Karnataka High Court
Mr Siddartha vs Smt Chandra Siddartha @ Mamatha on 26 October, 2009
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 26% DAY OF' OCTOBER, 2009, Q
PRESENT
THE HONBLE MR. JUSTICE VGOPAIA 4- _ D'
AND _ _
THE HONBLE MRS. JUSTEQE A
M.F.A. NO.938§§"D7:;Q_9-_s3V{Ii'GD} V S_ '
BETWEEN: _ _
MR SIDDARTHA H
S/O.RANGAP}_?A -
AGED
SIDDART'HA';4;SlSOClA'Fi+3S .
KAMAi{SH'I"HOSPI'IfAL}ROA;D
. . .APPELLANT
(By S;-1:_ S ND'B1~§AT,,,ADDV..)
--------
T' '' 'SMT SIDDARTHA @ MAMATHA
W/vO;..SIDVDARTHA
A "AGED 4€.1'YEARS
NG'.'7497B, 14TH CROSS
ANIEQETHANA ROAD
KUVEMPU NAGAR.
~
RESPONDENT
" w{Ey Sri: CI-IANDRAIAH. ADV.)
MFA FILED U/S 19(1) OF THE FAMILY COURTS ACT,
AGAINST THE JUDGEMENT AND DECREE DATED
25.08.2008 PASSED IN MC NO.56/2008 ON THE FILE OF
V.
JUDGE, FAMILY COURT, MYSORE. REJECTING THE
PE'l'I"l'lON FILED U/S 13{l}[ia) OF HINDU GE__ACT
FOR DEGREE OF DIVORCE. 7
This Appeal coming on for orders before the.&;:_cl}L1V1ftiti}ils'« 3
day, Nagarathna J, delivered the following:
J U D G M E N T
Learned counsel for the appell»ant;”st1lérnits that’
no instructions as to wh.eth’er.__ the l7riii’ection”” iss1_1_ed_§ on
3.9.2009 in this appeal has by the
appellant or not. In of –“no;1A–ec.r_i1plia,nce of the order
dated 3.9.2009, the appealiils :1isvlri_l1i;:5bset’i;»V.l ‘ it ~–
2. It is 4.O§1.?e1’1;’fQr.,thei take steps for
compliance l_A(1)1″lvj’.th_e:29.erd4er’«.’___dated 3.9.2009 by initiating
appropriate ” .. ”
TUIXEE
Sd/-
IUIXEE