High Court Karnataka High Court

Smt N Savitha vs Sri A N Naveen on 6 February, 2009

Karnataka High Court
Smt N Savitha vs Sri A N Naveen on 6 February, 2009
Author: A.S.Bopanna
IN THE man coxxm 0:: KARNATAKA A1' nAN<;,a.}f';?§i2i#:*»{.%,

HATED THIS THE am DAY 0? FE3RuARYv2<)09'  '   %

BEFORE 

THE HON'F§LE MR. .111vsT1<:i%;~{§'s:iéoéA:§N%AV A.  

awn. PFYTITION N'€):_"2?8/.§(}£}7'   
BETWEEN ; A" M

1 N SAVYFHA W/O AN NAVAEENE. 
D/{3SGNAGfiRAJA '- _ ' '
AGED A5501}? 31 YEARS   - . .,
OLD N039 {NEW NhO.?_;3}---~"  *  .,
1211: mass, SUBBMAH R_C}A¥)
KoDANAr;£xRAM'?URAT;..Mm,L€,sHv1ARAMA
BANGA§,oi?Ego3  '  

2 MASFER' 'f§KAS».SfQ AN NAVEEN
AGES ABoUT"5Y'.aARs"'*--- ' '
01.32: N329 (NE»§§2'._N'D,7"£:,1 
xzmcaess,'-N suaasuan ROAD
KO§ANAD£RAM?i¥RA;' MALLESHWARAMA
4  BANGALORE-G3
 "~:.R15:PRE,sENTEm_3Yv HES MOTHER AND
A _ " N.F+.'§'{IRA§.. GUARDIAN. SMT N SAVITHA
  PEj'{'iTIQNE.R No.1  PEWPIONERS

" s:3§'sfi;V'isé5@Ht§"KAR M DESHPANDE, ADV.)

 ._AND: ~~ '

% Q3: r~':'i~z;e.vEB;r~: 3/0 A NACARMA

AGED' ABOUT 36 YEARS

~  Ego GANDHINAGMZ', arm CROSS
  _ "_E's" BLOCK, SHIMOGA  RESPONDENT

1:

Snlcmniseti fin i’?’.4.2002. Due tn marital

petitiontiar and the rcesgmndcnt are resaiding : V’

is smtm that the saetmnd petitioner ”

petitioner. The petitinncm herein

cm the parents nf the first at fimt = L’

petitioner has no indeper1dent…s{¢’i3uwa_V nf iismd the
smttnnd pfifitifitiflf is pfiéssi-.n.tlj.’L. }3:;!r’Vl’i:I'{“‘§.’I’}’V§F§[“i£,c;> ‘}’]l’_S mhooling at

Bangalore.

4. ‘t::vz§.\/:°. }vii1’stit11t::=:ti a suit in
0.3. Fiangalmra seeking
maintcnxé.m:¢ from the respondent since

accmfiing = tjl_ic:”.rz1,’;– tiie Vféégmndent has failed to maintain

tlw: fifing of the said suit, the

to have filed a gjaetitian under Sectinn 9 of

Act awaiting utsfitllticm of ocmjugai rights

‘pefiding in MG No.2[2OQ7 an the: file af (“fivil Jurlgc

A .. ‘ Shimoga. The Eearnezi aollnsei for the petitioners

ggantrrnds that they are unable to appear in Shixnrga and

Jag

whct.’he:”r the petifinrzer is jtlfifififid in staying 3

nespnndent an as to entitle herself to mamtfinafltaé

an insane which would be common tG both;« «_

6. For thf) said reasonse, ifiiizy ‘Vstcauight ‘V

for Inquires tan be gzaantgcia {he fiéfifionvvimnding
on the file of Civil J11dg(x:4″(V.%,’9..__1″.’¥”‘.fi*:} No.2/200*?
sh:-xii stand ‘ to the
Family along with
0,S.No.,3–7Q
1% di§apns.ved of.

& % Sd/-3
” %%%%% Tudgé

i .. _L % Aka/bmhs’:.