High Court Karnataka High Court

Sri Rajanna vs Smt M Dhanalakshmi on 19 February, 2009

Karnataka High Court
Sri Rajanna vs Smt M Dhanalakshmi on 19 February, 2009
Author: A.N.Venugopala Gowda
This petition ceming on for admission,   "

Court made the foilowing:

QRDER

The chaiienga in this pet.§tie.n is V'm_"the erdV7eV;f 

22.05.2008 passed by the ¥earné'd.V":3"?V Adé'iti._§nv$§ Eéamiiy
Court Judge, Bangaiore and:.1M;%_}sc.;~$c$.~'1.rc$;.i2%aos, évééarding
maintenance amgmjt -of   En favour of
the reaspondeni."  ' ' A 

2.  théiuwiitifle petiticmer/husbané
married §i:g  =rés;;V;:éfia?:§e_%it/§§f%~fre~~~ on 09.93.1976. fie

respondent hLé':f_ fi:e.é;- tkvaerinwetition in the Lower Ceurt

é’g;–aEns*£:’:’tr:e~. ¢et3tianér””a$vard§ng rrtaintenamta amount of

which was apposed by the

petE£Eo_r§er. v.{i¢::r;Vs’iT;:ler§ng the evidence 0? the parties and tha

corgtéiwtiens, the impugrzafi orcier awarding the

;’:2r§irzt;~érri’ance ef Rs.6,60G/–~ has been pas-zseé.

F 3. Heard Sri K.H.Ramu, Eearrzed ceuaseé for the

‘gfietitioner ané perused the impugned order. The teamed

cozmsei fer the petitioner firstiy contended that, there is rm

jzsstificatien fer the respondent to Eive aefiarately and céaim

\

the maintenance amount. Secondly, he conte§£éee..’_’:§§:e*.:.-__

the awaremg of maintenance amount at R.3;fi,.:{fz{}{)’;’~~.–: pare’

menth, when the petfiziener has né=,A_avQ.cé;ti6*r:_e:fic}- 4h’e’$-…_’;€e.1v..’

eaming capacity, is iiiegak ané.th4§_.rdEyé, ‘t_£}’e Lewef’

not appreciates} the evidence’ ee_ i’e§:or§§”–%;f§:T’tzheijpreeer
perspective, resuiting the i.%%1″1′;:..§;g,;fi’e:i_ order being

erreneousiy passed.

4. **** “*E£y*–.Ehe”pe$%t§Eoner, he has married
one SmtfiifnfiaiaV:ee.’LseceVf§’de..:§§§’ife.’ Out of the saie wedlack,

he has c:§1i§dV reg§. v.AeceVrd.»Ehg.._”~~io the petitéener, respendent is

.~-éhe an:dA””t%zey_.a=veere at? Ewing together. ‘%”he very

‘”.fec:f§”¥;§i;at–v._§he:’«eetitioner has: married enether woman and

hes.Vé’c§1i!eVreé?§j–3’tefeugh her. Further, accerding re the

gpet§t%oi raer;V..VE§’e. was paying Rs.S,Q60/~ per moeth as

.;f¥3aA§ritce;ftaE’§”ce ta the respendent, which fact indicates that,

–§.tb’e’:je’ rm harmony between the parties. in View of the

“fipp5efét§ener marrying ancther weman, the respenéent és

‘4 justified Er: iivieg seearateiy.

X

5. Since, R :5 mt the case of the petiti§;.;’;é§*”§§}a;*7t’v»..
the raspendent is 3:3 earning person and has*.§§%c:r§§:éL ii}: ‘ ”
maintain herseif and aise the fair-:t”‘i;e’2as’:

himself has paid to the resgscndent R$.::1§_gé’§6}¥’;f§er.,:né}§’t§éA V’T”

as mainterzancej, the ciairzi ‘-.. :”¥’:,f-xde “s”‘a:>;r’ -.payf%:..é%§’i” xéf

maintenance Es justified. _

6, The oniy g’g’rc>zJi’:f:d;._”=..whVi’.:§3′:’ survive for
censideratEcn_i.s:’-.1: ‘ ” “” H
f’f’§¥he:t;’é:,’«:.;;:}; ¢ _a Wé£'(i§i}g__ Gfi maitzteiaamie at

Rs.6,'{380f~« _;:;§é§ mVe::;ii}2% bjygfh-c:_ L{3″‘€’a5’€I’ Caurt is justified?

3?. Afic._<;:h:3§nf§' _t'{).§fi£;::_"_.:JétitEerzer, ha has two houses

_..V.beari::«g:§g."v '?%!o.32",Ia._. __§;}t§! 136/C, bath situated at

IA'Q$§fi§nthV;®§ar,:VE.a.nga§ore 5680235', csmprising cf gmizszé

aééei §§:%s;t""FéV%§_a:»r,"Ti;;M1Ech proaerty was parchaseci by him?

beér:g 'ar} "5e;{n';z'§';oyee of ETI factery. 803: the parties have
: '";,a,§V:a::s:d4_.Aex?VE€i.§nce before the Lower Coam, wmch has mean
4'.'_'&<::;3'i:– ;:45E¥:¥é;=.A:red by it. The adméssicm cf the petitioner that, he

VT .. 'u's'é§:§ is pay Rs.S,§90;'—- per manta as maintenance to the

sreapandent, shaws that he had the\:apacity to pay