High Court Karnataka High Court

Mrs Rashmi Madhava vs Mr Yogish Kode on 30 November, 2009

Karnataka High Court
Mrs Rashmi Madhava vs Mr Yogish Kode on 30 November, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 30m DAY OF NOVEMBER 

BEFORE

THE HONBLE MR. JUSTICEAJIT   _  A  A

WRIT PETITION NO.27053/2’C6S§A[GJTx?[:§I5C}f\’.__,_”

BETVVEEN :

Mrs.Rash:mi Madhava,

Aged about 34 years, v A ‘

W/o.Mr.Yog1’sh Kode,

R/0.217, 31″ Cross, H

“S0udhami11i”,Ka1aya17a _
Ma11tapRoad,¥ A

New Bank ” Q ” ‘ ‘

Konanakunie, ‘ ._

Bangalore—e_5€;jO …PETITIONER

(By s::1t.B;jsLi;n:a1a, for
‘Sri’.M.V’V;Man;uha_th, Adv.)

‘ abO1.1_i’ 3′? ..y<':3,rs,

S",'.<_);'1\.e1;<.K'.Raj_ag,a'palachar,
Permanent1y':§csidi11g at 10876,

_ N orthridgve Square,

– – ,. , ‘£.’,L1perti’no._’1- Caiifornia,
‘L.;.::.;x,,_ 95014.

A 1’€<_)&*;'»cé1.mp at "Shreyas", 684,
». 14-'? A"1\/Iain, 51-" Block,
_Jaj_;fianagar, Bar1ga1ore~560 O41. K..RE'SPONDENT

[By Sri.P.B.Appaiah, Adv. for R1)

conditions including deposit of passport, directing the
husband to execute a personal. bond for eertai13.f_'sii'rri

and he is aiso required to furnish the current : C'

" the Court and the custody of theehild it

husband for a period of
Vacation, 2009. The saiddorrder is"quess¢né'df"in' this

writ petition.

2. This Court writ petition
did not grant directed the
husband td with this Court
and also ts offundertaking. This Court

also perinitptded Jvisit the husband’s house

V betweefi 5.00′ 6.00 pm. to talk to the Child to

being. it is to be noticed that the

iriterim V”;ar’ifva_n’=_3fernent was oniy during the Dasara

V .Vaca.tion,”-~V:js.Jv’r1ich has spent itself. An application is

it bjrvddthe husband for return of the passport, which

«.fj\.-vas deposited in this Court.

8. Smt.B.Surnan. learned counsel appearing for
Mr.M.V.l\/Iangunatha, for the wife asserts that…__ the
husband made several applications one after
She submits that if the passport is to be M
will be on condition that the hu’s’band
any applications either for

permanent custody of the

4. Mr.P.B.Appaiah:7 appearing for
the husband s:;:brnits”‘ lwhenever an
3PI3lication_i–9l’m3fi:5’_ , the husband is
put on eorfiiitions including deposit of
passportlwlhieh He submits that the

inipuggned orderdilsvlspent itself. Hence, the petition has

beeonielinfruetuous.

Apipiarently, the impugned order was passed

fosjia limited period ie, for about a weeks time

it Dasara Vaeation%’2009, which is already over.

Hence, I am of the View that the petition has already

* become infructuous. In so far as the prayer of the

/

J

-6-

appiieation filed by either of the parties seeking reliefs.

Having regard to the fact that no useful purp0s.e’~._\fve»_L1~£;1

be served by keeping this matter pending, =

stands disposed of.

Registry to return the pass}:§’0rtL’_’_ ”

§UI)GE