V . _ _2. " Krishnamoorthy IN THE HIGH COURT OF KARNATAKA, CIRCUIT BENCH AT DHARWAD. DATED THIS THE gm DAY OF MARCH 2o1Q..I..__Vi;V Vi': PRESENT l THE HON'BLE3 MR.JUSTIC}j':1' VV AND. _ V THE'. HON'BLE3 MR. JUSTICE V Miscellaneous Firsi'VV;'\3ope2jI'l' of Vi Between: V V V V VV Shri Khandoba I _-- 2. 8/0 Ramchandra l3h.anclILirge.. U ' Age: 39 years, 0cc":: lE3I1'sin'es;9. R/O 601, 11 Stage, E?..aVr»;.i V Belgaum I' - I_ .. Appellant (By Sri VithalVV"S&.'l'eVli,VA_IlIIot:2ite}<V_V¥..VV V And: VV V VV V 1,.-"Smt.Vai1shaIi I ..... AVWV/"O. Khando'baV Bhandurge iAge:V.V29=.years~,I VOCC': Household work R Co H._;NOV'. T5"8, Reiisrnasmruti Building _ V 15' Cross, BhaVgyafNagar, Belgaum V " now after second marriage Smt. Vaishali W/O Krishnamoorthy V' ij'fAgVe: Majorv,,_Occ: Business 'R./'~o iAraClhana Mulludde "--.At'Sa'P,t:_Al'erdoor Tq: Udupi -Di: Earwar 576 124 [U S/0 Anatha Janardhana Rao Age: Major, Oec: Business R/0 Aradhana Mulludde At 85 Pt: Perdoor Tq: Udupi Dt: Karwar 5'76 124 .. This miscellaneous first appeal is_...f.il,ed u_;i/s il7.l_'l) "of_7.th'e_ Family Courts Act, 1984 against the orde;'«.vand'--dee_1jeVe"'dt.7 09.10.2009
passed in MC No.40/2009 on t.he~’file=Of’ the iiarnilyi
Court, Belgaurn allowing the petition ul/Vs 1.3-8 ofgithel’ Hindu
Marriage Act and etc.
This appeal coming on for orders_ this day;_:VN.Ki§Patil J.,
delivered the following: ” i ” ii
The instant the order dated
09.10.2009 passed ‘t»:i1..the file of the learned
J tidge, Family “Co l3~.n’r1eXiire~A.
2. lleazjd .learner1′:il.eougnse1:1:-.._/for -the appellant. During the
Course of that the appeal may be
dismissedgéaisii withdrawn reserving liberty to the appellant to file
as provided under the relevant provisions of the
Act and all th’e.lg:o_uni§ls”urged in the appeal may be left open.
3. The stibrriission of the learned counsel for the appellant is
on reeotfd. The insta: appeal filed by the appellant is
…»-/~”””’
;,,./~»'”
I
.2′
.5
DJ
dismissed as withdrawn reserving liberty to file a fresh petition as
permissible under the relevant provisions of the Act and R4u}.e’s«.,_’ii’A}l
grounds are left open. If in case the appellant .
return of the judgment copy and order, office is d.i’r’ee’t–ed~ tdteturti
the same forthwith. Ordered accordiriglyf-._
t ; sa/3
JUDGE
Pmg /