High Court Karnataka High Court

Smt H N Smitha D/O H K Nagaraj vs Sri T V Shyam S/O T M Vittal Rao on 1 September, 2009

Karnataka High Court
Smt H N Smitha D/O H K Nagaraj vs Sri T V Shyam S/O T M Vittal Rao on 1 September, 2009
Author: Mohan Shantanagoudar
_ 1 _
IN THE HIGH COURT OF KARNATA KA AT BANGALORE
DATED THIS THE 15"?' my 0:: SEPTEMBER zoos;

BEFORE i

THE HON'BLE MRJUSTICE MOHANEHAN'i"At\t§§;E»OtJvf3.AE:1 * 

wan PETITION No.1241oz2oo9 

Between :

H.N.S;mitha,

D/0 H.K.Nagaraj,

Age: 32 years,

R/at No.41, "Sriranga" '- V j
lst Cross, MICO Layout,  -- 
West of Chord RQ.acE;,._V  ~ ..
Mahalaxmipurani,  ._ . A    V
Banga1ore--86_=i'  '     .. Petitioner

( By Sri Kfrs_hna  :Ad$}?o¢ate )

S/.0"r..M.Ex(1tt.g1'VRao 
Aged about 35 .y6':ga1"s,

:  R/at330.3952."}."}urubiksha"

4"' Main, 1'----7'ih"'D' Cross

« --   Bar1asha§1kEi;I'i 2"" Stage

_  'Ba»ng:11_Qre-'72. .. Respondent

P.B.Appaiah, Advocate )

This Writ Petition is filed under Articles 226 8: 227.’p:of.the

Constitution of India praying to quash the
judgement and order dated 21.4.2009 made on’:«I.AA.:NojiI.
M.C.No.2134/2008 at Annex?ure-F pending on_.«t11c_:I w.

Addl.Pr1.Jt:dge, Family Court, Bangalore. « ._

This Writ Petition comingon_ for paveiiminaryd-hevaringdg this ,

day, the Court made the following”;

A joint memo dated duiy signed by
the petitioner -thextheir respective
advocates. on record. Both
parties are Court. Both parties agree

that the interini.,an’ange1n_e’nt contained in the impugned

–‘worderV_d’ate_d 2p1.4.20Q._9__.i11 respect of the interim custody of

Vdnfiinor -Saturday 6.00 pm. to Sunday 6.00 p.rn.

till the disposal of the divorce petition

iw’£..yC.No.;?.i.3_4V/ 2008 by the Family Court, reserving liberty

parties under Section 26 of the Hindu Marriage

f’/5

Act. Consequently, the order reiating to interim custody
passed by the Family Court stands modified in

the joint memo.

Writ petition is disposed ofé;ocor§ii:1g1y.’: 4′ v it

% ieE_3d[£eoeH7
VVt-gY3UDGE

«bk/bsn 5