High Court Karnataka High Court

Smt Jabeen Taj vs Syed Badruddin on 2 April, 2009

Karnataka High Court
Smt Jabeen Taj vs Syed Badruddin on 2 April, 2009
Author: V.Jagannathan


RPFC FILED UIS 19(4) OF’ FAMILY COURT

AGAINSI’ THE ORDER D1′. 23.2.08 1>AssEi;> [__.;zs;
C..I\r§i’SC;.N{). 307195 cm THE FELE <31? THE:AV.A.lFf}':z§§i–1;:§:F3
{ZQURT3 MYSORE, DISMISSING THE PE'r:'rz;;-ms: ;?:L%%;£: ~

L113 :25 OF Cr.P.C.

THIS P¥§II’§’I’£CIN COMING Q;:s:’;»§%0§;A’mi>rs»€;.s3fS;§>’;~I “1*§i%3 ge.

my, THE mum’ MAQE THE;:TV;G§§)Lmwviz~ac} ; . ‘
0 R V

Heard Iearnecl c§unse_i§%:f viii féspecii
ef the revisicgi #3f the Famiig
“”” _A ;di;;<;<':Vt43ci against the arder
passed b§f the' ix: rejectizzg the petiticm

fiiezig 21/ 5 of seeidng maixztanance uf

}.?£I' inoggll by the wife and chiidren of the

L"':i€:§§§}021L'£<5§173VI;. » V V

"I};e3rneci caunsal for the pcztitjoners

K ,,s1.1'E.:-xgitfiad that ma: fzriai court was met jusfified in

— §:i–is :1§issmg the petition filed for maintenance, and

” W:i1ere£j; becausti: a sattiement had taken piace b&twe<~:I1

{ha parties mriier, tlgiis not a gaund ta reject the

of

maintenance petition and therefore the impugned

order needs to bf: intcrferad with and the petitiem filed

by the peh'1;i<:::'1erS'has to be allowed having

the scope cf section 125 sf the Cr.P.(3.

4. Leaxneé counsel a1sf;”}j3iaC<Bti.4 r$]i:$a:r1'{_;r.=:V 3:;

two decisiens in this regard which repoitefl £124. {Wig}? *

20:12 KAR 44:24 and I L(V2i;:=ji:;:%::;3 :;) m«;f:_5.:3% £9
Csntsnd that not wi€3iss§an§?%£iig’.c§;m£3i90iI1iS?%, the
p1’3titiCfI”1EI”‘S can still Ea; gain; of
mai3f1te:1a:1ce§..v” {_ Z’* V ‘ V

5. Vlearned cmxnsei
” ” t;h;§’Vv} e:spo:1d@nt submitted
that ‘fifimittfid the Compromise

exzteji’-ed _i§1t:(i §¢R¥€€fi’ tfiem as per Ex.R: and the 131

also sigaeé the said dozxument

K fiver: admits this and apart from this,

after tha”p%§ifies marriage got brake dawn on account

mg =*:5a;aq um:-ac: by the husbarxd, both 0:’ them

“tf1&:”éafi€r got marritzd and hava been ieading life: and

” “apart fmm that, the W petitioner Went to Dubai fer

$1

In

work and she worked £1136 far about eight moxigfihs

and only after coming back fm1:{1 Eubai,

petitioner thought cf filing thc p§ese;z_fi _’ 1 ‘

seeking n1aiI1’r.ez1ar1oe. Ullfifil’ ‘J-;h€:s{ : ‘czifauifisparxcggé; f

the ma: ceurt was justifiedgizfg dism:s.s:ing :h;a%;§¢tit:¢;r$%V%

filed by ‘aha petitioners {ha
amve Submissifin’ a1s;<')H Vp&aced
reiizamze far 1113; by the 18'
Pfititioner "

 ----------    sides anti on a
peruséti sf    court, it is clear that

there waé;L2′,1.%Vc11t:5*s:i3i2§:”séL3:t1eInent betweelz the parties

‘_ -:.aj$ p.r=::f E;:§:;E21_____v_§f1″¢ic11 has been acknowledged by

..I3″v._p£’ti£iECI}§3T herein, Rs.2,05,000/=~ was paid by

and in addition, a’ house was aiso

givan ..af1::1 pravision was 335:) made fer taldng care (2?

‘»€1f1é”:s;eIfare of two children and all thesa facts have

‘ tiaen taken meta of by the trial court at paragraphs 14

% and 15 ems order.

if