High Court Karnataka High Court

Smt Mallavva W/O Hanumanthappa … vs Shri Hanumantappa S/O Kenchappa … on 17 November, 2008

Karnataka High Court
Smt Mallavva W/O Hanumanthappa … vs Shri Hanumantappa S/O Kenchappa … on 17 November, 2008
Author: N.Ananda
it: THE HIGH comm' OF KARNATA§_(g-'i'*«'4«' " 
cmcurr BENCH AT naanwggx A  " A
DATED THIS THE rrrfi DAY  
E3$?QRE «-     %   
TI-IE HON'BLE MR.Ji{$r1cE   J
CRIMINAL 

BEIWEEN:
1. Smt.Ma1lafW5*._     ~
  

Age: 28   
R]O.KI3Ii1ba§'=§;I_1}fl vifiagef ~ A " 
New feaiciirag C-[d~.Tippu  ' -n"n..'~~-- 

  . _'
R/O, Tq  

(By 'S1-i s..~€;.VM*axafi_amavssr, Adv.)

     _____ 

 ' Haafimaiimpm
 
Age:-36 

'  Tq 35. 

Rf  viflaee
.. . Rcspendcnt

" 'f  A A  -C.K.Nm1:ndra, may

This1ev$iao11peti1ion'mfiMun:icr%fianoi'

u  praying to sctnaafie the impugaed otcier dated

26.'?.2908passedbjrthcPrl. D'mt.&Sesai9n:sCom't,
Dharwati in Cd. Rev. Petition N£>.2[2006 and thereby
oonfmn the (mic: passad by the Pr}. Civil Judge {Jr.Dn.} as



Prl. JMFC Court, Dhmwad in 
23.12.2004.    o

This revision petition  on ..£u;~ 
day,thc Courtmadc the follow'mg':,    '  
oaofia

The first pefiflooér_   ~. respondent and

second pcfitionor is petajoner ané
respondent, and negbcted to
mam’ tain A uopemoner foer herself and
also filed a petition u/3.125
Cr.P.(3 ix;’Gr1;Mioo’;§¥o;49j£999. The mm court hm held that

msgondenf’ fiéglootcd and refused to mam’ tain

and mam’ inenanoe of Rs.350f– p.m to

R3250] – p.m to second petitioner.

Tifiérofom, respondent was before that District Court in

Rcxfision” Petition No.305/2001. it appears, during the

” gieazfoncy of revision petzifimn, both the pmhies % a jokmt

….:§1emo and requested the court to cfiosc the matter.

A niia ,th ttc losed.

coo gly ema rwasc H,

the first

Thcrcaficr, ‘A

Cr1.Misc.No.200/2002 for ”

of the order passed in Revision .. :1′

The learned trial judge thaf 3:1et;

settled before the Ada}£1tii…1′?.8.’20f3′.3~A’ 1:he1efoIe,
matter can be {Sessions judge
accepted the ozdcr passed
by the the pcfifimners are

taken up for heaving, learned

Counsel fofmadc available copy of joint memo

3-.8.2(}02 parties on 17.8.2002. As could be

jqint memo, matter had not been rchred to

Jaint memo does not bear the signatures of

Conciiiéitflrs. Above all, the intnxest of minor petifioxicr has

“:. ‘ taken can: of.

It appears, petitioner-wife had ageed to join
zespondent~ht1sband, on a promise held out by rcspondcxzm

husband that he would take proper care of petitioners. It

‘I

Q»/\~~.4″‘”””Q*

:4:

appeals tho mspondcnt-husbaml had broken

Therefore, the petitioner-wife filed appiirxatioimax .,

maintenance in terms of

Crl.Misc.No.49]1999. Assmnmg foi*§ ‘tvhi1cV lscaiaongr-V. _

had agreed to join rcspondent’ 4bo’£:’ozwo tho ‘lgok and a

joint memo was filed failed’ to

dischargta his obfigatio_I1 t9 and child,
. éve1jxr” ‘ the order of

mam’ h1;mc’;Y§o;’49/ 1999.

judge without considering all

these » the pctifion. From the
dojgiijments mawgioavéflaiak before the court, it is not clam’ as

‘ ..f;_I;c joint memo was accepted before thc rams’ ions}

._ thc lok adalath. In these circumstances,

order cannot be sustamed’ .

V 4. in the result, petition is accepted. The smpugmd

oidcr is set aside. The mattcr is remanded to the learned

Sessions judge for rcconsidezation in accordance with law.

mg C_,@Wpw.«L.

:5:

However, it is made clear that obscrva.t__ic§f: # 4′

tins’ order shall not be read as c:;pb1*cssic_:x’1;”’0f:::'(31c)’21110;””v”£1 ”

nmrits of the case.