.. nr-uu1r1n~|l_\rI. mun uuum Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH CCU! III THE man ccurrr or xnnuxmu. AT : Datad this the 25* day cf :r=ébrua§'y5 semas THE m3u'aL£ mt. jusfrzce in mminfi k flflfififlg 521 R _Rz!&HUt1jxC_HA§(¥3AVART§-filv % sfo . AGE:§26"fR$;%L/XCIHGU & No.14-%7a, mgn<,A99A:¢ApALvA % k L Psrmonea (ay Sr§:. R Kazsa ADV., ) aim--u'-u'.n % rarssmzraa r:;o94.F.suaRAMANzvAM AGE_:23 ms, Hxrmu, am rm.23o/57 = n moss, Mac mvow , mwmmmn samvms FEENYA am PHASE BANGALORE-58 RESPONDENT
(By Sri : G V NARASIMHAMURTHY, ADV/., Wk C/R )
.,…….._=: ,-….m -..uum up mmnmxn men comm or KARNATAKA HIGH COURT or KARNATAKA 1-new cow:
mts W.P. Is FILED PRAYING 70;: QU#~’§H”‘l?iffE_V”.
xmwcsmeo cases: 91. 5.9.2903 czzr-“fry-re II 4
PRINCIPAL Juuc.-:5, FAMILY csum, B:a§lNc§.fi.l,i3l§E.’.;ill’Iall’a§§?A
Iv IN MC no, 135312005 on ape A’F.lll,H.!(-E..’v: A
This Writ Petition la-;_a_ hearing
this day. the Court mI.a_;3e th§’fi:!Zif:i\_r’ia§.:_V.’ 2 ” ll
Tha’l1’an§itlovrlér:lil’.é;’s this petition challenging
‘ the onjir paaolad Family Court awarding an inurim
pf Rs.3,000i- per month and ‘ litigatian
.. ;Thu material an record disclwes that the
and tho mspandan: wars studying hoatthar. It
‘ilk-l:i:1e specific case of the patitlaner that he was forcibly
be the raspondt-mt. Admittedly, the rmpandant 8
pregnant. The petitioner has preferred as petlfion under
Sectlon 13 of the flindu Marriage Act, 1956, seeking for
— — -~-; 3.. ..m….-“nun mun LIJUIU Ur KARNATAKP HIGH COURT OF KARNATAKA HIGH CUUKI or KAKNAIAKA HIUH LUUK
able-bodied person, is bound to take can cf
fis new pregnant. Under the circun-aafcances;-,~~”
said that the Family Court
paging the impugned erder, whigh ¢:.aIk_ f6r 3
Accardingty, the Writ; fig :i’i’4rfiissé’d;-.
“ms