Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mallikarjuna vs Shubharani
2023 Latest Caselaw 10663 Kant

Citation : 2023 Latest Caselaw 10663 Kant
Judgement Date : 15 December, 2023

Karnataka High Court

Mallikarjuna vs Shubharani on 15 December, 2023

                                                -1-
                                                         NC: 2023:KHC:45816-DB
                                                            MFA No.6664/2022
                                                        C/W MFA No.3144/2021



                     IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                        DATED THIS THE 15TH DAY OF DECEMBER, 2023
                                           PRESENT
                           THE HON'BLE MRS JUSTICE K.S.MUDAGAL
                                                AND
                            THE HON'BLE MR JUSTICE K V ARAVIND
                     MISCELLANEOUS FIRST APPEAL NO. 6664/2022(MC)
                                         C/W
                     MISCELLANEOUS FIRST APPEAL NO. 3144/2021(MC)

                   M.F.A.No.6664/2022

                   BETWEEN:

                   K E MALLIKARJUNA G
                   S/O ESHWARAPPA GOWDA
                   AGED ABOUT 37 YEARS
                   AGRICULTURIST
                   R/O AMMANA PUNYAKOTI NILAYA
                   GENASINKUNI VILLAGE
                   AVINAHALLI HOBLI
                   SAGAR TALUK - 577 417                        ...APPELLANT

Digitally signed   (BY SRI.ASHWATH C.M., ADVOCATE)
by PRABHU
KUMARA             AND:
NAIKA
Location: High
Court of           SHUBHARANI
Karnataka          W/O K E MALLIKARJUNA
                   D/O SOMASHEKHARA GOWDA
                   AGED ABOUT 28 YEARS
                   R/O KAMADOORU
                   ALAVALLI VILLAGE
                   KEREHALLI HOBLI
                   HOSANAGARA TALUK - 577 418                 ...RESPONDENT

                   (BY SRI B N SURESH BABU, ADVOCATE)
                        THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
                   SECTION 28(1) HINDU MARRIAGE ACT, 1955, PRAYING TO SET
                   ASIDE THE JUDGMENT AND DECREE DATED 14.07.2022 PASSED IN
                             -2-
                                      NC: 2023:KHC:45816-DB
                                         MFA No.6664/2022
                                     C/W MFA No.3144/2021



MC NO.18/2019 ON THE FILE OF THE SENIOR CIVIL JUDGE, JMFC,
HOSANAGAR, ALLOWING THE PETITION FILED UNDER SECTION 9 OF
HINDU MARRIAGE ACT, 1955.

M.F.A.NO.3144/2021

BETWEEN:

MALLIKARJUNA
S/O ESHWARAPPA GOWDA
AGED ABOUT 37 YEARS
AGRICULTURIST
R/O GENASINKUNI VILLAGE
SAGAR TALUK
SHIVAMOGGA - 577 417                         ...APPELLANT

(BY SRI.ASHWATH C.M., ADVOCATE)
AND:

SHUBHARANI
W/O MALLIKARJUNA
D/O SOMASHEKHARA GOWDA
AGED ABOUT 26 YEARS
R/O KAMADOORU
KEREHALLI HOBLI
KENCHANALE POST
HOSANAGARA TALUK
SHIVAMOGGA                                 ...RESPONDENT

(BY SRI B N SURESH BABU, ADVOCATE)
     THIS MISCELLANEOUS FIRST APPEAL IS FILED UNDER
SECTION 28(1) HINDU MARRIAGE ACT, 1955, PRAYING TO SET
ASIDE THE JUDGMENT AND DECREE DATED 06.03.2021 PASSED IN
MC NO.52/2017 ON THE FILE OF THE ADDITIONAL SENIOR CIVIL
JUDGE AND JMFC, SAGAR, DISMISSING THE PETITION FILED UNDER
SECTION 13(1) I(A) AND I(B) OF HINDU MARRIAGE ACT, 1955.

     THESE MISCELLANEOUS FIRST APPEALS COMING ON FOR
ADMISSION THIS DAY, K.S.MUDAGAL J., DELIVERED THE
FOLLOWING:
                                   -3-
                                             NC: 2023:KHC:45816-DB
                                                MFA No.6664/2022
                                            C/W MFA No.3144/2021




                           JUDGMENT

Both Counsel and the parties are present. The parties are

duly identified by their respective Counsel.

2. Both parties have filed application under Section

13B of the Hindu Marriage Act,1955 read with Order XXIII Rule

3 of CPC. Both parties admitted the voluntary execution of the

petition and terms of the same.

3. Heard both side.

4. In both the appeals the appellant is the husband

and respondent is the wife. Respondent filed M.C.No.97/2019

renumbered as M.C.No.18/2019 before the Senior Civil Judge

and JMFC, Hosanagara, against the appellant seeking

restitution of conjugal rights. The appellant filed

M.C.No.52/2017 before the Additional Senior Civil Judge and

JMFC, Sagar against the respondent for dissolution of marriage,

on the ground of cruelty and desertion. Petition of the wife for

restitution came to be allowed and the husband's petition for

dissolution of marriage was rejected. Challenging the said

order, the above appeals are filed by the husband.

NC: 2023:KHC:45816-DB

5. The marriage of the parties was solemnized on

25.02.2016 as per the Hindu rites. The parties are governed by

Hindu Marriage Act, 1955 ('the Act' for short). Now they

have filed the above petition under Section 13B of the Act read

with Order XXIII Rule 3 of CPC seeking dissolution of marriage

by mutual consent. On enquiring both the parties and

examining the records, it is found that the parties are living

separately since 2016 and all efforts of the elders and

Mediation Centre in the trial Court to unite the parties have

failed. The father of the respondent is also present, he

expresses the same thing.

6. Respondent admits that she has agreed to give up

her claim of alimony against the appellant on receiving

Rs.5,00,000/-. She admits the receipts of Rs.5,00,000/- under

demand draft No.816708 dated 14.12.2023 drawn on

Karnataka Gramin Bank, Avanahalli Branch.

7. On hearing the parties, satisfied that there is no

chance of reunion of the parties. The parties are living

separately for more than seven years. Requirement of Section

13B and 14 of the Act that the petition shall be presented only

NC: 2023:KHC:45816-DB

after expiry of period of one year from the date of marriage is

complied. So far as the other requirement that the matter shall

not be taken up for hearing before six months of the

presentation of the petition, it can be relaxed as the parties are

fighting this litigation since 2016.

8. Satisfied that the parties have entered into

settlement voluntarily without any inducement or pressure and

on understanding the implications of their acts. Therefore, it is

a fit case to record the settlement entered into between the

parties and pass decree for dissolution of marriage. Hence, the

following:

ORDER

Appeals are allowed.

(i) The impugned judgment and decree in M.C

No.18/2019 passed by the Senior Civil Judge and JMFC,

Hosanagara and in M.C.No.52/2017 passed by the Additional

Senior Civil Judge and JMFC, Sagara are hereby set aside.

(ii) Petition in M.C.No.18/2019 is dismissed.

(iii) Petition under Section 13B of the Act read with

Order XXIII Rule 3 of CPC is hereby allowed.

NC: 2023:KHC:45816-DB

(iv) The judgment in M.C.No.52/2017 is modified in

terms of compromise petition.

(v) The marriage of the appellant and respondent

solemnized on 25.02.2016 at Kamaduru village is hereby

dissolved.

(vi) Respondent has given up her rights of interim

alimony by receiving Rs.5,00,000/- in full settlement of her

claim.

(vii) Both parties have withdrawn the allegations made

against each other and they have given up the rights arising

out of their aforesaid marriage against each other.

Draw decree accordingly.

Sd/-

JUDGE

Sd/-

JUDGE

PKN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter