- ; -
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 2473 DAY OF' JULY 2069
BEFORE
THE HONBLE MR.JUS'I'ICE SUBHASH-'A.§3:;Am: " H
BETWEEN:
Ramachandra,
Aged about 49 yeaxs,
S/0 Hanumcgowda,
K.R.Mi1i Colony, . 1' " "
Mysore. _ j _ " ...PE'{'ITIONER
(By Sri.P.Nata1'sgiu.for " *_ v_ «V
M/S P.Nataraj.11 'tfissocizgtfifir éfiiiivi)
AND:
W] C. < .. __ ..
2 S.R.P1*:a'i;-.havafi,:j, Prabha
< 0. .Rama"t11:"!;-Iii, Mandya in
a 'Cr.P'.N'o.184/2008 dated 27.G}..2%9 and the arder passed by the
__ '__JMF'C; Maiavalli in C.Mis.No.37/ 2008 dated 25. 10.2008.
-«.4 This Petition coming on for admission this day. the Court
madc the following:
-2 _
Q£L.D__E.B
Petitioner has called in question the order in
Cr1.R.P.No.184/2008 dated 27*' Januazy 2009 on Fast
'Track Oou:rt--III, Mandya, confirming the order .
Cr1.Misc.No.37/2008 on the file of .1-1\a;'1r~.--c. 1. cxiiaie-:1 '£55? j
October 2608.
2. R€$p0}Z1d('2ntS*3. and 2 '&fid'Eiafighter of the
petifioner. She had filed er1.Mié¢. p:'§e;$Q{'v1999 meek', Section 125
of Cr.P.C. for maintenance." by his order
dated 12.3.2693 omega maintenance of
RS500] xe$p<§x1§1ei1ts-- heiein. Respondents filed
Grimm’ al:”‘.Mi3e. cement of the ream’ tenance
in 2008. considering the circumstances
_ &a11dgap between 2003 and 2008 and taking
the cost of living and :income_of the pefitioner, ‘
that the daughter of the petiticnner is doing V’
_ Nurshg has enhanced the monthly maintenance at
each to the respondents. This order was confirmed
& Fast Track court-m, Mandya. Though the learned
Czaiznsel for the petifioner submits that. the pefifioner is sufiefing
“from 8.13.. however. it has come in the evidence that. he is doing
business and fimzher it is alsa noticed that, the respondents have
C”!
no means except the m ganted by the
Considering the same, Rs.1,SOO/~ in these days, par:acu1ax:=Ly’jr}§f¢?j%.%T:
Present cost of1:ivmg’ , it cannot be sand’ to be on high’ A
find no fiound to interfere withthc ordcrs
Accoxdingly, the petition faih ” _ V ” «.