High Court Karnataka High Court

Smt Drakshayini vs K R Nagaraju S/O Late Ramanaika on 31 January, 2011

Karnataka High Court
Smt Drakshayini vs K R Nagaraju S/O Late Ramanaika on 31 January, 2011
Author: K.L.Manjunath And H.G.Ramesh
M.F.A.N'Q.?'764/2020

INTHflBHHHiCOURTCHTKARNAIAKAJMFBANGALORE

DATED THIS THE 3153' DAY or JANUARY 201; 

PRESEN T

THE HON'BLE MR. JUSTICE K.L.MAN.;u_:§A';I{'.J.::~ _ 3

AND

THE HON’BLE MR. JUsT1cE:’I.:.GrRAM:r»5;s;£i ” ”

M.F.A.No.776472o1d
BETWEEN:

SMT. DRAKSHAYINI
AGED ABOUT 29 YEARS

W/O K.R.NAGARAJU .

1:)/0 SIDDANAIKA “

YARAGAMBALLI VIELAIEEE ‘
YE1,ANDUR’mLU’K _ , . ,
CHAMARAJANALEAR1iHs?:fR1cf1f–A…V ” V. ….APPEI.LAN’I’

{BY M/S PfvwafinmjLmsso<§'1AfI*E:é; '-A9w"bcA'rEs)

AND:

K.R.NAGARAJU.._4_” . ._
AGED ABOEET 39″n?:ARs’
s/0 I.A’I’§E RAMANAIKA

” ::I:I.LA.MBAL.L1 VILLAGE’ ” “”” ” ‘V

, KASABA HGBLI

‘c_muMARAJ.§NA§;zgi2 TALUK . ..R£§SPONDENT
._ ‘1*.H;sV’}vz;ifA..1s}Fi1,E:D UNDER SECTION 28 OF 1m: HINDU

MARRIAGE AGAINST THE J'{,FDGMEN’I’ AND DECKER

DATED ‘”1-4- 352-2’O”()9 IN M.C.NO.12/2005 ON THE FILE OF THE

‘CIVIL JU:)G_E:j{sR. DN} & CJM. CHAMAF€AJA.NAGAR.

AA “I’H.IS MFA COMING ON FOR ORDERS, THIS DAY,

J ., I)iiZLI’VEREE3 THEE F’OLLOV\»’IN(3:

5:/’ %

M.ETA.N'().?764 201.0

JUBGMENT

It is u1″1f0r£:uI1aEe that advocate for the appeilanfi

has no i1”;te1’esé m the n1ai.ter. IE. is the (12159 \vh€z’_;é=«_ ‘~.

dec:re<: oi" divorce has been granted by the Civil

{Sr.i):'1.}, Chama'rajanagar' on 141-31 {)ece1I1b<31' %

Wife: has filed this appeal cha11eng1fig"*«t11<: bf

divorce gzralzied. But unf01*tL1nate1y;f-1;hé_i'E:~is :51'.d€}£1_§7'il§ "~' { :7A

filing the appeal and the pr0vis4iV0r::_V of has bggnenfi

mentioned and index has also 110{"'?_)_'€:<:r: filléci. 'iipf
matter is lying over in this" {}0L1rt"17f)1'* $'cVé'1*g11 m0f1t'hs;" It
shows that appellanfs Coa1msc1'h$s v I16 –.i: 1=,1tV.€:'r¢st to cura

the deiTec;£S af1tiV.j get _0'r.;;1'e1" i0 "h i.s client. in the
céycumstances'; \&*€;'*: 'chi$1nj§;'k-3.'rthe appeal for non"

presfzcm i on.