High Court Karnataka High Court

Sri Ramesh S/O Shambanna Jadi vs Smt Saroja W/O Ramesh Jadi on 28 July, 2008

Karnataka High Court
Sri Ramesh S/O Shambanna Jadi vs Smt Saroja W/O Ramesh Jadi on 28 July, 2008
Author: S.Abdul Nazeer
 A¥\¥7'ij:': 

1.

..»:

IX THE mm: cvwm’ 0? KARNA’I’AKA_….__ ‘

{IEIRCUIT BEECH AT DHARWAD

DA”E’E}iL) THIS THE 28% DAY-‘O’§w:.:;,~;( 230:8″?

BEFGRE __ V _
THE Hr:>N’B:.E: MR. J{§S’fiQfi”*Sb. A:>;’i3U:; ;s;§A;::;5?Eiié”

wan’ PETITIOH .No.784,*:2m8F;Gm«ficFc3 ‘3

BETWEEN:

Rajnhesh

S10. Shamba1;1}ai;_}$di ” ‘ V

figed. abQut–v4_1 iig, ” _

00:2: Résaearcii f};ffic_¢:1* S<':ie:21_1:i:-at

R,/0. Pam: ' % .

Mah3rasht1fa’Stat’e.VV PEZ’I’I’i’EONER

(83,: Sr; %w;maga;g, Adv.)

S1in,t§” §;§;a§~éj:§I”_~vv..__ _
W)’ <3, Ramcitshr aiacii

_ figaii éabmit 3'8"'f;ears
'Doc: H011s+.=;h.01d Work
V Ci'; 0., Efingappa Guttappa Kamhii
_ fiicar Bfiérappa Tamyla
' _Ki;I'12';:~g€r£, Ra;n.:ibe;1nu5:

“~i”~iai§eri District .9 RESPONSEN’?

Sri. B,V.i:’. Ramana, am. for
” « «* Sri. Pzaveen Kumau.” Raikote, Adv. far C] R)

Thég Wm petition is filed unciéx’ Esrticles 225511;: %
the {“§0:1stitt1ti<:m. of Endia pra}-*i11g to quash I116, 'mgpugnaa *
Qlflfii' cit.14~.11.2Q{}'? jpasscd by that Civil Judge 312:2; " "

CJM, Gadag on LA. 2 in MI}. No.61/ECIQ-I4.'

Tiais Writ gaetitian Coming on far flay;

C0311: .ma(ic the fsirfiowingz _’ A.

GRBEE ”

Tirxoizgh this ma1:’t€;f’i3_ égfdgrs, hffsiiiisfint csf
Rearmed Ccunsel fer the up far final

haaring,

2. ‘Egg this ‘ca${»:; “ti{§é’—.;§¥3’Li{tio11ar has caiifitfi ix: questiozz

the otfficr_dat§3:iV.,V:%;’1″I{.£§{}G’%’ passed in N10. £0.51/2&8} 1:33:

V. ‘i§1§:VCi’§;3i1 CJM, Gadag, £v§:161″€§3y fix”: {so1::*t

Ai3,.€:i£€?f;§%V}f1.afii_V’g {ha illifriiifl ma3’I1te:1a11c& Gf R3.4,{}Q{}§ « {Q

iheAr§.{éV;p0;:{i’»{%::§Vi;’Tiha1’€i:1 and; §%s.2,${}G;’»~ E0 hm” e’iaug,¥:1t€::* from

“-., ‘t.1:€ dam v:3Af1~the pstiiicm {3}} date of éisposai 0f the saga. “i’h::~:

‘;g’f§§;%”§L%:§§:_%ar has fikrd a pfititimz in 3&8, F=§{::.§};f2€}§§ zzizaimr

_.__ S:5:€§%fi0:1 E.’3{}){iii} {ref the Haida Marriags Aci, {€355 iii}? sham

.”:§:& 326:’) an fhs £315 0? E116 Cizzfi Juiigc £81: £311.}, Gadag,

gaekirzg éiigsoiuégicyzz of héfi marriaga wiéix {rim rasp0ndii:1a

5
‘:52

3
§.’}uriI1g the §3€fI}{i€IiC§? Cf ‘£313 saifi C838, {Em .'(‘€3Sp{)11{i€§}1 fiieéi

21:1 8.§}§}3:C3fi031 1.91.2 iifldfiti’ saction 24 cf {E16 A6: §5xEé::.§<a:§.:;g

.i.11t::t2'i_m maintenance cf Rs.4,{§Gi3/ – '£0 hfirsfiif _..~

to her daughtaza: zmé Rs» .1{},{)QO/ » tawaxfis 1iiig8P.?i§i§:41:}"~§§Xg)§lE$€:'§K.'"

Thfi paiiisimmr has ésezzisstzid 'éihfi 383$ aj;3'}:)41icV:i£;i0:3,4.' "7'§;.':}:i{ vt:gc§I;i;j;

bekzrw an cafisideration ef the {five} c0r1i:¢1::'1ti011s0f,t'{1é gzzar'-tiés

has Imsseazi the afomsagid cralerg

.3. Learned Cotzsrargl Em' V?_%1~e f:eti%:i:;11e1' ¥a§29u}}d.–§:0:i1:end

that fiI1{'?7§i}E}fI 1"§1Ei{if};E€1*;§;~iff{C(§ :m%.3;*dt:t{} by {Em court bfiigw is
éxcassivsi ._;E{ is fi1:thi:*;*c¢f;§ér1éied the petitiener is siirawing a

take h.:m::_:: Rfi{.15,00G/- yea' month and hi: has it)

V'0fKi'2;3;S agecimfiarents. it is further »:":sI1t€11d3}3;i;'7}u§'§€I1TciIiC:ff':".sf§'€)I}3; the $311.63 of pfltiiion. G11 file M3133? izarasi

'-leaned ij:r 5111"is€1 for the respcndeni has seught :0 jiwtfiffg the

' '"':%;x3:.:VB":1g::¢<;§ mzfier.

5. E11 mg msuigig the writ psiiiieza su{:ca5:€–§:§;’~; L-‘iilé 1 ”

accaréingip’ aiiawezi in palm I diitctflxaz.p&ii%:§en§:i*§§r: g3f33’_’_ 2:313″,

intefixn mafixtsnagzce 0;? RS.3,QQQ/-1″_§}.flZ{.” ii”) i:;§£EE”:li,’fF.;:S’3§;}!§).§::E€’f§:’Ea?:firi:§.;\.1

and Rs.2,:”3E}{)f ~ game :0; bar ::k$;i1_fgh.£€:;’ fffim th€TV»:1.;ai:fi§”0fT..ffli:1g

of the apgfiiaatéofl 13.2. fig: ::ost_s;,_ »v._ ‘

{:3 …. ”