:3»: THE i~i'E{§--H CQURT OE' KARNATAKA HI' BANsg:;;§R;
HATED THIS THE 3"' DAY 016' :m.~; ggaé A' %
?RESENT _ A' n '
THE H€}E~I'BiJ:§ rs«1;%..IL.¥s"1*zc;::1¥:.»AAI§»'q;.:1:;.'xxggzsyq-:;;;§éi*;gV_
{WE _ . _ _
Ti-£E3 1~§{)N'BLE MR.JU3ri'<;§"3.M,$A*$?g?:;§R§{§§:A
M1SC2:LLANEot.;'s..}}f1RS;i';é;'14I:<5;:»;':;-.N0.5é2':i'20{:5 L F5)
BEVYW BEN:
A ._{;';:%;g~%."s:~;4i:~a'g§:{;é;;f;*zi;r~2 PER§}§LKz%.R, gmv}
1 sfiagaéigézéria K;§,L;i3.§.2;
[S1 0 "S§?;:a:3A§«::fi:::5Ai?§iA KALLU R
VAGEZIE At;«:;a'z:f?*%4;7'-Vi<gI<--:s ' -
<;;::c:; C}§;;\:'i':?i:%L' <;";%§3'*»f§:.;<e:~::~.x:E;x:*r SERVPZZE
{N ':1:;a¥:P;b;:2"1*'s«:1:«:«:s:*ii»%.0§«' R31 LWAYS
_ CLASS :1: .SER'¥'E._&?€'i"',
'mo M3 259,14, F' RAILWAY QUARTERS
§§}§';L;§§£fi;f\E§{A'**?%E§¥K? TGWN
:--;a5:~:.Ga_LG§2E 64
* ' ~ APPELLAN'?
fi;R"§--§___; ' -.
_ 1 .R73¢.:A¥AsHREE
" Wf G S£"Efi;R&§i?AF'?.:% KEKLLUR
" AGES ABGUT' 42 YRS
QQC PR"£"'s?2§"I'§ Bi} SWESS
RXC} N3 57?, 2333 BLOCK
R,z%.}2'3s.JI?§AGAR,
NE%R §*=5AVfiR.%E'~¥G 'TH EEATRE
BA§'<¥{§2§L(}¥%E:? Ii}
RESPONSENT
{B}? SRE GEPHSB B §BAL;%i3IAi%l'E, ABV}
'EH13 MFA ES FILED {HS 159 O9' §?'fi.Ev'1ILY CGUNTS AGE'
AGAINST THE JUBGMENT' AND? DEGREE-E DATED ..l.'3_;2'QQ5
PASSEEB if'? MC.N0,1161/2083 'SN 'i'§~iE FILE €§;'&--?¥'u'5'_I'"*'ET.E"i"A«IE
A{)DL,PRL.JUDGE, FAMILY COURT, _B A'NGAi,Q£f§{_E,_
msrv::s$mG THE PE'§'i'i'i(i)?;\3 FILED 6/3 13 Q)' {3Ia)_ {i'i)'} .<::;' =
HINDI} Mz%RRIAG~E ACT SEEKiN(3~ DEGREE; '
TEES PgPE'~'i"E;AL HAViN{;}
.'¥3'(}§? ORDERS QN I5 I'&.9.@0"5 ,T'H"§_S i'T}fi{*r' SA?'Yz§fY;"§f€:'§;E{5§Jiié_
J4 PRONOU§'~¥CE3 THE FOLL-QWiNG';A_
JUDGwh,4.i§E;;i§«¥;'1f"
This is §('){ifi{}I1fEI"$ tbs jucigmezat
and decree: ($11 the fila 9f the H
fi:€i(iitfi);£#.év}"" filauri', Bangaiog-5,
iiismiés-izig. t%1é:-- .r.-iscree iior divorce. in the said
p6'€it;Eon iI':_7e~.E1t1sb;§--nei'--.;va;éLV the }3(:'€ifiO}'.E€}f' and i:i"}.§3 msgyenécni
" W-'3:i'9'"€hfiLVw'%fe. " ~ _____ 14'V
.i2f'='«.i:';:€Ii§;is appeal the paxriies am :"€;fer:'e<i {G Ezsjg thsir
{jizmrt for 'me Saks; GfCOI1V€13.i€I1(','€.
x «V 'fi}1~: facis isaémg {Q this agpeai 33% 'shat 233::
" .. x§;=€?ei_§i<}:a :er ami 'rim rsspamiam: wars: married 0:: 22.13, 33989 ai:
Kaiyaaa Mantaga, Maflefiwayamfi Eéangalssre as peg'
V ' E~§i:1{§u cugffims am} Ifiss. 'E'E3$ $3163 mamiaga was 31"}i'€:%Zigfi'{i
"3-
and attanziéd by the: eiders, friends and reiatives sf both
famiiiss. After the marriage, petiticzzzer and mspazzdezzt
started Eivéfig tcsgethe? as husband and Wife in pafiiiignerk
house at Yeiahanka, Baragaiatzsra. accortiizig E3
the mazried 13.11%: was happy fer the first tame f;"éi:'.."§'S,' :1;'1':éi*€é;i'iér V'
firm troubifi started. it is his case'; fiiéit' ?;{1é«.r€:Sp€§fi:i€1_2i"Vasé£i
35:3 quanei 25:11:11 bin: for 31133:-" :feas<);ti::t,_ §{);{C{1€Ii13i}§;;f.'§ :V.37}'.1C;1'1r:*:;'z L153-h€:»L.:1ev€r ':1:-;;3s§ ta mffirm
him far What p':.;zr;::::>3e 'int? '§;:{3»i1fi7g~V0u*:.. She aiwaysr.
1:83:21 éjce ggive §a2::?aj,§_iarg'a«v_a§:;z:>':3.Ii'Ei cef mane}; ta her §3are11ts_ azzd
£316 mfimbérs 6%; E161 .fi;2nfé':its' iémfiy'. The said 32:': was
Q;:;§;s$a:<;£ *0}; the "3_:%et1?fion&r on sever-'a}L accasiorzs, :i:3;s§;it<: af
ré:::p0n:i€:i£«C£id {mt hsififi :0: his aszivices 'i'"E3ai 'w'h.€z;
gming WEE §<:iwe€m {hag}, €iU;r'§z:g the €138:
aim;-fik §i~l~.¥a§::2i&:f; 19%} 'the rasgaandezaé without alqibmgmg $116
pfititicvxgér :31" without taking his zrsensent Eeft the fixammaaiai
hqzisa arzii Want is £161' pamnis' b01236. inspiia 9%' {he
gaiitimzar making sexism: mquesigs is her ':3 came flack ':0 me
mairfzmeniai Ezozzse the: }i'€SpOfi{§fi'I3,§ (3316; 23.9% dis.) 3:}, {.311 ':'h{:
Coiktrazgx She Qihuatzzi him wifh ffitfigy wardfi mid mafia
<i=:3m§::::%:i0:: $53; '$125: public: is izzzmfiiatzi 33.13:. E:-Eézzxrfi the
_:;_
msponsient 16$? the matrimoniai 3162136 ii": J'a:3::;a:j§ E£~§'§§'
there is rmbady in his house to take care of hjmfihe is
stayifig ail al-3:16 Witheut proper ffifld anfi care. AC¢G§'§"§ig. :Q
him, 2211 these amzaunis to mama} c:r:;s31ty,.. £is héasi" "?.sé€;31
subjected to same due, is thr: b_¢hras§fj0u:" J 'E1335 €..'=-";i'éA, 1 z
That after the 1'€:$}3o::1i:i€:.: fiiéft 'him
,}999 ha filed a pefition hjs€{iiciz:'a£. '
separatien. Accardiug ta him,___L:fl.-1; sigma waT$: {iisrfiisseé for
Wain of iimitaiien. V '-4.§if:c01:':ii1é;ggv. %;;a_"$iii27;, even after the
dismfisal sf his._1aeti2icsr1..ifi_€*V.::aa'€n"€- :0A'§1:?aght~:.:g3 in
af Bangaiem, hence dfamandeéi for madam
§u?§{iIy jéquippfifi with cgiour T1 13' ., fridge and she must
be §1'{':$.;%:Z::§ 6& with car 331$ 06$} phage {£3 Iivé Wifl': him, it is his
cé;é£:, that the éemami cf regpmiéazxi is bayaizfi his means
A' he is uzzabie :0 meat the game. it is alga his (raga aha:
= ...----€he respaiadmzzi statsé that the artist 9:' the Qkmri: is ii} 116:?
favom" ami SE18 wiii qiecézia whezz 3&5: Shfiiiifi 30%;: me
W2
*5",
peiitioxmr. 'Fh€:r€a1"ter, ii; a qfaarrei 'taem-*:z€I1 mam she alga
baa': the gvstitioner with Chapyais in the mimic: the
presexicc of fasiziily membars ef the IESp0I1€§i€:£}"7L'«! VV1'>;f..Ei~:.>:%3
breught about 15 gunfias to baa': thtf: ;x;~'}i:ié:5hx
rasuiied in bath physicai az1::1 t6:Tfi§'&--
petitiozasr. ii is his fuzfthsz" cam tk1§':gthr: :€sp:;>§,;:i$:;a¥: u€3.<:{':i~ 22:3'
a'buSe him with vulgar avordé». _ph§s€iCaEj;" aiasauiz him
with chappals. Tint: reV3"p:gnden'img'ai%{¢ 1;{i:§,*:nat€':$';jtié§11 that if a
sum 03%' E€s.5,00,{){}{}/-- i3 i;:;;£*iIj;_c:r maizltenazxce,
Sht? W133 'Se :we,a.§"i--§;j iivté with him in the
}fiE1'§Z3'i3Cii1O@'i}}:EijAVEj1{}11é_§%3j,"-K321};Vfifiii ;é_:ié:*'e:i€,i%:;ner's iifs is missrabifi, he
is s€a;3r;':z3$g' :::l<31i€:'V"-31;: 'image wzitheut tilt': campazzy cf
3njfb0d3?,V'i:sv. hizacasé <'{.,?l";£at C'-36$} '#31611 the "mspeiicient was
}ixVzi:i;gv$%éi:.E; s}:€;_§:;a3 mat ccxhabittd vaifiz him gxroperiy 331$;
» Shape _*é§?a$ no grape: Cczhabitaticn betwmga them there
' ~w£-£6: xiv 'ié_::$i3:.:S' in the weéiock ':9 them. in ibis backgrauné
pefiiéfier has saughf: for deems for éivmrcfi an the
*gr;*:3un<:,§"F:3f'$:2th enmity and? fifiseriion.
: 4. E32 {E16 gait}. pzmssémga, rsspondént. '$.¥;<'&$ {E231}?
V ..--;~;;r3:x?%§r:{t'é3;Gm$. £21 £216 Said obgecéiazzs, she admits
W
.17.
me prfisem. petition flied by her husband is not mairzntainabifit
amé {ha same is hit by the: }:)I'ifiiCipi€S Qf res~}11£iicai:é:,T 'E'i':1e:
greed of pafiitioner Eb? ziowry is the causiz: for jg:
the marriage, 3116 had ftiaid. 51 _p{*:"E}:€iOI1
dowry ésamssment, in the said :pi;€>ée'§:%i_.i1;gs.;«t.h é«_petii§;i:3nE.r
was canvicteci, the jpsfitioner ;'€f1IS€{}.__ té:3_tak'e rftg-:3:;:;»z1d<?;i':f( é:2$z<é1:_. u
though Shf: was rasady" and tfifiiiiigg to .a11dT
Silt': tienier}. thfi ave:";1m}1t 017' 'i:hQt":~:eub"s;6q2:€:1t to
dismissal of MQN0. attempt to {aka
her back, she; aieng with her
breth$rA.g1x;§' 1:is....T§v;§ouse to settle the digputse
,%¢i¥E7f% €fl Eefuseti to take E161" back 3116;
th&reea.f%«€:V:',L this peiifiaza seakizig d€C1'€€ for
{ii$itj¥Qr33 §IEI.V:E'i~§?*.'fv...fi-i:£3.(;i friveiotls groumis. it is her C886 ma:
3£31~f';f£§.€.§1'i§ii;§EALi{5;¥,}A.'t:*i.{":f{S}I°i was also made by fix: £3031": bfiiow and the
.s:%§;& 'd'i§i"_~:1{)i:V.[~:§?iéI{i any rssult.
" tfiased an tbs aforesaifi gieadifigs, the Seam §61i3'§¥--'
frafififizi the fgiiawing £33353;
1} Eifigathér {ha pzitiiioner is enti1:i€& fie» {ha éfiétéffifi cf
divorce as soughi againai: the I'€Sp0I1d€I1if's§£'if{i?
2} What demsa sf Qréar'?
W2
6. 'E"hereafi&:r, the Com": beiew }3i'€)C€€f{i€Ci to 4re§,iéz:sfG.V'§i1€
evééance ::>f petiiirsaner 'W.E1€1'€iI] peiifienm éEXaIfliI.1=3}§:i"i1if1;';«$§?§i,7§i;::N_
§3W.1 312:5: I'€fSpOi};{i€3T1t sxamnzsd herseif ..
the p€'i:Eti(3:1:':r {iii} not praduce am}, mark C.§¥:}€?;3:.13:(l':'~_'.V'"i"1;..'_§_;S,~.:A§'.§"7~:;'"°,'
respmzciant produced Ibur CE::'*..;gé;g""c0me up in this agpfiai :31: the
f9}i§:~"*=.v§s1g g1§f;:;nd;~.:~q'
'§'}7.§: i3<:::ii5'tmBei0&v has :19: aypiisd fig mimi, ii: 313.3
'Vfmf,ié:;£ fg:.:::.a_2i;;:gVc;'*srg<.":_fii3t& the avidance an recsrci am}; dismigssd '£325
fiéziiifiui pmpatr 1"fia$<;a:m. 'I'E:L€: Ieamzazi trig} jticige has
faiiszé its Iiaiica £316: ofisfirvaiizéns maiis £1: szariiez'
§3?8j 199% zvhezmin ii: is heid 'thai $215: wéfa 323$ Eéfi
"SEEKS msmimgniai §1C»iZSf: wiihasui: the kfiowiecigs sf Eaéir
hazsbasxai, stayaci ix: bar parizzzis %1<:2usa'::, whenever hm?
ON 3: M
husband askfié abaut her absencé in the mauimazziai Emigige
she used to tixmatttn him and brilzg {}0o:1(ias to .s1t"£géC'--§g: E131'
hugband an-::§. aiso gave threat is his Iiile. He
in the said MC.E'\§o.}3?8[1£~399 his wife was xe;~:;:I_;{§ a;:s§"¢.%}:*2'a
£0 give éivatarce to E11111 by iaiqixlg 33 Qf'T.&R$.«+'?$;{3€3_,{}:f£}'{§:}'~« E2155
peimaneni. aiixjnorxy and it was h.i.s'§*.aS£f that 3:: was. §%§.f~:§i"i§ii:gV
as {llassfli empieyea cira2vi:i§:§.;§{"9%;;zag;e":'
he ofiéreé {<3 pay a surigaf as'I«i.:1?1:;3s;1:}é:;:3: amoral:
ibr {E16 iifataime I1}£§iIif:€i:}£%:i}'..3::C€"'€T#fE:':V§;:';€.' anei this said
fact is not a§3};2fi=:r;§laie:§iVV' ;§1::I'}; H6 .2133 aise
urged :0 $66 {$131 "SE15
;*a$;3ié§:§ i}3,e '2:ttxi'£:3_dVé:. o::'._§:::"bLVr5s§3e::€ie'::z£ wfaisiz wouici 11:31:. f%1<:}p
§%9.i"}.*te.u;i:an axis?' tQ...E.i%;'€ Iwrmal marrieé life in Visa": 01" {heir
, imfxg sépargaifiizgi 333%: far a periofi sf mars: than 7' years and
%3'€lig;;~1:j¢:;:?::"'*«::;f manta} harassment that the petifisxmx' is
SA'zI':§3}j€€3§"ifi§,.VA"i§Z1 bf;:§SfiI'V€3f£iGI1 in {ha sarfiifir judgmant that {$.16 rfispczzfissnt
Vhas bacame iika 3 éeaai 'god?' ':0 the péztiizwnézr said Qléffiibffi,
H at 'ihig mags rm mC01:§s_é<ji'§t3:" fl1€i=.4éa;z::;ie--.V
and 1:0 set asiziza {ha judTgm€z;:{"V--and "(i«:,~r;1f'r;::::T :.§?3%1~.'E'&f:;*giVVVi$}' thd
Court beiow in MC.N®,..1161.;"2'G{5§§ tr.) g:j'a11t' {'icCr6€ for
fiivorce éissolvisng the '§§et§i2'::i«:'i:sL 71116 ptttitiener anti
respondent. V é
In’ –gzolfizizds urgeé by {ha petiti011cr E21
this apfficéai, %;b e”f§fi%¥§&§:fig—-‘éfi%stions ariss: far camsifieraiiozi of
{;’;a’z;1’t.’ H .’
‘%,¥q.’1’1etI;?&;§;’ tE1€ Court beiow was jastiiiad in
the petitioxz fiiezi by the petiiicsxzer
‘ decrse $1″ éivorce an the gmunfi (sf
cruaity 311$ siasértimz?
R 2) What order?
16%. in: this preceadmgs, {Em respendsfit is duiy smfvmi,
She enifimé appfiarance thraugh Counsei.
W
-1}-
11. TE16: maitéx’ was taken up far final
Afiasr healing the Ceunsal for the §3a.3f”i:ies, ths gfiiinis
framed for considttratizm in 8113; apggzcaif a1″e’%;§:1::1i%<::zf;:rj "§:1
ajéfjrmafive ibr 'rim: faiiawing ma.sofi3. ' 'T
112. RE-“£xSf)NS:
It is seen that this a{3p&&’xVf’§ $’£§i¢d jurigmené:
and decree yasssd in ;Z§}€§i3«xx§herei:1 the pfittition
flied by the hus1:3a_nti__ :b:ieLéi%r;.$fr:5 sziivmrzte: untisr
Section ::3{1:;,'(1;»2f;;.}%;m’i tab; of .j}li’§i:du…§;4aniage ACE. T2113 is
secofid 13,e>t§ti<f)'£:-;'V?§.'i.{r§€iVAh}<,fi$_ jgusbanzi against his Wife seeking
éeacrse :csi_E7_riEzzor§::€._ et:iie::er amé raspsndlexzt has faker; piam an 22.5. E€§8§,
{he marriaga: is {3U11E§i£mH,ia'{€C’§, Ehfi gsatitisnsr aisii z*£:3p0;1dfe;’:?;
iivtisi happiiy £61′ £2. ggczrigd 03′ ‘} }*”€é3X”S up 130 .i’_~}’§é*§. ?;a:Emifi’:i:d}§*
_fh€ iiifference beiwézeri tham gtamsd fl1e:”i:.:~s.3{i€’:: if is Spfiéfifiifi.’
W
3
42.,
case sf {ha petitionfir that his wife started to picE<upV.»:;;;:a:1~e§
with him for siliy magmas and sametimes fbr no r::*éis;:%ij:–,T ':5};1t:
never used to meat. him properiy, she was gciifig v’1’3.–,:. the C9211′: below has field the issues regarding
” ‘..Vk::1;’::.s.;–f«Ef£§z against tbs gaetiiiener haiding that ha has faiied ta
iprcrve that his wfih hag izaaéefi him armefig and {7:~i.u$e{§
ghywinzrai Efifiiiiiix $0 far as {§;€S€i”{iGZ3 is <:::=z1z:::t:me{i,
aé;mittt:&E}-3 the $315} §}€§Zifi0'i1 wag ffififi £11 tbs 56:23: 33%,???
"WE
?
.43-
Séifikiflg d;:::<:r<::te Elm" €i1VOI"EZ'€ on iilifi grauxzti mat the :'€s;p0:';{ient:
has dsscrteci him in the moat}: oiliamlazjy EEEQQ, flzsrtgibre, it
Cieariy shaves that the parties have got iivsci fiffiif
mere '£11311 avg) years from the date of aiieged ficjtjseiftioéz. "As
such, the petition was di$miss~é:&A»V 65:; ¢_'{§;1at.;'g:}::u_fl§~.,;a}s£;..,
Thereafiari the present petition ifiifid. H113'
fixgugh the petiticnfir has r'r:.1;iL1ed . the <2?
€3.1iii€:r petition, the aK€g§fiG$"§fiI;f§gifiLfi_g to fi:§1:i<'ait::'::j;* is giama
up. in the evidence in 'figs presént
gzefition he has awrments in the
form. {if am" hag not given. any
spsctifig "simw that his wife has tr€:a1:&::i
him ¢'.".'–I'i}.€uH§~ §,nxi}; r.; he 113$ gczme to {he extezzt
Czf, thai Ehé ezarijier M63 pctitiefi was dismissed wily gm
.A 'titefi §§1:m;:tat:;<:»:1, Hmxzevar, 2. perusa}. ef the jufigment
p;g':'s$efi in the fiariier petitien which is preéiicmti
:iI3 "~'thi:§ .1:"z:';'éCeedi:{1g as Exfii. cieariy éiscieseg that. me
. n§3:sf{it:I0§::é::" is supgaressing iécts amii giving faiaa aviésjienca in
' ";_ su§:»§0r"£ of his (3365 in his examinatim%:–i§:~chi<=:f E15 haS gm:
.étate¢:£ anythizig except. repfiating 'she yéttfizicari avarmemizs and
fiififl raiyzlag 139133 the: juégsmsnt and deems gaasstizzi in
esssgriier P'v*§{: §I'Q{7{':€§§£'.'ig, whéirris {E663 Eéfii 5m1';1r<<: :9 }".:3ii§ §}fi§Z£€fi?_§
W
":34."
Heixzstver, it: the C:’€}$S~f;X.’Si.I13.§11at§.OI1 he admits that his wife
has expressed her xvéiiingzless and rea€ii11€S3 to 3013 him
before ms conciliators and it is oniy be when
her “bask. Ffixfher, he says mat 11:? get is$13.£:?i” }.¢::g;a:_1VV?’§i§;3;é: Sa1’_d
E13 S£1fE”S that there art: twé -;_€?i’:,1j1e$Sé’:.~: WiL.i.(V3V “3E:n;~:”:1 the”
f€:’§’3}§)()I1{i€1fi. asmauifing. 3211 fiithy
ianguage. He also giéetg them, however he
has faiied £0 exa?:;;ine:.;11}§:~. igjiné’ to szzppofi
thfi said fact. at the hands of
respérgdexfi! that though ha has staiczd thaf
he has’ Vrgigren Yeiahanka P0111023 agaiaat 1321:?
re$;g:Q:;e:i£nt., 535:, fiibfis fies: have a copy of ihét Same}, that §}2§:”§”€
,, ., Agqzivlnim him to show ma: his wife damanziaii a sum
fmm him. to come hack to fix: maérzimeniaé
Eicngse __a11.:i }:;€;A>T if-safi ixappy Iii};-: with mm. Hg alga admits £213:
he ‘fiEaE3,ti’£}1″E’§§§C{€§ in ‘ihfi {§{}¥1§”E}? hazafiameai cam, which was
by 271215 wifs against him, Ag against £3113, thé réspenderit
__9–§13{E€3f’f:fi Erato xsziirmss hm; and has zienisd afi {€16 ailsgatians
that am ievaiegi againgi 1:51: In her cm$s~&Xamiaati0n it has
came 23:}. rectcrti that the peiiiiwnér has fifiatafi the
“*1
W15”
rasyaixsimli W353 Crueiiy am}. t.’E:aai.w’E1e:3, SE18 was pragmmi in
‘$216 year 1992 1994 she has sufiifirtd abortions, iafie» said
ahortiwns have taken place at the iIi$¥3a11(?€”: csf p<=;§i1§i:)':i::£*;~?. s£'%3£
(1033 net knew the masen why the petitiansr iE§3¢§}€<.i:'3*;3;e"I1:" §:s::~~ .
threugh the abortians. it is E1tfrr""Ca$€ Vf<3:'Tr;'efi2&Z
:»1'b(::1f'ti<):(:1$, shfi attempted for sziicigk A123,? »':5:.-'31i1r2.g «.S'1$ép;'nJ1:1g,_
tablets, because Qf taking "~s}e$piic;g €;a§§I3:s':b%camé"
uncmxsciotxs and she gas "i~.i§":sp'iia1§vv§k:r.vv Eireatlnent.
in her cross~6xamix1atui7G£&1 T Siatfifii that SE13
was aiways Ijmséaand in tha
mauixaanifai 11:J*.»§{ s1E'1V~'?fL :'i§§rr§a<§;y :0 gt) amzi 3111;;
with (£1336 cicmaméig fer §}'{}E'C§E3SEi of
§uXz11iD{1S4j§3t;i§{iiz3.g;4':"'§;%%f;:r£:t.§€3:1€{i Car, mobfie phsns and
fithifi'u§i§§{'£§IiG'€L1;~$,__§;"§:f§fl3;S'$11 the hgsusiiz Shs furihetr Statas that
§,S:%.;ii{}C;%§i;§§.iii0I1aii}? '§3::3§1:1" " g to 370111 her husband. Wifiz {E135
.€i'~'$i5;§§E1{?1':§"«i€: s:».€:f¥e:1 that it is the pfiiificizez who: subjecteé his
wife §.<)_v':3;;§:§§;*:a1 craze} I dug :9 SEE icion and mistrust aixeut
_ P
}'}}:§§ 1' azzci it i3 313%; {he I'€':?r§301'1(§EI1?. vszhe has tsceafiitd hm
i;~;:<3'.§E_?:i5 3:2}? Crueiijgz
33. {E11 &§p§’€Ci€'{‘;§§€}1″§€£’ has misfizahiy fE1i§€{§ ‘ta
‘W1
w1g..
:f}I’0’£?’5 that 31:: $1913 been subjected £9 memtal Clfiifiiiy’ by his
wiffe, {ha respanihiixxi. His conducfi. aise i}.1&iCEi”EfES t}1.<;~?:{f':"fi&:€p~
reoifmii mistrust hi'. £133 ftowarzis his wife, may L-€%a t:":~;{:
£232' hrém to force his wife :0 undergo a&+rti<9:i;-gin fizhé jréars
1992 and $994. if 'aha: avidence {fif "i}1'€'z°::js§c:I3,e1i:§:;;ié:_§2a$*:€;::: fir:
'taeiievaii ii is the peiifiozzsr what: héis; £::f»3a'i:€::£ ":A_§%:.c"m,?»;;.:5<;e.:i{§.::t::t.VV
wziiiz c1*m:£':}z-3 ii; £3 seen from.,_ Ezis co1:::(£11Ct_i§§;aft:V 37:1" &:§:ii<:rV
accasiom {ha peE.if£:§0nv ,–§1§€:<:§. '§<'3.r"<"§iv0tfC<;:,-A 2:953 é"§.S€) an
game grezmds and un«:'§.é.i:_T$a:1i*.€ Evezz at that {Ems
aim, the' beiaw that 116
has ':z.;:1de3::g:;:;:*;'3__ Wife. 'g?L:"§1i£e filing
E316 €%:_:'§;i€%r' –.aTL3;§£ietg,-* "59:; getqid sf 231$ \?e:if€ he
iiisd .§§"§1'3.'{1¥,if,f. afleging ibai; his wifrs hag
dcsfizzieéi }1imV"f3T_(§I:G J'a.m:iar}é 13399 'i?¥§.fi1011i 31:}; masofi am
%:.a§$ re§1::ss3.3$:_ms §rt3visig:1 ofiaw afieging {Em same gmuzxéa, ‘§”E2fi
‘ V§:1§§;”«imprz,>v€m£:m: in :§:}:s peiitian fig admifieéijg {ha psiitéfiziez’
._ –e.’§§};{i msyegiéaziiz hava §::s€m: Eiasézzg S6§3a1*a’Et*._£’§; $:2:;:.{:r€ E?’-.3€§§
sfiazmazgg hawavsr, ‘ihfi said fast 3330 éeseg ma: szmzm is his
7bé::3.5§’i*:’ 3:3 fa}: 51$; géfigefiémra £3 €’l’€}i1Cfi1’*,i}€€i’ The pisafiéngs 311$
“”1
u};”?,..
avicie11c.{: c£ear£§;” diacissss that {ha rsspaxifient has met
deseriaé the petitiszxer, 3:311: it is the patitienef tv}:t:_h$éigs:._T£:§~:;3t
the ;:’eS}§s:}:1£i€:3;t: away’ fram hm’ mat;::’imm:i3i hQ’iiSE2.”‘
grouzlfi’ 33.32:) Elfi is mfi éhgibie ta g{:I.. cii’vre, {ha point for i’::. f;ia;i}$
aflfieai is answeltd in {ha aiiiffiififivéi’ V V . ‘ .
14. in the yeszgit, t£1::jvj4_L:é1-fipeazili .h§§§and is
tiésmisseei The 3; : .. :Li¢¢ree fiasged in
§V3{1.%\E’c>, 1 1% 1[i2Gi§3 0n ,?<h:t§ :3:i§ .;;:'f.»j:::'é'~V ?'*.LgQi!;§oI1a} mncipa:
." ;;"g._»<.{(f_
éutige, Cr:{n<§'i7z":m€fi. The ;;:~a1'*.15e3 1:0
& Sd/in
Judge
Sd/-
Igdge
:~sg£;~