IN '1'!!! HIGH COURT 0!' KARNBTAKA,
mum 13:3 923: 071:1: am: or I
PRESENT _ . Q
1211:: nowaxm MRS. mama
§ynC% V&'?,V: _
was HoN'3Lx Mn.':§a::cfi"afinL;;$§a§RAJ;
MISC. yzgg: A3233: no gzvixaaégtfc)
_ _ --4-man-xiii V
SBNUIELEIL".-an Dram » .
W/O 3m*.J_J'f_i'I.:I!l.=l V _ _ .
4_ "
N0'. 123., ,1": _ 315433,. '
3Anau.c;gn--5soov%1{. "'az:'..=.:'.:u'E' _i
m* an "
96:1? m;.\n 'v. "
*5/G n:'.....==
' 4a
_ .;v:a.'a, T'R'G?"£'I :.'.=:.m..-a.-5'-rs,
x _"'4._D~'Sa_!!2'!§;A comm, common ROAD.
* « xegsxgx; Mhfihnasiifiii ' aasma.-e-:-L
flats MFA rs rmnn U/s 19(1) orrrmm csouaaés
JIL:'.I!,.'~_ mum! ma. :|'UDGllll!'£.. MD._ onnnn
.. 21.3.2004 imam IN n.c:-. no. 50.5/2002 on Tiifi F:-is
ea' m :1 4991.. 9121.. men, I-mm: count,-
mmmmu, zuzmowma mm 91-mnou FILED BY run
fiP?i'-L'Iu'u'u.'¥T HERE!!! U15 13. (1.) (La) 01' HINDU MARRIAGE
AC'! 3'!' GRANFEING A DEGREE FOR JIIDICILL' SIPJ|Bh'_J'.'IQI~'l
iffiififi "L'J'('SEC 13 A G!' '1'!!! EIEQU
This Misc. first appeal
Rfiifiifiififi, this %'},",-
the tollawingz _~m__
3fifiG"HHE
Thin agPea1_1s :¢;§aU¢ng1i§n§i§§ tpewordsrfi
of. t..-_-. 11 1' Court,
Eafifialai", e.a---LAt.2.i'=§..2¢V9§ No. 505/2002
wherein the rtiarriage
hetweet tflé ttrtiga gs §$§g;t by _na appellant,
ha tar jaa.-5.1-.:1.=.-..1. eggagation
by fitting §fi&§:*§§¢Q»i3«n of thé fiinda n.:-1agg
Azt, 1§55, (ear Sfitrt 'the Ant'). fiq§fia"ad by
[:J_the:j-tV.saz1dxwdifiar, the appellant who was th
' before the Farnily Court came up in
t" A . égsgéu.
1 2. The admitted facts ii?' til.-.-.:t 1.1;:
tilarried to the respondnnt in the year 1939. ...a3,-'
have two children out of the said widlaak.
According to the appellant, tor about 51:: months
there was cordiality between the fiartieo ané
later on, the respondent started -3
violently as he would torture her
physically without any reason,
hegitate to behave in the ~ iitnu-hion i
of z’..1eti\_res and £rient3e”;~ Therefore; Coho”
to 11:.-e es.-egr .i_.’:on_1 the living
3 . it that’ ‘_j ..the ztneepondent/husband
414 not g.§:hi1y Court as well.
hoe’ giving reasons tron
at’ page 8 he passes an
” eivotemative reliet only on the
‘ground that they he._ two ohildren and £ather’ a
._au}_§p~o£’t:”*~-i_n aaential to; the growth of the
we also notice fr.-on ‘-.~oo.o:ci_o_’ except the
attidauit of the appe lent in sup-,;.~ort o._£ her
it eatarfinination-in-ohiefl, no other “itne.-.-e Ll.
Veacaxnined. an a matter or fact, in most of the
/4
matrimonial. oases out o: the wedlock, in
would be born and that cannot be a ground to
exercise powers under .5. 13.-A. section ~g’:.1’3-A of
the not read: an under: 4 V 4′ i
” Alternate relief V’
proceedinq!– In any ~procee&ih§; under7ui
this Act, on a pe1′:it,io:;…fart’–.di.§§oiuti_ou;e it
or nI.a..rri..ge by _ a
except in so fer”-»..es Athe ‘Vii;
founded on the in clause: sub-
section (1)””¢£”aeut1§nf;13;u the court
E1 so to do
ha171_-hégi’ A’;{3F-;e9’aL1:’d =ig\’.:o the ” e.’!.re1.I.::-.ete.rzces oi’
nus , .’f..’.?u.
Inga: I __
the “‘_ea1’s”e’;.,__ a decree for
njucuoéiazio ,-ezv=tri=e=*=1en
Aco’orc£i’ngV -»§eotion,. onigr it t..e grmand.-.-
for
ii»_§aaéeetg», Sub–ae6tion :11) of section 13 (1)
a. cane where the other spouse ceases
rt? Fe Hindu by conversion. Ground (vi)
AA gperteins to renouncement at the world by entering
it ‘V.,in-‘to any religious order. sub-see. (vii) is in
respect oi.’ a spouse not being heard oi’ as being
alive for a period of seven years or more.
.,–.+*»a~=.:,
….’…..;.A
narita_£fi’in¢.iign£ éf; ‘
withizi ~#i_p.a;V::1$«:1 4§i§i?*%%:1§rée flztlfintha from the date of
re§%=eipMii ” 1
% sdft.
‘”%@’ ….. g , juége
.-‘1’ *-
sa,I-A
Iuriég.
A’ ‘T”~4.gm:!o7o3oa