High Court Karnataka High Court

Smt Yasmin Nigar vs Sri Abdul Mubeen on 12 November, 2008

Karnataka High Court
Smt Yasmin Nigar vs Sri Abdul Mubeen on 12 November, 2008
Author: K.Sreedhar Rao C.R.Kumaraswamy
I

IN THE HIGH COURT OF' KARNATAKA AT 

DATED THIS THE 12% DAY Q3 NOVEM§:ER"':fiGQ8 _% ' A x 

PRESEST  X 3 '

THE HONBLE MR.JUf:'$ '_1"K§E Igl;-v.E"'§REEL7§I}};4§4'?.. A1330 VA  *

AN13t%  '.  
THE HONBLE M'zi21§_;:;I.IS'1ji*:c§;I3;'QR;'HUMARASWAMY
M:s?,én32 OF' 3008

fv1'ié(:E,§.Q§w;.AI~VI"§§:l©"LI§3~Efi'i?SI:2XPi5VE1AL NO.'}'3?3 01? 2008
IN MFA '1s:;M:.2*t3<§§;s*:%%%M 

S1-$11.5.-.'{as:;1i11 

'  W] o..A"£3(.is},1" ubeen
 .:'_§ged..ab0't1t-:é}_i1 years
'-- R' ,1 at Ga'rge';t;.hWaI*i

'F...__ Nara3if;m*a Taiuk
Myzsors: District

 _ and 33330 at No. 104

 '  ' Ur.i*ayagi1"i, Mysore

Niahadevapura Layout

 APPELLANT
(By Sri: $3. Nagaraj, Adv)

flfi;

1 Sri. Abdul Mubeen
S/0 Late Abdul Rab

%/



2

Aged about 56 years

R/at D.No.294'?

Madegowda Circie

1st Stage, Rajivnagar

Mysore.   

2 Division C€)1'1tI'()116I'/ Drawiiag Officer"  - . «. " "
Depot No.1, Baxmimanpap " V' 
K.S.R.T.C., Mysore '      

    RESPONDENTS

{By Sri: Syed A1r;jad,é.AAtit'¢cat@._ for R'I"~ 

G.A.K.~. _C3'c1wc_1a,;V'_:"s.d\;*z;~cait<a_» for R2)

This MFA is fil€€1fuI1dA6I' Sécti'e3:;"'}9(1) of FC Act
against thc..0u;k-yr aind :c3<::£:z'a¢"'dat,cd:"j'17/4/2008 passed
in O.S.NQ,j~._}€=j2._006' on t1'_1e}fil€: Vofthe Judge, Family
Court, I%éf[ys3_:i:3e';""€:ie»cT3j::*;i'i"1g  5L1it for restitution of
c0njuga1I'igIfiis,v 3  ._ 

IN MFA"b3C}.?3?"3f20@:3':

 A %      

 '  VSm1;."  Niger
"' . _  /«G";A.br1'u§ ."§.{'i1bcen
Aged abo1;tT"43 years

Rf atv--_(1}a;:'geshW81'i
T. Narasipum Taluk

"  AA Mysafe Distrizzt
  also at N0.104
 Eilahadevapusra Layaut
 Udayagiri, Mysortfi

 APPELLANT
(By Sri: D. Nagara}, Advocate)

 



AMT):

Sri. Abdul Mubeen
S/o/ Late Abdul Rab I _
Aged about 56 years  "
R/at D.No.2947
Madczgowda Circie
1st Stage, Rajivnagar
Mysortt. '   --  
". '. -. RESPONDENT

(By Sri: Syed    .

This M;g*'A, is ffled":1n;1erj-.SeCt§p:1 19(1) of FC Act
against theji J}iT1dgt1:L:n1£:  Di-':<':rer3= dated: 17/4/2008
passed iii'  15:."/' 2.006 '~o§1__the file of the Judge,
Family Cguifg My*30r&,"_' décfeééxlg the suit fled under
Order    of  OF CIVIL PROCEDURE

for re st§_tt1tio;a.,§5i":--i§ei§.§1:i§aI"rights.

 " These"',}¢z{:iHs}:e1i%311eous First Appeal$ coming on for

  Héérhzg 'this day;"sREEDHAR RAG J., dclivcrcsd thc:
 » 'f€'1.10*'€iH%=fV"'~-V

JUDGMENT

. are present before the Court. They have

” iilgdvvihe joint mama duly signed by them. Both the

are disposed of in terms sf tlile joint memo.
” Respondent No.2 in Appeal N0.5032/2008 is directed to

pay f~?$.?5,£300/ — to Smt.Yasmin Nigar wha is the wife of

§\

the respondent. The balance axnount shall be payabie

to the respondent.