Smt.M"V2'iIri_1i,A "Dd/Vo.1ate' Mi1niyan,Ti__ /O.Sri Kr'i4shn_a' Mtirthy, _ Aged about 29 years, B:fang'aIQrVe>-- 560 026. .. Respondent Vt WA. is filed under Section 4 of the Karnataka Act, 1961, praying to set aside the order jgjasscid in W.P.No.948/2010 dated 13.1.2010. . IN THE HIGH COURT OF KARNATAKA AT DATED THIS THE am DAY OF N0VEMI3fER.: THE HON'BLE MR. A THE HONBLE ME. NAGAERAJ W.A. NE";'1V:698j2CJV]»C$":[GMV: EC) BETWEEN T '. = . SriPSanthQs};"K_L1m5U'. S/0.D Pus.hpara§_,v..';'. ' _: . Aged about 3Q"yea1'=:~,~ A' V R/a.Munip"pa_ 'LéL3zp,ut;.§' ' ' N0.2,. R1'ng'R0;1d, _ Nagashetiy Halli.'-» * _ Bangalore '-'--560_ 094 ..Appei1ant. (By Sri R R S.omaEhe1;ha'TaiHh,vAdv.) R}'a.1'Jp.3€3.,__ Sampangiramanagar, _____ I disputes the paternity of the child. i3'e.rriily"'Court has not awarded maintenance to the However, on the aforesaid admitted fact, as the if "wife has to live in a city like Bangalore, a minimum sum 7 This WA. coming on for orders this day, KUMAR J delivered the following: JUDGMENT
This Writ Appeal is by the
the order of interim maintenance
to the wife in a petition for
material on record discloses”:i:_hatV he as
driver in HAL and drawing Rs.8,0o0/-
The case of the working in a
private aifterf in all, he was
earning’ _i2;=..20,000/–. Therefore, she
sought interim frnaintenance of Rs.l0,000/– for herself
It un..fo1-ttinate that in View of the said submission, the
Rs.4,000/– is required to maintain herself. The Trial
1″//
Court has awarded the said amount as
maintenance. Aggrieved by the same, the
preferred the Writ petition. Leva1″‘ne-dy diiluu
considering the order of the;__
dismissed the writ petition. “V-aggrieved. this’
Writ appeal is filed.
3. No materiai is ShOW that on
account of appellant, his
service.s..,,c’arr:£e ;:«1.:1-Z9! and he lost the
emp1oyme’nt.V under contractor and
admittedly eamfiiag a sum of Rs.8,000/– p.m. In
of the «matter, we do not find any merit in this
Accordingly, the same is dismissed.
U 801/.
Iudgé
Bkm.