High Court Karnataka High Court

Geethavani @ Geetha Reddy, vs J N Gurappa Reddy @ G Reddy on 27 October, 2010

Karnataka High Court
Geethavani @ Geetha Reddy, vs J N Gurappa Reddy @ G Reddy on 27 October, 2010
Author: C.R.Kumaraswamy
-1-

IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 27TH DAY OF OCTOBER, 2010

BEFORE

THE HONBLE MR. JUSTICE c.R.KUMARAswA:\/If._'"=._V

CRIMINAL REVESION PETITION N0. 1057 OF 20  A' 

Between:

1. Geethavani @ Geetha Raddy 
W/0 J.N.Gurappa Raddy @ V'
G.Reddy  
Aged about 47 years

2. G.Bhavya1akshIni _  _ 
D/0 J.N.Gurappa Raddy 7@  V  ~
G.Reddy HE  O' 
Aged about 20 years"  v

Both a_1f_e R,(at¥N_oV.2_,1'4_7--/2;, 

IFIoo"r, P'ip¢.1ine"}," 1' " 

Prash_an._th  '   ' -

Bangalore --   Petitioners

[By Sri.G.MEahivan'vnan:a;~.-fiadvocate}

    ..... 

O}.-.1 Q NQEG-«..1gra.,}5p d dy @

G’:Re’C_fdy’-v .

S/0. N’araya1fIjaSwamy,
Aged”-«.abQv’e;1’t.5″7 years,

‘Residingat No.21.

If”–__R’a_}eev Cxahdhi Road,
A -.J’arAag’anaha1li, VI Phase,
= TJ.-P;Na.gar,
‘–«.Bai1ga}0re — 560 078. Respondent

*’!=**7F

,.2._

This Criminal Revision Petition is filed under
Section 19(4) of Family Court Act praying to set
aside the impugned order dated 03.03.2010 passed
by the III Additional Family Judge at Bangalore, in
C.Misc.No.224/02 as per Annexure–C and to grant
maintenance of ?10,000/~ per month from the date
of petition till the date of realisation and Ialso

?10,000/- towards the litigation exp–elns_”e.s”;’._’

including the cost of the proceedings.

This Revision Petition coming onH__fo’r…

this day. the Court made the fol_low_ing:j-C
ORDERP ‘

Perused the memo d.at_ed

reads as follows:

“The pctitioiners _’a’botv’c.._n:a”med
humbly beg to submit a–su5’1;ind:erV’:_’…V.”

1. iTh_e _Ape’tv.itiioiiersybeing aggrieved by the
judgment passed by the
lm1onot1ir.abvleV’ ._lIi_” Family Judge,
pfgialngalore preferred the above
v”RCev.iisio”n Petivtiori under Section 19(4) of

: *PTthe”-v.Pami:Iy’–“Courts Act, and at the time
lhghofiflinggoithe Revunon PetHion,it\Nas
“nun__1’be.r’ed as Criminal Revision Petition
in”s.te1~ad of Revision Petition, and the

it :”s.ame was unnoticed by oversight and
Vlbinadvertence. The Office has raised an
objection that a Revision Petition (FC) is

rnaintainable against the order of the

$6/,

Famiiy Court under Section 19(4) of the
Famiiy Courts Act, and not a Criminal
Revision Petition. Hence this memo
seeking permission for conversion of the
above Criminal Revision Petition tom

Revision Petition (FC).

WHEREFORE the petitioners
humbly pray that this Hon.o»ur.ahle.CColuft
may be pleased to permit
to convert the above»oeCrimi1?1Aai’~. Revyils§.i0tI:1′ C’
Petition to Revision I7l’etr:i:t’i.on t”FC.)’
interest ofjustice and e’qli:1~iit_y*.,’_’V H’

In View of the Vn<1_enio'l._dgitCle'd._*.9i'3L10.2010, the

petitioners toullolonvert this Criminal
Revisiont Petition'-»._intlo=___Revision Petition Family
Court (Rem) ,.e:eeerd:ng1y, this Criminal
Revision Peti'tiVon.i.s d'isp'osecE of.
Jud§§