{H THE PHGH GGURF OF KA§RA”f’i&RFL AT
mama: Qndziay 31′ septmber 29 is, < 3 _
Frauen}:
§im.’h1eHr.Juafice
35¢ ‘- %
Hanbla
°’.”:9a53%-3% j
BE’I’WEEl;*2′:
S.S$1aaiem,z3.§V 1-'era. ~ ._é'? 35i'?r}~3i_,» V._ * I (By Sr: - Advncatc} '. ' ..... .. " mm, W} (3.. ah@~:1_tjE':¥6 3/'W, R1 2;. 1§z::.5,E:oc1:»§*,
‘ ‘ 1 ‘j . ‘ “‘f;<grpora.t§9n Apartment,
.« ' Raad, Kociiluafli,
" _ ' G38. RESWE§EHT
(smw — Unrepzwwfced — Haki sums-ient)
– 999–
‘W
.2.
WA 73 mm tmdezr Swtzian 1fi1)fFamily Ccrurm
Act agairzst fins csrder datbd 29-11~2OQf’$=,j in
€3.S.Ra.§1[98 passed by an 11
Fmily Caugrt, Eangakzre. » ,
E I*di.F.A wmfixg on far ezzrdws ‘A
publicatican b&:ne the Caurt dagr,
delivered the f:>Eawi1g:- A _
“ma Apganm: is cnaumg’ngkf;1m meg? of AA
the am: yam by man mwrrms:§%i&maaé,rsnny cam.
Bmgasm, dated 29-11-299§%%i§:%V0s,3:§:a;9:V:§g; J%E3za ma ms: was
smimted by ‘::'”§._..!§ie appaaiknt-huwand
aeckm I§.s.2,€J60!— per memth and also far
a 3 mm cf Rs.I5,,£fm:’- and also 40
. sf g§3″‘giY§}. in me appeilmt by her parents at the tim:
% =51’ 2*;;r¢a:;1*i.g:g’aa.:v’«v..’AI::i3::_ aria: cam decreed the suit in put dirccting thc
g;.g;ae1ai:;e pay zxmnthiy ‘ as as? izazmoi-. Baing
fhe mid order the plaseni afiml is fild by the
VA X3 §;;:Taébm:a
2. The marriage of thfi parties was scsiamztimd in tha gm:
1971. Out $’t¥1air wad-ionic two azgm wm born, out nfthem
en: child died ms! In other chfid is alive. On the grozmd that
huwand neglected and pay msintsmmce, the wife earlier fifed 8.
petition unda mm: :25 mm in came. 1~m.45¢;39,j-sgmaa
cam: in be aliawad awarding a maizlimanee emf
Lam’, ma numaac: mm divorce peti§iq;;»_bef01fe” *
Judge, Caixnbazore, in C3.P.1~I{:.296.’89,V”$’§rhi§:i1~§:azf14§ magma
fiace the paitien was not C0fl{£§§d_ i3§{ the ‘.£h¢:§§a§;’t§r,«..tI353wif¢ u ”
filed the wit for gent; ef ‘mg par
3. The fiflhe humarxd an the
gmmd that ig –§;<_:V an swam: of
her mngag in pmgimnm,
twice was #13 abtairzati a dmw ef divans
an 1113 mnafi af the same, wife is not antitiad to
V. ma§;2?§¢xi;£;§;m7_ Tfié rejected this mantentien mad held that
'r?.é:**~;* flea by the peliéa is not mfiicimt to dmy
w% g:s:%akdive4-cga Eacfy. The cm mam held that the
7 ¢f<3i§£§§¢e yanteé by the Coimbatm Cant: is mart: decree.-.
VA *5.' 133: trial Court awarwd maitstenmce of Rs.2,,e0flf- to me
A' % by m1a':da;m' g £he mane was husband. Being aggiwad by
'4 '4 ' = the ma the present appm} is filed.
6/
4. Mr. Lakmmmm, lsarzxad oaunaa! far the
cnmnda that mines the imabana has abtaineci
agaitsst. the wife: an amunt cat’ ha ccsaéjgfi imrzlgiftg “i{ ” ” ‘V
the rmmctmt-wife eannat caim niifiiaiimiafifie’
divcarecd huém. .6.ceordi11g’TV1’_.§~~ Am-L§_ nét
waciate me case oftha pg-attics ‘ =_
5. Having heard km appelmt, the
any paint far mpg.;agsaag::”2: W..a;’%is, the jumm
md deems tha appeilmt to pay
ma:’I:te11,s1-we W has 12:: be mt adds as”
net’? 1 ‘é ‘
5. *zi:a._mm§sg§’*mwL % the parties is not its fiwnta- It is
. Ei3&t..t!?i”a} chiiém was barn mdrof me wecmock.
‘Ié.i§ am that we dam-ge meets had been filed agaha
t1§¢’.ja’§fi’e which mad in aamziiztal. Iheremw, the wife
7._fi1ed Qmlicious prcesecution claistfmg whats mad the said
lg? aianism. 1:; is also mat in aimte that me wife has hm
aim-dad mm’ tmmwa at the: ms of Rs.3oa;- par mtmflz in
H cmsc.4s1ra9. Exam afim” chaining men araivme, ma husband
has paid the maimemnw @1ar1y. Sud: being 3:3 mm, the eniy
6*’
paint tn be wnsidmead is, whatha” 22390:. pm wmtid as
far the mnirxtmazm of rawdmt-wife?
7. Adtnifimiy, the mammm¢¢jwras §z;Vu:eLm:;z ‘ *
Rx.30£ pm in the yea 1989. Is: the 362%. figs;
filed 2:; ms, comiahxg ma e§a:LLgr mg, mzwqazgbe use
pmbahle mmsinam paygbie byv;h§’j§:z§§c»agd his back-
yeamd? mniutemy, me” as Mmager in
Kaum-2 Inmmagj-ggé L Evan ma-
mzimem, gm he Ems ham getting
may mm-arm, we are oftha
ma.uzmam’ as an higher sick.
nfiittmagfiimr to be cmzfidaed is, if diverrce: has been
an we game} that the wife is mding
in: em claim mamtamn’ $7 86 fat as this
_ _ ui8I:¢ ‘t..”f3t1§€3:2’fl¢£1. me u-ia! Gaurt has givm a categorim! fincfmg
VA *5.’ ihc Wife haadébem hcznerabiy scgxitted by the Magffl in twe
% cam hmm by the pailaea. Tha wife has alI%ad um trim
xaié m*%:a1’ma.§ am: Wm Inga! again: hm’ a ma ixzaanw offlza
hudmrci himmlfas fire cfiicials ofthe caamzamfi poiiaa axiom wm
«V
vwyaiamtohirn. maddifimmfiagmawfiahadfilafimfi
ciaiming damages far rnaiicimxz fl1 aging
The dacree of divorea gmmd is onty «paste. In H * .
we are sf thfi minim that the trial V
mainmmee «::fE.s.2,&3€3¢’~ par mcgnfi’:
my merit in iha maul. V .
9. In theremit. mgweax
…. ” ,
Indie