IN THE HEGH coum or-' KARNATAKA, BANGALC§E.ZVE_h"'A:4 "~
DATED THES THE oar-29 DAY 05 .:ua_v. ' A '
PRESENT
THE HON'BLE MRS. JUSTICE Ci%+}$LLUR A
THE HONBLE MR..4%us'r:cEAL;;A%MARAvAN'AAswAiiaY
MISC. FIRST }9KP«F.?EAi,_vI§£{;I;8C§§5£§i2A£:)G4(FC)
BETWEEN __ H _
A
s/o NiEELA§§ANTAfA'r§.'jvvA' A ,'
R:ATNo;54. 1:=;T FLOOR
END.CRO€3$--;~.2'ND'£3TAGE--, A
BEML4LA'{OUJ"'A«.
3AsAvEswARAN.AGA_R,
BANGALORE 79 A APPELLANT
A . (ayeémt ::VHE_MALA1*H_A..&5iAHESHD
g are s POORNASHREE
w/0 +%+.;~a; RAMESH
A 37% ms.
WA': No.16, 7TH MAIN, 1ST cwzoss
A SHAKTHE GANAPATHINAGAR
, 'IBASAVESWARANAGAR.
E' BANGALORE - 560079 RESPONDENTS
“‘(E§y Sri. M. NARAYANAPPA -~ ADDL. G.A. FOR R-1)
A (By Sri ; AsHoK PATIL .- K SUBRAMANYA FOR R-2 & R-3)
THIS MFA IS FILED UISEC 19(1) OF THE H’l!\5DU
MARRIAGE ACT AGAINST THE JUDGMENT AND
QATED:13.7.2OG4. PASSED IN M.C.N0.568!2002, ON THE FILE
or THE PRLJUDGE. FNMKX COURT. Eaweakossgs
ALLOWING THE PETITION FILED BY me RESPeNDEF~!T’s v E
HEREIN L}/SEC 13 (1) (la) OF THE HINDU MARE!-.RG’E, A€?;T4.F0R’ E .s E
DEGREE or-‘ DIVORCE AND ma CL.!STC-DY QF Mums CHELD.
mo LEGAL EXPENSES.
This Misc. first appeal cerming oh”
MANJULA CHELLUR J,deIive:ed.:iie..fgiiowing_: ~ ‘
JUDGMENI ii”
Both the parties agé’ présefijil u have presented a
compromise petificn undss…fJ:.,23 of CPC putting
dawn tsajms an=:ivs¢fidi}tfi0z3s”ii§: ‘ord’er’t dispose of the appeal.
Acsbrgiirtgiyf’ afiifigasii is disposed of in terms of the
comngitsmsise V I
._ ‘ VA isgikected to draw up a decree accofdingly.
5d/9’
Judgg
Sd/-J
Judge
:>.f7:’u
SAK./040708