High Court Karnataka High Court

Smt Vidya Rani @ Parvathi vs Sri Shankar Balaji on 1 August, 2008

Karnataka High Court
Smt Vidya Rani @ Parvathi vs Sri Shankar Balaji on 1 August, 2008
Author: N.Kumar


-….. -..-was 1-aIJ\vI\E V: l\l’|l\l’l”ll.l”\I\I’| l”H|JI’1 LUUKI U3′ C1

3% mg I~fi£§H mum’ 3:? KARRATAKAAT Bmagigsea

mmg TI-E53 ‘fiem 1»: my 0? j , _

“f’I-E HQHQLE
wrr PEETEIOR Ré3,’*§_V:I23f§fi€§t’.’.’?;(GE-V?:”*7f7:.’_I.’V}. 1

E 31%? ”’%YR AA
may SE~IfiI*IKA§
aaam mart % 2 A
9.1%.. 3é::s%,% *a*%3Lw::K;% 1; %
M’ §l?J,’a£.P;”2§2%€§A.R,
. ‘ ‘ ‘ H ‘ ._ H”

{By may ammgmmfiafiam assomms – Am

fsflx

, & 2 J %Lj%;:sR:%srmm~;§éRB-gm

‘ % 5.32:; §~::,3c.}1mm-zasmxgann,

A % k ;q~i3gEé.§I’1»&}%$~fiJT 33 yams

t.f”;;*.i;3%§éié3;3*Ia.?~UI%ATH
q %k%m::3;%%~9;2r&, 4&3 Man:
2&2’;-:%a%mss,

-a.é§.s%:a%amRAM, mwm.

” RE$P’C?RDEH’I’

« [ ‘g;ayg§:; 3 MTARAJU & $3333 ~ Maw

“§’§fiS WET PE’I’I”fi0H IS FILED UHDER ARTICLES

%%%k-£25 am 22? 0? rm (2QI’€S’I”I’IU’I’ION (3? 1mm
A’ §A'{}Zfifi TD Q’E.Ifi?.I-I TE-E GREEK HT. 2?’.’?’.2€¥)6

Pifififlfi-E Q19” §.A.§¥G.m IH M.C.1\I£’.).2{34[20{Ll3 VIBE
$333333 31*? ‘fffi FEE GF TI-E COURT OF TIE
JT,TK.%F?a, Faamv CGURT AT MYSDRE, EH SO FAR AS

RE~4IE:€’f»T@{‘: TI-E APFI.;IC3A”I”I(L}E TE} AH’ EXTENT 0?”/’

“Anna: : ran… 1.

. …….. \rVr\aI\I va uvnnlinlflnfl l”|EL’!l”l LIJUKT OF KARNATAKA (:1

{MI

Rs.1?m::;=- PER M$R’§’I+I as Mammnancajkam
caagmmgmv Anew :.a.2m.m m as % n

ma WRIT FE’I’2″I’IOI~f ccymezjf’ c;zi%%r*iifR
fimwnzawma: &
aRmERkV. T % A
§~’:~””%hfianm* baa 1″‘@a3″Ed’ ‘ V’

aasf film

mg ‘Jf’11e:i a Penman
MC Eiifif €33? Mysom for a
dmegsfxf mm” between the petifionmr
am i:9;?;-§:¢’– at Sri Ganapatlfi
Mysare

‘?.12.2mfl The was

flfiar marfnaga, they ware

at Mahysia. After ‘ , ‘ ea

aréuéa the mfieaa Rwpomlent brought the

V’ m Eiiiysom azfi hf: ha’ at her pareazm place

m km has am a petiizican for déuorcez. In the

mid mwimrz, pefi’fim1m’ am an appfieatinn under
smgfié 9%’ :55 Hindu Marriwtt Act far awarding
in the afiéavit filed in szzppurt 0f the

.. …… .. – ….-u . –u-u-n.n\- vs -u-nu’:-In-|I\r\ I Il\7l’l BKJUKI U!”

agpéisgatimz, $1115 aawrted tha$.t11a mspondcnt

3.3 kamdafirsze mlfi af R3.5fl,fl§3j– as he

a Fragvmz Engimar, he owns aV4;:§;:;’, a

bala.%:.:~:-.’: aafi sfime Mamczh kg”

mwarzis mam” tarmac. 5&5 AVV.j&::&ug1?it ”

Ra-,255EZ3§f? anti
Ra.2€?;%(1I;’- ‘mwardé
$3.. ‘$3 of ubjectiona.

zmpaza mag in the said

naturas cuf cmphoymnnt,
whether he swan £1 car, a
hmagas _ szxgril *5 1:: s . Unfermnately, mm’ at

‘ V’ the af9%a:’d mmneriai on recnrd,
has awazdaa only Ra.3flO0;’- as

mm inxmfacmastzzis

“”£’Em’aaf$raa, the petiirio-rm’ in befcme: this Court.

~%.’ Iwzfi «mammal fer: fig rmpondaxxi: supporting

‘ ‘thrz émpwmed mafia’ mntendfi ‘tlrmrzgll the fauna stated

in $23 . in supgxsrt of am applizzatinn. fear iritcxim

mmm £3 mm, the rmperndaem: is man: wzitltuautk/’

11:4′:-n u

..1….. av…” V; Ill-‘II\lIl’lll”‘|{\l”I nlvfl \.-IJUIH U!’ KAKNATAKA C’

ewészgrmeazig fie is iiving with 213% parents; rm

iricleynfiexii. mww af ifimma afi

awawi aw? Rs&.3m!- is just and; ~

§.rtzm’§s§en::e is @113 0111:.

Ea mrfcaerzal’ 1%

“£113 rmpcamsznt 11%. he’ «:’1<:Jir1g as
mamma ém '$9 :};e% In the

amema a3§ Gaurt to show

tliat. ~ izzdeparxdent source
af balaxwe, it 'a hard to
thm can live in a
I — fiifiss ckcumsmnow, I am
ma,%x1'baJ::zanx:e ramuirm

in %%a%

mard tn the facts :31' {ha (saw, the

"gag par-tig=.-5., the place where they am married

fifsis. fair: that the pafiticnnar has to live in Mysom, I

'S mfipar m award an adfiifiarml sum nfRs.'?DD{}[-

~33 maizitmriatze i.e., in ad} Rs.1f},OQOI- dis the

.– par Jmmh which 2% mspcandezzt hmein .

k/