High Court Karnataka High Court

Sri.Dharanendra S/O Padmappa … vs Smt.Savita W/O Dharanendra … on 7 September, 2010

Karnataka High Court
Sri.Dharanendra S/O Padmappa … vs Smt.Savita W/O Dharanendra … on 7 September, 2010
Author: A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD

DATED THIS THE 71}: DAY OF SEPTEMBER,   

BEFORE

THE HON'BLEJ MR. JUSTICE A3 "B'oPANNA.C:_" 

S

R.P.F.C. No.340/2069 

BETWEEN:

AND:

DHARANENDRA ,  
S/OPADMAPPA ASUND!  _ ;
AGE.28 YEARS, A '

occ. NIL,  ,
Now R/O.MU_M1'G_ATTI
TQ. DHARwARD,;iA'E»"' _ _  
DIST.DHARWA13,   

'  ._..'PETITI(]\JER

(BY SR1." RA.AkIA3H.1§i'L§A..R;'1§, 'GUaNJALL'£I, ADV.)

SI\/IT.SAVuIV'FAC . V _ _ 
W/O;.DH_ARANEANDRA ASUNDI
AG_Ei"¢.27 YEARs,AA  CCCCC 14 A

EAQCC HOUSEHOLD.

  1{L1A1\2r.sH[R_:\z ,é;1;~¥.1$i1:3

s,(o--.DHA;é.A.NE.NDRA ASUNDI
AGE. 3 _YE'.AES.

  KUM. "s,1§REYA
 V' D / QDHARANEZNDRA ASUNDI,

 _AG_Ej,* 1 YEAR.

'ALLARE R /AT. SAMBHAJI NAGAR,

   VADAGAON, BELGAUM.

*'%



{Q

RESRTS. NO. 2 AND 3 ARE MINORS,
THEY ARE REPRESENTED BY
THEIR NATURAL GUARDIAN

MOTHER I.E.,RESPT.NO. 1..
 RESPONDENTS

(BY SR1. RAVLM. CHIKKARADDER, ADV. ROR R1) A

RPEC FILED U/S 19(4) OR PAMILY ACT AGAINSTVP’T’i%EP A”
ORDER DATED.2s/05/2009 EN CRL.MIsc.PETITIO~R».A–NjO..,b 96/Roots ‘
PASSED BY THE) JUDGE RAMILY cO1II’RT,”‘BELOAU_M’,’_PARTLY;
ALLOWING THE PETITION FILED U/SE4c.Ij2R51e’O’P._cR;’P.’C§f=EO::RA

MAINTENANCE.

THIS PETITION COMINE ON E-O:R;:’ORI3E_RS–TH1S DAY, THE)
COURT DELIVERED THE) EOLLO_w~1.NG:A ‘ ” ~ ”

Sri. counsel has entered
appearance fJOE’i;’_’vvsincevRrespondent No.2 and 3 are
the minor chrldrerl T3A.A5’f”T{e.S;’3Ondent is the natural guardian,
She is permitted reDr’e.S’ent’-tnedinterest of respondents NO. 2 and

3.:-%:SO’A D ‘ …… ..

petition is against the Order dated

7t’vd”‘AR.2..s/05/A2069 passedizin CrE.Mise. NO. 96/2008. By the Said Order

_._R.R’_fthe Family ‘Cvdurt has directed the petitioner herein to pay the

{..’_VVrnaii:itenan’Oe to the respondents. During the pendency of this

A ‘V:_’p€fi’f’iOH7§ the parties are Stated to have entered into a compromise

4. At the time of recording the said compromise, the
petitioner as well as the 13* respondent were present bef_ore:”-this
Court and have agreed that they have entered into _

stated in the petition. _

in terms of the above, petitiondstarlds di..s;V§osed?tif.A.V; vl\{e order

as to costs.

hnm/»