Citation : 2024 Latest Caselaw 3372 Kant
Judgement Date : 5 February, 2024
-1-
NC: 2024:KHC:4843
RPFC No. 152 of 2020
C/W RPFC No. 171 of 2020
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 5TH DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
REV.PET FAMILY COURT NO. 152 OF 2020
C/W
REV.PET FAMILY COURT NO. 171 OF 2020
IN RPFC NO.152/2020
BETWEEN:
SRI. T.N. NAGANANDA,
S/O NAGANNA,
AGED ABOUT 48 YEARS,
R/AT THONDAVADI VILLAGE,
GUNDLUPETE TALUK,
CHAMARAJANAGARA DISTRICT - 571 109.
AND ALSO RESIDING AT
NO.1686, 2ND CROSS,
Digitally signed by RAGHAVENDRA NAGARA,
RAMYA D
Location: High MYSURU - 570 011.
Court of
Karnataka
AND ALSO WORKING AT
ADVOCATE NO.2547,
KANTHARAJ URS ROAD,
ABOVE ASSION PAINTS SHOP,
K.G. KOPPAL,
MYSURU - 570 009.
...PETITIONER
(BY SRI. REVANASIDDAPPA H.K., ADVOCATE)
-2-
NC: 2024:KHC:4843
RPFC No. 152 of 2020
C/W RPFC No. 171 of 2020
AND:
SMT. B.P. MAHENDRI @ CHITRA,
W/O T.N. NAGANANDA,
AGED ABOUT 30 YEARS,
R/AT BEERAMBALLI VILLAGE,
H.D. KOTE TALUK,
MYSURU DISTRICT - 570 078.
...RESPONDENT
(BY SRI. P. MAHADEVASWAMY, ADVOCATE)
THIS RPFC IS FILED UNDER SECTION 19(4) OF THE
FAMILY COURTS ACT 1984 AGAINST THE ORDER DATED
06.03.2020 PASSED IN C.MISC.No.104/2018 ON THE FILE OF
THE I ADDITIONAL PRINCIPAL JUDGE, FAMILY COURT,
MYSURU, PARTLY ALLOWING THE PETITION FILED UNDER
SECTION 125 OF Cr.P.C. FOR MAINTENANCE.
IN RPFC NO.171/2020
BETWEEN:
SMT. B.P. MAHENDRI @ CHITHRA,
W/O T.N. NAGANANDA,
AGED ABOUT 30 YEARS,
BEERAMBALLI VILLAGE,
H.D. KOTE TALUK,
MYSURU DISTRICT - 570 078.
...PETITIONER
(BY SRI. P. MAHADEVASWAMY, ADVOCATE)
AND:
SRI. T.N. NAGANANDA,
S/O NAGANNA,
AGED ABOUT 48 YEARS,
-3-
NC: 2024:KHC:4843
RPFC No. 152 of 2020
C/W RPFC No. 171 of 2020
R/AT THONDAVADI VILLAGE,
GUNDALPET TALUK,
CHAMARAJANAGARA DISTRICT.
AND ALSO RESIDING AT
NO.1686, 2ND CROSS,
RAGHAVENDRANAGARA,
MYSURU DISTRICT.
AND ALSO WORKING AT
ADVOCATE NO.2547,
KANTHARAJ URS ROAD,
ABOVE ASSION PAINTS SHOP,
K.G. KOPPAL,
MYSURU - 570 009.
...RESPONDENT
THIS RPFC IS FILED UNDER SEC.19(4) OF FAMILY
COURT ACT. AGAINST THE JUDGMENT DATED 06.03.2020
PASSED IN C.MISC.NO.104/2018 ON THE FILE OF THE I
ADDL.PRL.JUDGE, FAMILY COURT AT MYSURU PARTLY
ALLOWING THE PETITION FILED UNDER SEC.125 OF CR.P.C.
FOR MAINTENANCE.
THESE PETITIONS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT MADE THE FOLLOWING:
ORDER
Learned counsel for petitioner and respondent
appearing for the husband and wife respectively have filed
NC: 2024:KHC:4843
two separate memos praying to withdraw the petitions as
the parties have settled their dispute amicably.
The said two memos are placed on record.
Accordingly, both the revision petitions are
dismissed as withdrawn.
Sd/-
JUDGE
MH/-
CT:SNN
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!