Karnataka High Court
Chandrashekar Murthy vs Smt Sujatha W/O Mahesh Avanti on 19 February, 2009
IS' THE I-§GH COURT GE' KARNATAKA
czaczzrr BENCH AT QHARWAD
DATES rxxs 'ran 19th 95;? or :e*E3Ru;gR?,,.'jjj2a 6€i "
EE§'ORE}_
mm §§9l\I'3L£ MR Jz:3*rzcE_MoaA§eA.SHAN*r.g;;~:;z;§€>i:n;@5§'v% V
war: PETETIQN rao.565;$8;2oG%§g¢§§{zfv:'§bp3;é§,_'a:2w;a;E<.__ V "V. ll ?E:*§;'m;x:::;2
£8? SE? %§é;§=?§§SE-; ;&.§:~é}v.V;
I Arm:
2: gm' S:§g;%,,':":«;sg -_ "
wig:-:3 mAH:¢;s;;'gva:~:':*;,
;a.<3EvD~z«x§,_53:%{:§.L:*:'--.46 ':"EZ;§=.E€Sw
A §?;'?%'§§i§',--..S§gf:={§ §aéAHE';SH é§si&.E€"E'E,
.§E?:PR?'£i.SE:**;?éT"TEB gs: HES zxsmmwgz, §v§iT3f'§'E«%'§;;F3
§<'ESE?€}§~I£§EI*é'? H01
. ---- 32 LL &R}3I;:"§ES£E§§N'T§ :32? <::;{:: a.<::.$A8A§A§;:»
:23, iirijfiii :~s;:,§i:am BEHZNEE LEG :fgi,;1%R"E"E§-l"E§,
=.Es¥3%R§;YAE~3AP1}§%§§, gamwga. M3 RE$?;~z:3E:~é*:*3
T"£~EE8 war? PETITEGN £3 §L;_ 'c'.mL
JUDGE}{JR,DI\E} ANS JNEFC AT DH&RWAD VIBE ANNEf:iI_,5é?3.E'~w.+E
AND ETC.
THIS war? PE'i'I'§'ION COMING: {EN y-'R"~éR§:;;.;§«§:§~%;a;2?%'%3
HEARING, mis DAY, THE coupe? MADE THE :F'€T2LL€:>'7.EZI'.{'éC}:<--A
GRDEE " ' ' "~
The ordsr passed by the
peiitioner herein to pay mte1i;fi~..maifite1;§m1cé ;fi:"«:}'§s.1.,§0O/~=.
per month "L0 the 31% Ifisyoxlfifini *}3z:iBiiifd.se:f§n§i§;nt 339.3
bfizforti; fhét {'§§0§.1fi}«._i$.___<:a}.1§;d ii"; questim} ix: this wrét
petitéoaf 4' % _ A _
_ 2: a";£%3: per. t }:_;e §i:cigme:1t and dacree of {he Sivéi
fin v.V.G.8,§§s:§;'2"€s{}f 2092, {km geiiiiancr herein has;
Viéfifierhfiaé Gf éfiffifiéfifii $0.3 and has 3339
{1r:§ér¥aT T; A :t::1 maixfiaigzz'. r%:Spiméen'£ N03 herein.
Raspsstfiéixgeifii §'é$.3 Emrtifi is agmii abeut § ya.-a.:<*s afid
A éfifiggquenfiy he zamfiés m,Q;fi.€'§8.§"§?' he}? fcér his baits:
éggémtaiion. '§'ha C<:::3.r': beiew, aftsstr cexisidfiiéxzg the matsniai
/I' '
\,»~/'
520
an mcgazdg has canchsded that the piairzfifi shal}; pay a sum of
R$.1,:'3{}§{~ per menth as interim mairitenaxzce 13:) respomdmfi:
N03. The said amozmt cannot be $331 to be on ti2& 3";:,3i_gher
side. The pgfiaijltifil-petiticnsr herei11 is having
'mzsiness at fiangalore am}. Dharwaci, The samegjfi V'
admitttxizci by him in the pifiadings u u
N032 anfl 2'". Having regard ts
C5111"? hsfiow is justifled in the 3 * L'
sum of Rs.1_,5OG/- per month____é:3_i};:;¢rim.{ §11;aiI1i$.;.*sa11ee to
respondent N613. A0t:éxti£1g1§:, 'Cejafiésiass got find am!
gra1z;1c§4’VV%,5Vi:1LE5.i§§€_z€: order.
_?a’:::i”€:z?é’;:.s §i3}Z§§~f$S€?i.V ‘ ”
}; Sd/§__ Judge }é..'v:.2.é"' V