High Court Karnataka High Court

Smt Shivamma vs Sri Rangaswamy S/O Giriyaooa @ … on 31 March, 2009

Karnataka High Court
Smt Shivamma vs Sri Rangaswamy S/O Giriyaooa @ … on 31 March, 2009
Author: V.Jagannathan
   _,MYSC)R§34S?O 024

 'QR SHALAMALA, ADV.)

IN TEE HIGH COURT 0;? KARNATAKA AT BANGALQR'$*._V'

Datatiz This the 313?' day of March  3  is 
BEFORE 'w ",'ff_
mxzs HOWBLE MRJLJSTIGE VIJAGA?§NAT§iA.}fJ   

R.P.F'.C.NO. 1Q%5_/2003 

BETWEEN:

1.

Sm s2~;:vAmMA=”~.__
Wm RANGASWAMY _ ._
AGED ABOUT 39 YEARS, <

:2 RRAKESH -. I ~ :

S/C} RANGAs§5rAsgi*{_, _
AGED AB(‘j}?1}”I’ $I?E:§3R%}v:/.,,._\\ ‘

3 RSHRlJTHf. :K.V.’ ”

mo RAN{}AS%’JAMY~.V 4′ _–

AGED AB{§UTv14″{E£:R$;z.__ 1_

R2 AND R35.rz:-‘3 1i2ii.2~§4t:2’_R’:”3Q:_”‘..’?’
R] BY THEIR M_:)’i’H5::R ’13? RESPGNDENT

‘ ‘ .ALL.R’jAT NQ.29S, “f)WARAKE”,
4TH MAIN,
__8″?H_ “e;::R<';"}ssv§ "

N~EAR S.iU ‘$.55-;za’3wATHI SCHGOL,
BARK corgrgm,
BO€if%;¢s[}HI, =

PETITiONE3R’S

A ” SR1 RANGASWAMY
S/O GERIYAQGA i<jULLAiAI~§
AGED ABOUT 43 YEARS,

refused to Inaixitaiu his 'Wife 1101' ha :1eg1ee::ted her, but

011 1:315 Stilt?!' imgncl, he is williflg to takt: care of her

and it is @1113: tj't1c~: wife who left the 1:01:56 am

prfitext of s.eek:i11g sapamte shelter for her "

childrerz and that she is not wiilmg ts 3

parents of I'fiSp0I"iC1€I1i. In iZ}'"i"("'Z'.'.v:f_i£\"{11"S.(£3V0f_I'£i§V.=6€;i.%%éfii;1{;€,
cm mare than one }:1asA égiattfi that
he £3 ready and with and
children ' flit instahnent
to the availed by him
Vthe name of his wife.

T1113 iéfi ,g_:£€é2″ Qf the €Vi(1t3I1C€ Of the

h.us§3a:”:d and-.’::’1″t’E1s*: t::L1r$¢ of his cross-exanzizaation,

«_._b€e1″1:v”‘£’§§*’e::r’:.¢1g1*1i:. 91.11; ta Shaw that there has

be¥3_;f: :1;$i1t;§§1<'3.,} 1:"ef11sa} er rzeglezrt an the part of the

hzis-baziié :r;:"n1ai1'1ta§11 his wife.

4: : Er: hat evidence, thfi petitianer has else

' ":ifi;1':1ii::€d that hm" husband teak 3:333': fmm HDFC and

" "-3 site was purchassé if} her 1181216 and her hush:-amd

has 1363:} pagszing i:1s1:a1me:1ts to tbs bank {awards {ha

%

K I

5
the Gther two petitioners 1.6:. c:hjl<:ire1'1 of the

1't3SpOI1d€i'1t-I"}U$}3aI1d seeking tznhaxacerntz-I1: "of

maiI1i'.ena;::(:€.

i

Iudgajs’

;Dv:r’: