High Court Karnataka High Court

Shankar Malleshi Kurbet @ … vs Smt Shivalingawwa on 18 November, 2008

Karnataka High Court
Shankar Malleshi Kurbet @ … vs Smt Shivalingawwa on 18 November, 2008
Author: N.Ananda
IN THE HIGH comer 01? mnmrggg 'f C "j«_ 

CIRCUIT amca AT DHARWAI5    '

DATED 71123 THE 13% I>Av»'e9%rzof§?fi§¥iB$':P,&;"g§Q8AL.M « 

BEFORE  '  ,   .%
THE HOWBLE r.4i§ ;:z:s'ri£3+a:V:__  
CRL.P.NQ..i§3- A. A j.  
BETWEEN: V  j " H ' 

R10: Kabtmr,  1j  

Belgaum  »   .. mrmonan

(By  (Absent) )



  Km:bet@ I-§ar!TH%,
Age:  Occ: Bil.

 Rib: 

39.1fm Tmk, aesgam emu.

  VT Kum. V'
'  fife %%* Km+het@ H 

Aeefiyw.
Aad&n:a1g1m:i%thc 1"mpontlcnt1u:u:im
Rest -do-
..R'E3POflDEm'S



This petifion is an tmdcr Secfinn 4.32 
so wmside the smpumed outer dated 
the 9.0. rm:-:11, Belgaum, in 
the impumad onicr of the  p.::1;c:.;3§  _
JMFC, Raibagh in    '
 the saiti paragon for  "

This pctitionv:co§n7mg't:'t::'s1.  day, tm
Court made the folbfiviixg;   ; "  

 man

 husband a" xcspondcnt No. 1 and

 of  No.2.

   mfusui and ncgbctcd to m' min '

  1 and 2. Themfore, rcspondent No.1 for herself

azadfidga max afhcr minor da1@ter am a pcuuon mm

'L    $mtq ' :1 1% C1-.P.C. Th: pet1tao' ' 11 was oonmsmd by petltxmezt" '

  ii.A1tcraIia contending that respondent No.1 'm not his new

weddcdwi£c.’1’hc&r1wdtr1alJudgcon@rpmciatirmofthc

evidence has mm, rcspomient No.1 is the wfic oé’peti5&3e:’
and xespondtmt No.2 5 the daxghter of pe&ozz;:r. The

)’\D, ,.£?L%

resposndcnt No.1 and 2 and i_

Pfititicxna, eaxected mg, ‘
maintxmancc at the rate d’ flai
and at the mm as’ This
onicr wag c the Fast Track
Court in Court on


V%3.V ‘E31 findings of the trim Court and
mvis Céun can interfitn-: with the findings

_ ‘ ” oflaw and them are giarmg’ d . ‘ in

.’ . Hf eivdcnce.

” On nzoonsilcrahion of the marker, I had, mm

Judge on proper wpxmhfian of evicicnec has held,

?:rcspondcnt No.1 is the legally wedded wfii: of pctitiom. The

learned Magistmtc has when into comédcrakn docuwts

fled by nespondcut fie. 1 anti evidence of her close rahtives.

The learned Sessions Jm§gc.._ é ¢nf (Eff _

evidence has confiincd the ‘a ‘ I .

do not find any masons    of 

Therefore.     at the smge af

Fudge

Ew _