High Court Karnataka High Court

Surekha vs Suresh on 20 April, 2009

Karnataka High Court
Surekha vs Suresh on 20 April, 2009
Author: Ajit J Rahim
mfa 62'?'4.€)4

: 1 :
IN THE HIGH COURT 0? KARNATAKA

CIRCUIT BENCH AT DI-{ARWAD

DATED THIS THE goth DAY OF' APRIL, 2039 j ~  " 

PRESENT  . .. .

THE I--IC}N'8LE MR.Jus*rIc;«:'AJ1'm.t;urg§§A;}I_ _  '  
AND  V'    ._ .. 
THE HONBLE MR.JU.$f1*1gE JA'w}_§.D   

MFA No.62f:7#/,2GQ§

BETWEEN:

SMT SU-R-E~KHA., W'f;_{)_SURESH P1::1.'.1.1:
AGE 4;) YRS. ;~occ; '1?vIOi.¥SE.HO£..D-- WORK,
R/O 3s,LEs«;u:JDR:'{r:.H;,.T' "   ' -
TAL AND pm'. BEL{}L¥AM.__  

 -   . V  ...A?PELLAN'I'
(BY SR1. 2.3.1.. KULKARN-I, ADV.)

        

 ' siémt sL34REsI-.{,"s/0 YASHWAM' PATIL,
 AGE 4:.~:,s*:2s., jo<;:.<:; TEACHER,

 (3? sR;.éJ.R.aATAR, ADV.)

2:2/0.%AgJAGcm:1; TQ. SWANTWADI,
313?. KG£,H'1f5,-PUR.
"  ' ...RESF'0NI)ENT

 THIS APPEAL IS FILED UNDER SECTION 29(1) OF F'.C.

"  AGAINST THE JUDGMENI' ANS DEGREE D'I'. 28.7.04

RASSED EH M.C.NO.143/"02 ON THE FILE OF THE JDUCLE
FAMILY COURT, BELGAUM, ALLOWING THE PETITON FILED BY

 '"'1*HE RESPONDENT §~iEREIN U/S I3(1)(ia) Am) (ib} 01:' HINDU

MARRMGE ACT, FOR DISSOLUWON OF MARRLAGE BY DEGREE
OF' DWORCE.



min 6'2'?4.G4

:2:
THIS APPEAL COMING ON FOR F:'EP'OR'I'iNG OF
SE'I"'I'LEMEN'¥', THIS DAY, Adi'? J.GUNJAL.J., BELIVEREB---- '{'HE
FOLLOWING: .  

JUDGMENT

When the matter is taken up,» ”

appearing for the appellant fikts meg?) .~.>.1,:..<a.i't;i:'a:1"'g4't".i3$n_'.__ t+_-gs'

matter is amicably settled bcfm-'_c__ »

in Cum' m' al Miscellaneous rfif-g:1no aka
indicates the terms of f – gut: I. H H

__ 1' [the bet that the matter is
already 't11.c keeping this appeal alive does

not a.tiac_.

stfitnds disposed ofin terms of the memo filed. ..

sa/-_s__
Judge

Sd/-3
Iucldé