.’ ‘?,5.G6.2G0€5 Pfigfififl BY’ THE CWEL JU%E {SR_DN), BHALKI, EN M.C.912007.
” OH. APPLiCé§TlON FELED UISECQ4 OF HINDU MARRIAGE ACT, VEDE
..¥££4NEX%.§RE –A. AND DiSMtSS THE SAID APPLICATFON U1’$EC.24 QF THE
Hf_N’£3i.}_ MARFUAGE ACT, F£LED IN MC.NQ.912007€ ON THE FILE OF THE

__ “.C§ViL JU%E{SR.E}N), BHALKL

TH§S WRiT PETITWJN COMWG ON FOR PRELIMWARY HEAFHNG

~ _ :. T§-{ES DRY, THE COURT MADE THE FOLLQWiNG:’

…§..

Articie 226 of the Constitution of India, is net at aii

justifiable. Nor fine petitioner has made out any sufficient
gmunds ta interfere in fine impugned order passed

Trial Cauri.

5. Having regard to the factsbuand ci_$’ct}:’né{tafiee’5V sf ”

the case as stated abmie,

petitions: is léabie to be diémjissed é’e_de\_.{éi:3 ” V

Ordered accordingiy. _

Sdf
Judge

:31?’