High Court Karnataka High Court

Smt Nagamani D/O Hanumanthappa vs Umapathi S/O Late S K … on 17 April, 2009

Karnataka High Court
Smt Nagamani D/O Hanumanthappa vs Umapathi S/O Late S K … on 17 April, 2009
Author: K.Sreedhar Rao Gowda


THE }%fiTfiQN HLED Lys. 135) 0? THE ifigfig _

IVEARRIAG-E3 ACT’ SEEKENC} DECKER GP’ DIVQR€i}E;:..”

This appeal caming on for hea1’ing~€§i3i§ K x

RAG, J., delivered the fallewing:

3umGME§T*:.

The appeiiam: is the wfii:;’ _;:csp<§n':1sn.%;'E is me
husbanfi. The marriaéé VA t:<:-bk 2;:é:1_ 33.2905 af
€3hitra€.1u1'ga, file; _jf:i13__$ba1f:€i pét$i'.imé.. §;$tat€§. that the acivecate ciiai net communiaate

E7]1€ s;£:a.g$z;:si.’v €116 pmce:-striings 311:1 the adjeumed dates from

V’ ‘..rfi}:311é”7§{‘Jr time, thfiffiffiifi, she couici net take affective stays in

* the objectixms fiktii and to resist the (3336 of the

” H_§1’i1sba_2:1::1. Since the flecree being a’viz:}e1:1’£;1§ an exparte

decree, in the intemst 0f justice the decree passad is is 136

4/

set. aside. ‘T116 matter is remanéed to the trial ” 3
trial in acc0:*::3.a11»::e with law by giving gcaraper ‘ 1:r3
the appeilant. Accordingly, tha appeal b« V A V