High Court Karnataka High Court

Sri S Guruswamy vs Smt S Vijayalakshmi on 3 March, 2009

Karnataka High Court
Sri S Guruswamy vs Smt S Vijayalakshmi on 3 March, 2009
Author: N.Kumar


vfggr efiiiiéiggai’ rights was flied by time petititmeix It

V’;>§ar3 _joined him. It is only after the reunion the
that aa” C338. was fikrti against the hugband under
4§’8-A {If (f:r._P,C;, The pwfitioner has flied _£iiV{)I’£3€§

–. (i:iv(::1′:r,:e.

The material can ra:r:43Ix:i ziisciosas that earriier

mimthiy maintenanm 937 Rs,1,,QfJG/~ RM, 311;?
towards litigatimi chmges.

‘This Writ ?etit1′<::an coaxing on

flay, the Chart mantle the foiicwing:

0 R D””vE:””*E %
The petifionfizr has WI’if.H}i¥3-fififlil £11:

ortier passed by fhtif    zzrf

Rs,4,€.hZ)0-09 to     V» 

:2,    that there is no

dispute a¥5:}1it._fh& is: no dispute abetlit this two

ciaxzghtars Ezefixg 1:i’¢:s’:;*:T1’v4;rf;Ai*.1_.wbLc:~L’~:4i¥1.1a1’1*iag::2, In fact, earlier a petition

$:Wc:}” (i.a*::::gi1vt£:_£;$f_ ham. Thtit material 4:311 reward discloses

peiifinnar was walking at Pazavmr, Alfippay Disfgrixfitfi Kerala

E3X #

State: Tlzcmafizr he shifiezi ta Salem and fmm Salcitm he has
ccamfz to Bangalcsm. Ccsnvcniczntly, in the cntirr: petition fhgre is

nmthing ia pieadad to shcrw what Wcsrk tht: petifionar was

His Emma is 3139 with heid fmm the Cl€)1lI’L Egg’ V’

Ccflifleafpe. as power Aunexilrcwj is pméuasflti, is§31:e§d”1f:§;r ¥i;::1}§:; Sr; x

Srinivasa Tyre Raztreadjng stating théat

salary 01° R3,11(}[~ per {Ia}? 4- i;c:wa1i:§:fs = L’

This :::.{=.-.rtific~,atc has came i_11tQ £:Xig3i§%3f;::;: agbséfitaézét tfffhe filing
of that petifion for divorc:§:;”–.fl£”t.iS«–_:é.{:%§’ that wife. is not
employed, New tht.= t§vc::: They 11.395 to
bf: egizzcaiedf parents, In the
CiIE1IIflSfflHC€%;..’fifif£?V a gaming} sum

of Rs.4,Gi)G–{}{_,§1 Vti1§:%»1′;_fl;._=::i*1t€nancr: tjf and two g1’0WI1

up gjisg

4, far the petitianrjr agsaiimg fin:

*i$§11;§:§i€dE ._itA.V§:r»z:i.333′ c¢f3f:i”c:.2s%3 that the :u:~T::’;1;i11g Bf ihe petitioner is

~ par month and hi: {?::£~’;}111{1;i’. afibrfi to pay

R3¢4_,§33G–{§G and children, ifi those c:irt:111nstance.$, he

‘ ‘3V1:§3m;§u;~3 ardez’ reqilims {:3 he modfitfi, The: dmtument.

\

:21: which Itiiance is pia-:u:u;i not infuse 4′ H

fact is that petitioner was svarkirag at u u

(iifi’er¢::11’i States and defibarate }]4’JI1°{i;;_i’$C1f.i:1:-S’r3;1,§§’fi”‘J§32f’

was earmlxlg {hr-::sugh out, atieariyj go igizlmw fixatvif Iii: *’

digciosad his income it would ‘have case,
Thareforfi, drawing aCiV€§3″!.’§$ ” i:1.4:iV’Vi.;3 of the
agimitfed pesifian that has to
smvive with911§; ti1::2 award of
R!s.4,{)GG~€ICi i3 haniiy szgfificricxat for
s::ste:11a:12§~»:.–.agi:i:i~ _ it ai€;~uz1d”§fa1:It with, Henm, no
9mund§;VA%mmm—% %
Judge