' BANGALORE ~ 88. .g. 'm1=: HEGH COURT OF EAENATAEA A'? EANGALQEE DATED THIS THE gm DAY 01? JUNE: 20: E PRESENT THE: HONBLE MR. JUSTICE V. G. sAEféfA1eE<§§"A-" H
AND A-
THE HONBLE ME.JUsT1cE.RAVi ‘TMA:::$2:A3~;g r .
C c C icIv1L1’£’«:§1′;’–‘271 cipzm ;
BETWEEN: ‘A
SMT. SALMA BEGU1\/L ‘ 7
AGED ABOUT 24 YEARS, ” _
D/O MoHAMMED.__JAMADAR, ‘ _
NO. 12, 1s’t’EEo:?R; 2N9 <::i2ass;~ A '
IMAIN ROAEL, 'V .. .
MARUTHINAGAB, ‘
MADIVALA, ,_ ,
BANGALORE 68. I”; ‘
__ — _ ‘ – COMPLAINANT
(BY SR1’ Es RAVINTQRA;
A__.i.\lQ:_ ‘
* _ IQE3_AL;AH1′:/IED JAIVEAEAE
” AGED ABOUT 34 YEARS,
/:3 AHMED W’;-BOOL JAMADAE
Ne:-:1. £O’c’é,:”C’gRQ{UEV”D FLOOR, 1 BLOCK?
JEXNAPRIYA ‘A PARTM ENT,
KO’E)IC}._IIK-E<;ANAHALLI,
BOMMANAHALLL
ACCUSED
THIS ece IS EIEEI3 U/S II <35 I2 OF 'IIIE.«e.I;II§I5I:*E.IvI:I¢:If
OF COURT ACT 83:' THE COMPLAINANT, H'_E _
PRAYS THAT THE HQNBLE HIGH; ::;rQ:IIzT_–"E"E" *IIII;»EIiie~EI:; III)"
SUMMON THE ACCUSED EOE ;WIL§,.;I*TAAU]L"'-Di$OBE!j}IENCE;
OF THE DIRECTION ISSUED EYVrIéIE LEA I:I_wED'~
JUDE IN ORDER DATED 2N1?'–__§'E_CEMBE_R 2;G£._O""3f313g:'3§3E§D EN" '
WP. NO. 28II3/2010 VIBE ANI<;I~E§<;IIEE-C; I. ' 3
THIS EEC e0MII§IG.I_<3N _PidRvE_LLIM!.NARY HEARING
THIS DAY, SABHAHIT .%I'I_IE EQILIQQWING:
cQn:p_1:EIinf_,_isV
_fiIe'd ging disobedience of the
VisitaI?I0n_ -by the learned Single Judge in
WP. Nd.Q,€I31I13%1vO'..dt..4':(}§;i'2.2OIO.
is averted in the petition that the
Ifeێ__I_3V(II1'd'eII't taken away the Children and the
pefitio:IeI*;'é0I11p1ainar1t is restrained from exercising her
*s?i$f[9.fiV(}Y1 rights as per order.
/ E
9
‘Ir
,3,
3. The iearned Single Judge 1133 set
erder passed by the Famity Court and the_
filed before the Family Court has been =
order is executable under Sec.
Acts 1984. A h h V ‘ h h
4. Having regard to ef eaese, We do
not find any proceedings
under the Contempt pf Article 215
of the i:A–vv”hee’6tding1y, contempt
petiti(>Vvh__iVs:’ to the complainant to
file before the Family Court.
A