High Court Karnataka High Court

Ramakrishna vs G P Anuradha W/O.Late K C Sathisha on 24 February, 2010

Karnataka High Court
Ramakrishna vs G P Anuradha W/O.Late K C Sathisha on 24 February, 2010
Author: Dr.K.Bhakthavatsala
W.P.NO.1563/2010
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 24TH DAY OF' FEBRUARY 20
BEFORE '  

THE HON'BLE Dr. JUSTICE K. BHAKTHAVAQf;*sA:;A  3

WRIT PE'I'I'I'I()N NO. 1563/E_i;()1(31  {GM*-C§>C--).:_': '-

BETWEEN :

Ramakrishna
Aged about 52 years _
S/0 Eate Chinnegowda .  

R/ at Keremegala DOddiVi31agé7 _    "
Koppa Hobli, Maddur Taluk.  " ' '

:?:fF1:r1ONER

(By Sri.T. N. Raghupafla3f_' 8:  

AND:

 O ' 
Agedabout 31 'y:ea1*s._  .
W/0 late K.C.Sath_i:Sha-~ " 

Kum_.ROOHan_a V. 
Aggijd about Syears

» ', 12.,/5 late K.xC.Satis'}1a'V

 K1i1n{Yas1:- aswini

1" ._ Aged "abs: 1_t  'years

Du/'O 1ate"K§;Ca§'Satisha

Respofident Nos. 2 and 3 are minors

 AA Represented by their next friend
 _Na'tura1 guardian mother
 S'mt.G.P.Anuradha, R-1

Respondent NOs.1 to 3 are

R/at C/O. G.L.PuttasWaIny

V ” A
W’/.0 Puttaswamy

(Pullari Ningegowda],
B.G0udagere Post,
Kasaba Hobali
1\/{andya Taluk.

K.M.Puttaswamy
8/ 0 late Chinnegowda
Aged about 49 years.

Smt.Lingamma
W/0 late Chinnegowda
Aged about 77 years.

Saehin
S/0 Ramakrishna _ Va ;

Aged about 16 years. ‘

Sinehana _ .

D/0 Rarnkrishna _ _
Aged about

Sanjay.,__ ” 1:3′. .,

S/0 Ramkr[sh_–na ,
Agedeabout V] 2 y.ears..v
Respondent N0s–.6″-“8V’ are’*-minors
Represented by t}1ei1~:n.e>;t friend
Gt,”-gardian fati1e_rV’Ra1nakIishna

A y vvabant f4~2–‘years.

‘ “’10.

S’-agar__* ‘ y
S / 0 .Puttaswamy

_ Aged ‘a.Ij0ut 22 years

‘ . ”sa$f%’:tha
” E I) /0 Puttaswamy
___7Agecl about 20 years.

W.P.NO.1563/2010

W.P.NO.1563/2010

12. Sadhana
D / o Puttaswamy
Aged about 18 years.

Respondent Nos. 10 to 13 are minors
Represented by their next friend
Guardian father Puttaswamy

R-4 to 13 are residing at I _
Keremegaia Doddi Village ‘ ”

Koppa Hobli, Maddur Taluk.

13. The Manager
Vijaya Bank
Besagarahalli Branch ‘
Koppa Hobli, Mddur Taluk. * .”;;RESPONDENTS

This Writ Petition is filed-1~unCier and 227 of the
Constitution of India, praying–to dee1_are’_ that the order dated
22.12.2009 passed by, the G_ivi1__ Judge Dvn}, Maddur produced
at Annexure–A a.]1oWitig.;_I.A.’No.:9 in..{)-.S.No”.’1/2008 is illegal and
quash the same”. ” 1.

This on for preliminary hearing, this
day, the Court made the._i’o11(Jw_i11g’:’–

‘ ‘GRDER
petitioneru/’Defendant No.1 in O.S.No.1/2008 on the file

er._e:a§zi1″ Judgé’i{Srei1}n.}, at Maddur, Mandya District, is before this

Court.ni’aying’A–‘fo:rVgquashing the order dated 22.12.2009 passed on

4I.A.No.£)3V’~~SUit

schedule properties which are joint family properties.”arid./_btl1e’it_v

properties mentioned in the written statement.’are.:$eli’#acqVuired”.

property of the petitioner. He further

in the impugned order, has said ihaut there no frolmvthgae.

lands. In the suit for partition, the:re’«_pnoll ground for the
Respondents 1 to 3/plai1iti’i’fs’ ~-.._aVni’~application seeking
maintenance. The application. the Trial Court
erred in awarding — as against the
present petitionlefl t)l.10.2009. He submits
that the in awarding maintenance
to the respondents/

3.4;’ll1eA. Resp-ond’e1nts’ llto 8 are the wife and two minor

of K.HCH.lSateesha. It appears that K.C.Sathisha

died on lfsuicide. Thereafter, the Respondents 1 to

9′ VV”3/plaintiffs to Doddi village and filed a suit for partition

Aseparatei” possession of 5/ 16″” share in the suit schedule

A ‘prope1’ti6i§. The plaintiffs have described 58 immovable properties

‘A’ schedule and 49 items under ‘B’ schedule movable

W.P.NO.1S63/2010

properties for partition and separate possession. Since the

plaintiffs have no means and all the suit schedule propertie’s._,ar_e in

the hands of the defendants, the plaintiffs thought

maintenance pending disposal of the suit,’ p’_fherefo’re’,~:i_;.”1e'”plaintiffs .

filed I.A.No.IX under Section 151 of CBC

Rs.6,000/– per month. The application-_§’vas

Defendant No.1 and the Trial Cou’1fl?’gi;”«.;):’1-1gpprecjlation of material
placed on record, came ‘the plaintiffs are not
entitled for maintenance, but of Rs.2,500/v~
per month contention of the
learned counsel’, to the entitlement of
maintenance petitioner/ Defendant No.1
is concerned’,__there’ In so far as the quantum of

maintenance awardvedhy thed’l.’rial Court is concerned, there is no

I-V,.g1ieiIanVc*e{‘ lcontendedd «V with regard to the quantum of

mai.ntena1i1ce’»–an’d” has urged as unconciseable. Keeping in VIEW the

,,,,,_,,«,,immoVa.hle properties in the hands of the Defendant No.1, it

cannot be” said that the Defendant No.1 is not earning anything

from t1j._e4″‘A.’.mmovab1e properties. If the petitioner is willing to give

,, Share of the plaintiffs, he can d from the date when he

W.P.NO.1563/2010

delivers possession of the share of the plaintiffs, he would not be
liable to pay maintenance. The mere contention that the petitioner

has no objection for the plaintiffs to take their share l.1’I«.:JE:.l1′(:3V.’=SL1i'[

schedule properties, holds no water. With regard

maintenance is concerned, keeping in View that thePla_1ntiff No. ibis” .

aged about 31 years and plaintiffs 2 and :3eare’idanghte};$.aa,,gf’:\zighe

deceased K.C.Sathisha, aged aboi:it”8,V.years. and 67Vyears_Han..i:1

are studying in school, the quanturnof niainteiiance awarded by
the Trial Court cannot be ;1″1i”gher»l.Asidge. i see no good

ground to interfere with thevinipligned order on any count.

dismissed. ” l

W
“§o§%§