IN THE HIGH comm' op' KARNATAKA, BAN{:é;Lc}m§' ' * H
DATED THIS THE 25?}: DAY (3F°54UGU"ST,.; 42 OC9_ '
PRESENT
THE H0N'BLE MR. JUsTI€{15:~~..;;.sR'EEp'HA§:
THE H<3;wLE $aiR_,_'Ju§$:§;E':'}£;_Bj:;LAPPA
_'£Vi..F.A. grid' u,__:_4&)3.' 2
BE'f'WEEN:--:_. * M
Sm'. Pwvr [RAMA'; . % A
W/0.s:"PRABHfU_, _
AGE; 29."YE.A--Rs," _ '
R/O. No;-30,. 9THVC3}7<f<T)S€-;;_
NR, c0Lc)i2!}Y,%% " " »
8ANGAm0E'-- 1'9. _
* {BY §1%.:N.V.%.rJAN'}{:'N--'--.:;A1AH, ADVOCATE)
SR1 S'; PRAI:§EiIJ.j
3/ O';"«--K.V_,"$A'i"'HYA MURTHY,
é QAGE9 37 YEARS,
}"<:,«f(:}. CHEKKANNA COLONY,
4 v.ALvm<:mTEsHwARA gx*m.,
" _ CEHENTAMANE,
' KQLAR DISTRICT.
APPELLANT
T RESPONDENT
(BY Sm: G, SUSHEELA, BHARATH; NAGESH 5:.
~ KASTURI.A., DVOCATES}
the amount. R is the contentiee of the Wife that
of Rs.1000{}{)/ — was agreed towards the maintet1e_:inceV’eei” it
Wife and it did not pertain to the c1sj1fi”or4t1;_e-‘_tm:;m}
wife did not appear in MG No. 1543/E2§;(5:2,i.i’
was diemissed. The husbanéiigytifeiiedihthe. in
M. C. No’ 1 14 1/ 2002. The ,.-e§rideItr::e* I _petitieIzerf.k:us’eanci
is recerded. The Wife hate the petition.
The wife has 3:1t)t}E:t_ $11 basis of the
uncontested .5/ef’ itiliiesdeeree for divorce
is grantec¥..__7§’I}E;~ A5′
It ~i of the counsel for the
res§c:n,dent’V~t}1atv{ie*spEte gémtiof sufiicient eeportunity, it is
the wife who dlefeiiiltedii in conducting her case diligently.
«,_hand, the ceunsel for the appellant/wife
ef the petition filed 11/ S. 1348, she
_ ass1imedV.__’th:at”‘the petition in MC N0.1141[2002 has become
” 4’ ‘ «. Viizfinctouei
L4, Whatever may be the reason for the failure ef the
i in not conducting the case, it is evident that the decree
of divorce granted is technically an exparte decree. Since the
CV
dispute is a matrimcznial dispute involving manimoziiaj-«.g§_fid
maintenance rights, it is just and necessary .
oppofiunity should. be afibrded to t1;::_ wifg.’ 1:65 ”
case. in that View of the matter, impu.gned. deé1’eé”
aside, the matter is 1’ema::1(‘ied7to.__ ihe vfgar ffésh
disposal in accardaance with law to the
wife. The case shall be of’tl:u_’ce months.
. 3 ‘ V ‘ax,
_§.i§;.xwV::s..a
{}ps*