High Court Karnataka High Court

Sri Sunder Rao Kulkarni vs Smt Sunitha Kulkarni on 14 October, 2008

Karnataka High Court
Sri Sunder Rao Kulkarni vs Smt Sunitha Kulkarni on 14 October, 2008
Author: Manjula Chellur K.N.Keshavanarayana
 

IN THE HIGH COURT 0}? KARNATAKA  ' e _
DATED THIS THE 14:11 nA3m1«f     ' kk   2 u 

THE HON'BLE MRS Jusmzr.  k A
THE HON'BLE MR J:%;91*1¢9'3 f:§.N;i{E$H.4vANARAYAm
MISCELLANEOUS 5061/2007 (1349

BETVVEEN:

Sri Sunder Rao  _ = V 
S/9 Late Vasmieva "
mat No.8l3, 37""Ma'sn  _   
17"' "D" cross,6"'Phsse¢    
J.P.Naga.r, Bmgaiirg-e."78._   "

(133:     """ " "

.. APPELLANT

V Die
_ _ ghoat 23, years,
H Riiié 30.117, Ward No.18,
 5  Go__vin7tlanil§ya,
  1* Nehm Colony,
% Tfisfifiry  Beflm/~

 This Miscmneeus mm Appeal is mea uxs 19(1) of FC Act
 agairnstthejudgement flt.29.9.28EY7 Ed inMC No.21$/06 an the

.. RESPONDENT

» file of the I Addl.Prl.Judge, Family Court, Bangalore,

f

./
,

the petition fled ll/8 1;! anti l3(l)(ia) of Hmdu Marriage Act for

Marriage Act as he could do so in View of more than

being elapsed since tlw marriage between the paw ‘A é *

observations. % A ;

%Iudge

% Judgé

Kc’