Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Shanthala B M vs Sri B R Avinash Babu
2026 Latest Caselaw 1319 Kant

Citation : 2026 Latest Caselaw 1319 Kant
Judgement Date : 16 February, 2026

[Cites 1, Cited by 0]

Karnataka High Court

Smt Shanthala B M vs Sri B R Avinash Babu on 16 February, 2026

                                            -1-
                                                        NC: 2026:KHC:9300-DB
                                                      MFA No. 1244 of 2023
                                                  C/W MFA No. 1242 of 2023

                HC-KAR




                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                       DATED THIS THE 16TH DAY OF FEBRUARY, 2026

                                         PRESENT
                         THE HON'BLE MR. JUSTICE JAYANT BANERJI
                                           AND
                           THE HON'BLE MR. JUSTICE T.M.NADAF


                 MISCELLANEOUS FIRST APPEAL NO.1244 OF 2023 (FC)
                                           C/W
                 MISCELLANEOUS FIRST APPEAL NO.1242 OF 2023 (FC)

                IN M.F.A. No.1244/2023

                BETWEEN:

                    SMT. SHANTHALA B M
                    W/O B R AVINASH BABU
                    D/O LATE MAHALINGAPPA
                    AGED ABOUT 44 YEARS
                    R/AT NO.3009/4, MAHAVI
                    2ND MAIN, 2ND STAGE
Digitally           17TH CROSS, BANASHANKARI
signed by K G       BENGALURU - 560 070
RENUKAMBA                                                        ...APPELLANT
Location:       (BY SRI. ADARSH M LIMBIKAI, ADVOCATE)
HIGH COURT
OF
KARNATAKA       AND:

                    SRI. B R AVINASH BABU
                    S/O LATE B RUDRA GOWDA
                    AGED ABOUT 49 YEARS
                    R/AT NO.68/8, KRISHNA BLOCK
                    1ST MAIN ROAD, SESHADRIPURAM
                    BENGALURU - 560 020
                                                               ...RESPONDENT
                (BY SRI. M ASWATHANARAYANA REDDY, ADVOCATE)
                             -2-
                                        NC: 2026:KHC:9300-DB
                                      MFA No. 1244 of 2023
                                  C/W MFA No. 1242 of 2023

HC-KAR



      THIS MFA IS FILED U/S.19(1) OF FAMILY COURT ACT,
AGAINST THE JUDGMENT AND DECREE DT.17.12.2021 PASSED IN
M.C NO.3212/2015 ON THE FILE OF THE III ADDITIONAL PRINCIPAL
JUDGE, FAMILY COURT, BENGALURU, ALLOWING THE PETITION
FILED U/S.13(1)(ia) AND (ib) OF HINDU MARRIAGE ACT.


IN M.F.A. NO.1242/2023

BETWEEN:

    SMT. SHANTHALA B M
    W/O B. R. AVINASH BABU,
    D/O. LATE MAHALINGAPPA,
    AGED ABOUT 44 YEARS,
    R/AT NO.3009/4, MAHAVI,
    2ND MAIN, 2ND STAGE,
    17TH CROSS, BANASHANKARI,
    BENGALURU - 560070
                                             ...APPELLANT
(BY SRI. ADARSH M LIMBIKAI, ADVOCATE)

AND:

    SRI. B R AVINASH BABU
    S/O LATE B. RUDRA GOWDA,
    AGED ABOUT 49 YEARS,
    R/AT NO. 68/8, KRISHNA BLOCK,
    1ST MAIN ROAD, SESHADRIPURAM,
    BENGALURU - 560020.
                                           ...RESPONDENT

(BY SRI. M ASWATHANARAYANA REDDY, ADVOCATE)

   THIS MFA IS FILED U/S 19(1) OF FAMILY COURTS ACT,
AGAINST THE JUDGMENT AND DECREE DATED 17.12.2021
PASSED IN MC NO.1663/2016 ON THE FILE OF THE III
ADDITIONAL PRL. JUDGE, FAMILY CURT, BENGALURU,
DISMISSING THE PETITION FILED UNDER SECTION 9 OF THE
HINDU MARRIAGE ACT.

     THESE APPEALS, COMING ON FOR ORDERS, THIS DAY,
JUDGMENT WAS DELIVERED THEREIN AS UNDER:
                                -3-
                                          NC: 2026:KHC:9300-DB
                                         MFA No. 1244 of 2023
                                     C/W MFA No. 1242 of 2023

HC-KAR




CORAM:      HON'BLE MR. JUSTICE JAYANT BANERJI
            and
            HON'BLE MR. JUSTICE T.M.NADAF


                       ORAL JUDGMENT

(PER: HON'BLE MR. JUSTICE JAYANT BANERJI)

The parties are present in-person who have been

identified by their respective advocates. The dispute is between

the appellant who is the wife and the respondent who is the

husband which arises out of matrimonial discord. The parties

have entered into a compromise dated 16.02.2026, which is

filed today in Court, in which the terms of the compromise have

been narrated.

2. The marriage of the parties had taken place on

29.11.2002 and they have a son, who is now aged about

22 years.

3. A divorce petition was filed by the respondent in

M.C No.3212/2015 on the ground of desertion and cruelty

against the appellant. Thereafter, the appellant filed a petition

for restitution of conjugal rights in M.C No.1663/2016. Both the

cases were clubbed together and common evidence was led.

NC: 2026:KHC:9300-DB

HC-KAR

M.C No.3212/2015 for divorce has been decreed by the Family

Court but M.C No.1663/2016 filed by the appellant for

restitution of conjugal rights is dismissed by means of the

common judgment dated 17.12.2021.

4. In the meanwhile, the appellant had also filed a

maintenance petition under Section 125 of Cr.P.C., in

Crl.Misc No.249/2016 before the Family Court, Bengaluru and

had also filed a suit for partition when their son was a minor,

on his behalf, in O.S No.7236/2017 on the file of the City Civil

Court, Bengaluru.

5. Against the decree/orders passed by the Family

Court in the aforesaid M.C NoS.3212/2015, 1663/2016 and

Crl.Misc No.249/2016, two MFAs were filed which are listed

today namely M.F.A. No.1244/2023 to set aside the decree of

divorce and M.F.A. No.1242/2023 to set aside the order

rejecting the appellant's petition for restitution of conjugal

rights. Further, separately, R.P.F.C No.74/2023, challenging the

order of the Family Court rejecting the appellant's maintenance

petition, has also been filed.

NC: 2026:KHC:9300-DB

HC-KAR

6. By means of the compromise entered on

16.02.2026, the appellant has conceded to accept the decree

granted by the Family Court in M.C. No.3212/2015 and the

orders passed in M.C. No.1663/2016 as well as in R.P.F.C

No.74/2023. The appellant has categorically stated that in view

of the said compromise entered into between the parties, she

would no longer be the wedded wife of the respondent and she

is withdrawing all the aforesaid three cases.

7. In view of the settlement aforesaid, towards

permanent alimony, a gift deed executed on 07.02.2026 by the

respondent in favour of the appellant, which gift deed was

registered on 11.02.2026, the respondent has transferred in

favour of the appellant an apartment bearing No.E-909,

situated on the 8th floor, Phase I in "O" Block of "PLATINUM

CITY" constructed on the Schedule 'A' property mentioned

therein with all amenities and conditions.

8. We have perused the annexed gift deed and note

that the appellant is satisfied with the aforesaid gift deed

towards her claim for permanent alimony. Since the appellant

has sought to withdraw the aforementioned appeals, in view of

NC: 2026:KHC:9300-DB

HC-KAR

the compromise petition aforesaid, these appeals stand

disposed of. The parties are bound by the terms of the

compromise which are now part of the record of this Court.

Sd/-

(JAYANT BANERJI) JUDGE

Sd/-

(T.M.NADAF) JUDGE

KG List No.: 1 Sl No.: 4

 
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