Citation : 2024 Latest Caselaw 5290 Kant
Judgement Date : 21 February, 2024
-1-
NC: 2024:KHC:7281
RPFC No. 41 of 2020
C/W RPFC No. 60 of 2019
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 21ST DAY OF FEBRUARY, 2024
BEFORE
THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
REV.PET FAMILY COURT NO. 41 OF 2020
C/W
REV.PET FAMILY COURT NO. 60 OF 2019
IN RPFC NO. 41/2020
BETWEEN:
1. SMT. AYESHA BANU,
W/O ABDUL MUJEEB,
AGED ABOUT 29 YEARS,
2. KUM. ADIBA AMBER,
D/O ABDUL MUJEEB,
AGED ABOUT 5 YEARS,
(SINCE MINOR REPRESENTED BY HER
NATURAL GUARDIAN MOTHER
Digitally signed by JAI 1ST PETITIONER),
JYOTHI J
Location: HIGH BOTH ARE R/A DOOR NO.102,
COURT OF
KARNATAKA SATHYANAGARA, UDAYAGIRI,
MYSURU - 570 007.
...PETITIONERS
(BY SRI. H. MALATESH, ADVOCATE)
AND:
MR. ABDUL MUJEEB,
S/O S.R ABDUL GHAFOOR,
AGED ABOUT 33 YEARS,
R/AT DOOR NO.339,
-2-
NC: 2024:KHC:7281
RPFC No. 41 of 2020
C/W RPFC No. 60 of 2019
4TH CROSS, 2ND STAGE,
RAJIV NAGARA, MYSURU - 570 017.
...RESPONDENT
(BY SRI. PRABHUGOUD B TUMBIGI, ADVOCATE)
THIS RPFC IS FILED UNDER SECTION 19(4) OF THE
FAMILY COURTS ACT, 1984, AGAINST THE ORDER DATED
02.02.2019 PASSED IN C.MIS.NO.549/2017 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. 60/2019
BETWEEN:
MR. ABDUL MUJEEB,
S/O S.R ABDUL GHAFOOR,
AGED ABOUT 32 YEARS,
R/AT DOOR NO.339,
4TH CROSS, 2ND STAGE,
RAJEEV NAGARA, MYSURU - 570 017.
...PETITIONER
(BY SRI. PRABHUGOUD B TUMBIGI, ADVOCATE)
AND:
1. SMT. AYESHA BANU,
W/O ABDUL MUJEEB,
AGED ABOUT 28 YEARS,
2. KUM. ADIBA AMBER,
D/O ABDUL MUJEEB,
AGED ABOUT 5 YEARS,
-3-
NC: 2024:KHC:7281
RPFC No. 41 of 2020
C/W RPFC No. 60 of 2019
SINCE MINOR REPRESENTED BY HER
MOTHER/ NATURAL SMT. AYESHA BANU,
BOTH WERE RESIDING AT DOOR NO.102,
SATHYANAGARA, UDAYAGIRI,
MYSURU - 570 007.
...RESPONDENTS
(BY SRI. H. MALATESH, ADVOCATE)
THIS RPFC IS FILED UNDER SEC.19(4) OF FAMILY COURT
ACT., AGAINST THE JUDGMENT AND DECREE DATED
02.02.2019 PASSED IN C.MIS.NO.549/2017 ON THE FILE OF
THE I ADDITIONAL PRINCIPAL JUDGE, FAMILY COURT,
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 the petitioner in both the cases have
filed memos stating that withdrawing their petitions as matters
are settled before the Trial Court.
Memos are placed on record.
Both petitions are dismissed as withdrawn.
Sd/-
JUDGE
SRA
CT: BHK
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!