High Court Karnataka High Court

Smt Shobavathi vs Revansiddappa on 20 August, 2008

Karnataka High Court
Smt Shobavathi vs Revansiddappa on 20 August, 2008
Author: H.Billappa

3% ms Hifiéi saw? 0? §<aRs4Am%<g% _

$z§<:u;"r 35598;»; A"? as:.2:.$;a.Ri.';:2a%% if)
3§FSREZ " %

“WE f-§@f’x§’8LE §”:.¢€R,V…%i..%4_j;S’?’E:”‘:.’:’E:”f_§%’;§3§i.L:’–{i=»;§’3’%”§?,i’§,_v_A.

QAYEE ws me 29*” {‘3}? 558133? zzgzga

R_P§E;:?..sa:é, %kMsk)3zfis:§é%?%

BE”§’3fa?§E?’~3:

3wsHa5AxsA1i:»::k % 4′

‘zfifffi QExzmxss;;;§;wm%.%A&T&«&%% L %

£’aG§B .&g$§;’.§v.{ ‘E€£.:.”‘{RE;> «

SCC %%vC3€3’SE]?€8L’§i}A; %
R.s,s§”H<::~::$';;s;a€:A;<%«k%

azszagggea "$3. % _ j '

§§§L8ARG;éa 3233*) % % PE"§'%,TfQ¥*§ER

{8g_;$r%.%£éS%W';%§§TH§a éamaév K was.)

'?R§§';V¢%é;§'SE$?§»i'?V?*A
3553 HANK/'§é;.i%s§7*%"HAR;%YA mam $%Rfi:§AR
1 mégx; A:;E§%;a§cu? 32 W3
am fisGT:'?EEC§.§é.T§.§RE

f §'§f3%_T ijfiiéfiiai %.i'§L§..fi\GE
% sasaagaag "$3

"€3i;ii.'2fBARG§ 3:31: RE;§:PQ%\E$E§'~.§°§

_ ' '(E35 firm 3 %*£fi«,§%A$i}?*«§§ 3 grgsam :zA:»<;<m;a, ,a§2zs.;

V

§~J

"'§"?:%$ RWQ $3 fééaé sgssggag; 9% me Faméiy a;sa%:::%L;:§:

against the away datefi amazes? ;'§§'§3§§7.fi:. u _.__§:z
C¥§'§£%a$.?a§e,?'8f2$§€ {}§'§ me fiie 0?' 'fie Efiisiréci .5.%':sa%gfe.;§'vé'~7'a%:"af2é%';,r
$01351. fiuibarga, fiésmisséng Efie preiiééan f%§§{'§..,;;:{;.€,fEef..;$§{;§§¢2i*;–.2

$23 af §r.F3.$.

Thés Wm Gaming am far :§Eear;:e%gi%%:§:;s¢j%e:*a§;;w1

mega the §a!£Qwing:«-«

eaéfigéi

Hearfi ihe §earr2efd.4_},§;ra.un:–%ei fag?’ i’€§’7E_E. $ E§’§§e$.

2. ‘?his revisis-ms d%re*c*ie*.i§”:.t~%g’%.-zigzst §fi.a..§§§ef dated 8″‘ June
29%? .~g,’2e2::«:;fefc§’ §ais~r;::,:%i Qaudg Guébargag éa

ci1£.,§fiis$:*§4§’.?8i2§§é;’A

3. ‘ B*§§€he.3::%g3_a’Jg’é:e8:’aréer, Ehe Faméigz Cong’? mg $§$§”§”£§$$&§

fiieé $3; $19 geistéanar ciaéméng mamtemansa.

E5 case af ihe fieiifianer és ihai she is the

§E§é§§’§{ *~}*{:.§d5r:¥”éé wifa af the resganéant 8&5 her margéage was

V’ V. $s’%emné§e§ with the respesrsdeni an 8,8.2%§3 at Srirarrz Eséamérg

— AA§:§E*%’a§9§Aa§z”:éga Viééage, Gisibarga ?aE:.2§< area fiésiriai. Af she Eéme

" 5? marriage, 3 szsm :3? Rs_4$§G§fii– cash arzé févé was 52?' gsid

was giver; a3 dawry is %he respencient and a sum 9?

L/.

Rs.1,GG,Q9Qf»» was $fi§?’3€ far ms marriage.

peiéiéaner §£a:’ad happiiy far abaui six m9n€fi$;..§?*;e;ré–3§f€&r,

respanéersi at the énszance sf his}pagefiifi,”$:$é%ied’%:Vaz?r.§é:=;§ng

‘ ‘ “Lea?”-..

the peigtzoner demafidérag sag’: agnfi gcséd arzé >'< sen?/'\aa§ v

:2? $39 muse. "§"hereaf'Eer, an fie; miééésszer
wen? ia the muse resé§s§§§€éé§_'»é§§ng w£t?;; éfier brsiherg
éhe respcndersi rfgfassedérz. §'é?r:..*i§<V.4F5Tfiasefsre, she has
ciaémefi mania. §$ E3 32%
giaieé, Q? éané am he is wing
§"r:er:e§{ ;a:1s§'W ézis %"3'°§Q§'§?§"§§'y* mgzcsme %$
R$§28,C§{T:*$;'}-é-". , if 3% bag gaggefi fa: masibéy

ma%:§ievz%1ai:*:aé :52 Qéfiératé er? R§.S,§§G:'– gag" maaih.

fafipasdent has regfiied {he psiéiéaa eafiiendéng

§§":3£°r:$ é;e'%%é§i§?'was gives": at féhe Eéme af mamage and fine

'V._y'§e%%t§er:éf';.%:ér§§y iéazeé sa.:§'€%; him fer emu: iézree maniézs arsdi

A '~ "'_§§§;Ve::?é:_a:f€$r. she 36?: the hause 52%: her awn. E: is $36 siaéed,

ééae Lifiéd £5 géak sgp quarraé by bréngéngsame SEES-fi§':$.

?2.s§??%s§", i% is sfateé, She pgééfiéener was afimpeiééfig E333

reggranéefii is gs Ea ha? gt-afenta' muse arzfi 3:33; fiimre. if #3

l«./

E3. £2$se:"§§:":§%'y,, 3% ffi§«*'§S§§§'"'3 §$€§€§{'}§"§ is §§%€:'§é;%e§?A. aEé's%§"'

§§"{%§3i.§§f"§€fi $555? §as$efi§ by –i'%1ie~».%3*a§::':é§\g '"1f;;§és§°%i'.V 3:';

M. ::¢%§g.§am§;23:35 is saezesy ge:mas[;;g$A[a;;;g% :%éa%';3.:::;:;a;§e;w% ;s%%

graswieaf n7sn:%§§y §z3a§¥1iar:a;2e§..3f:~~..?:§1& éaig' §'4"é'§;;?*357i'.E;'# gas' V'

§"E'§fiE¥%§'} fiem fine fiaié sfv;3¢§%%§s:*;.x""