IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 29%: DAY OF NOVEMBER, 201.0'
BEFORE'. A
THE HON'BLE DR. JUSTICE K BHAK'rHAv2§iIfSIxIT%I
CIVIL PETITION NO,1' :'9/20; 2 I I
BETWEEN: I
DRSURABHI H.D @ MANYA. I -
D/O SRLDEVAPPA
AGED ABOUT 26 YEARS, V.
RESIDING AT NO213, 330 «.'D' V. ' '- « _
2ND BLOCK, SR0 STAGE, . I
BASAVESHWARANAGARLHV _ _ I _
BANGALORE~56Q 0.79 ..-..~;,;'.PE'IITIONER.
(BY SR1.HM.'I~IUii?rABAj.a;_'S.23I.I\zI.1§g.vS'LII3'I%éAI\/IANI, ADV}.
AND:
DR.MADH_uSIIUI3AN jR,_B"IvIO\'/'II.
SON OF RAMACHANI;.RA..I;'.BHOVI,
AGED ABOUT 33' YEARS.
OPPOSITE TO 'KITFEL HIGH SCHOOL'
' I * GQRIGLICDE5'A,'_ VELENGIA.
IMAINCIALORE. ...RESPONDENT.
I '-- ('BY SCRI.I(;.:JA:;'I'ARAM,AD\f}.
1' TIIIISVCIVIL PETITION IS FILED U/S24 OF CPC,
" 5. "'PRAYING»--- THAT FOR THE REASONS STATED THEREIN THIS
CHON'-BLE COURT MAY BE PLEASED TO TRANSFER THE
' _ 'PETITION IN" MC NO.1.3/2010 FILED BY THE RESPONDENT
HEREIN AND PENDING ON THE FILE OF PRINCIPAL CIVIL
JUDGE (SR.DN) AND CHIEF JUDICIAL MAGISTRATE.
MANGALORE TO THE PRINCIPAL FAMILY COURT.
P BANGALORE. IN THE INTEREST OF JUSTICE AND
EQUITY.
THIS CIVIL PETITEON IS COMING FOR HEARING ON
THIS DAY. THE COURT MADE THE FOLLOWKNG.
ORDER
The petitioner who is wife ot’1’esponde-nt”‘ V’
this Court under Sec.24 of CPC praying.’ to in, it
Me. No.13/2010 pending on they ritéx-31″
Judge [Sr.Dn.) at Manga1oret._V:”‘~.t.;o the V Fa1i3.i1y{_jCoLir’t at * L’
Bangalore.
2. Learned counseittfor submits that in
the cause title or’.xgatr:;1:ofiiai the respondent,
Bangalore as per Sec.19 of
the should have filed
matrirrtonia1.A He submits that the petition
may be alioyved
; 3. _Learhed_ eonnse} for the respondent. submits that as
atper.”theE’*”avedrrnents Efiade in para–1O of the petiton, the
~–.p’et._1-1-io’1i.;§r-._:.s no\2tf~~wo1″king at Govt. hospital, Mulbagalu and
ther.efor_e~. petition may not be transferred to the Family
V ‘ “Court at ‘Bangalore.
V’ r What is stated in pa1~a–10 of the petition is that after
returning from Mamgaiore, petitioner is iiving with her
parents at Bangalore and on t5.3.i0 she has reported to
duty at Govt. hospital, Mulbagaiu and she is working there.
Lao
3
Merely because she is working at Mulbagalu. it is not 21 good
ground to dismiss the petition. It is the ease of the petitioner
if rnat:1’in1onial case is t1’ans’fe1*1’ed to Bangalore. it would be
convenient for her to attend the court at Bangalore. _’~ot.l1_e1~
words. petitioner is residing with her at
Basaveshwaranagar, Bangalore and working”at…:’Mti’ll§agalL1
and there is no good ground to 1*ejeet the 4′
6. in the result, the petition isAsllowedi~’;eirjlAd:’_}.l/i.C:;.l\lo.
13/2010 pending on the file _Civil’Jddg’e (Sr.Dn.] at
Mangalore is withd1*awn_.”and oyertgo the Fsniily Court
at Bangalore for disposetlV__ with law. No
costs.
Sdgfe
EUDGE