Karnataka High Court
Smt.Yasmeen W/O Akhaik Ahmad … vs Akhalak Ahmed S/O Allabax Mulla on 7 January, 2010
la.)
T O PAY A SUM OF RS. 1.000/M PIER MON'I'H TO 'FI"IE..E?E%E'ITf3ON¥:"lR
FROM TI"i{:"I DATE OF THE ORDER.
THIS RPFC COMING ow FOR Anmxsszor-2._:"mere" drug
COURTPASSEDWWHCWDMXWWNG:Wm» '"~.w =,~ , w »
oRoe3fOd
The petitioner f
against the respondent tno11t.h1'y;.:n1attntena1_nce and
the same came to be the respondent to
pay monthly Subsequently, the
petitioner 127 of Cr.PC seeking
e.nhanc:er11ent;T’ot;’:*§mor1thhk ddmeinvifenance from Rs.1,000/~ to
–“_. on appreciation of the oral and
documentary *eVide1~.1,ee…-‘don record enhanced the monthly
«.._Ama:1’:n*te_;1:a13t_oe 1,000/– to Rs.1,500/- in the impugned
petitioner being not satisfied with the
awarded by the Trial Court has filed this
pet,ition_A.’1~
2. A perusal of the impugned order discloses that the
“l’rie:-:1 Court: by taking i_r1t,o ctormidera.t’.i<*~ii"~
".3 ii:
Pi*