High Court Karnataka High Court

Smt Shantamma K vs Manjula C B on 30 January, 2009

Karnataka High Court
Smt Shantamma K vs Manjula C B on 30 January, 2009
Author: N.Kumar


– wnw-wI”€oflt\vI mun

W-.mu-unn.n nmrn s…wuffu: gfir KAKNAIAKA HIGH COURT OF KARNATAKA HEG!-E COURT OF KARNATAKA P-HG!-! %L§RT Q?’ KMNAWQ H35?! C01}

IN TPIE HIGH COURT (3? K?-LRNATfiK3§. RT

DATE}? arms mm 30″‘ my 03 JANUARY 2(3_’fi9: “‘-. *–_’

3E§*cz12.:2: % T
‘THE HcN’3m 1.~m.Jtrs’m:z_1§z. ”

warm PETXTIGN No. 3994;*25as:’–(ér£–fc:.je’_’~. «. ”

BEZTGEEN

1

we LATE mnmnmiémra . ” ‘

AGE!) ABQUT so YEARS” ‘

Housmzzm
32131-9. B3, 432% Hc:;nsRj’,..:1>E:r’Ir::Qz:E’Etw2 .

SR1 2423-_ts*:se..V’s-1:; ‘_
sic LATE
AGEE”P;EQ’G”? 26’;:.; 333235 ” –
acc’I’H mm . MAT =as’r«::«, 253% “mm mm:
:~:r.rz.m~:».;:: smcnsmzrmza mus
EE;i.I.3sR?-5E33.’0’2 %

esrzzrzoxmas

— 1

5:’; 5
Wffi. L312 K nasnvamsn’

.% A3EI3<*§kEGI}'T 33 'mums
_E.;-"arr zsro 344 mm. TGKEISIKF
£21219 rrrsaaz mt-ms

i1fi.I..LE$'i\'(ARJ¥FI 9-3E'5.':T

mmamaa-55 wk

s Wm; W mxmm-Am mam $03.33;" W ammamm Mam: mum ea KARNMAKA I-mu cmm? cw mmmmn me" count W mmmmm mm mm

2 Km. sown:

Die LATE K BASAVARAJH
AGED ABOUT 3.3 mags
PJAT No A-~74 mm. TOWNSHIP
om-:1 MYSQRE LAMPS
zmmsmam 9733′:

aamsmmawss

mama Hmmnzsn
sic LATE 1: nasnvnmazz

AG-E.’Ii ABCXFT 1:: YEARS’
Mm so :1.–’24 mm. wmnesaxp V
992- 11230123 LAMPS
rmnmsmnmq WE:-SI
aazaamzmas-55 ‘ ”

W

“T . V’1¥.L!f’S;§?GNDENTS
[By 5:2: Asiim :?aT::L fQ:< giéé-»_3_3%V %'

THIS éz.9.,"'v-V-2211.3-r,:–«.._P.swi:IHG,. Tc $0 SET-AS1333
TI-IE I1«x9tre»m_Ez:%;»'A:cp.nzsm.J'm1.«"%%'12';.12.2037, mm 01»:
I.A.NQ~.'§'" C:*;;s.ra:'£:§;*-r50f2'x:;*.*}"'; 9.2353313 BY THE
LEARNED _P:m;c:_I1.=Ai;._V "-._a:m:;;£:, rmexxzx comzw,
BANGALGRE _vm_3' ~;mx»u3;»._

L2'-E!i'*IrIDz¢ comma ON F03.
P*R.BIL1I~EmAR'i' '-:'–EARI1~i"t§ mm nay, THE comm 2-mm

v. _____ .. W

fiflflfifi.

“‘Thes__” ‘péft;i.tia:mrs have challangad in this

pétitian the azzder passed. by ‘aha family
‘~¢¢’}ir’t”; at Bangalore, awarding an interim
VT : _4″raa’.intenanca sf Ra.l,5E301′- tn the firm:

“pJ.a_intiffi, Rs..5:C:Qf’- each to the second and

Wm” W mmmwfiimfifl mm cmwm W mxmmm mm mam’ W KARNAMKA mm mam” 0? mmmmm mm: mam’ my mmmmm HIGH mm

written stataent contafiting the claim. In the

gaid preceedinga an apglicaticn under S&¢§§qn

19 at the Hindu Adqpticns and Hainten§ficép§ét6
1955, waa filed far interim maintfiafifi¢é é£ a *V

sum at Rs.5,0D0f- to the first giaifitiffflgfiéf

Rs.3,G0Of- each ta plaint§ff§wfi’and fig $§ fififi
said apglication mm efi%§%§ign§ -ggfé flfiiled.
Both the paxtiea’fi§r§flfi§%§fig i%$rafi£fiar the
Family Court ,_143x¢’><::Ia¢–<:1§':_r;'§. impugned
axfiax. Agg§fi§§%§.§y fifig §§%§J the patitiannrs

ara before thig c¢u:fi}'a V

3f_:Lea$fiéfi ¢§fifi§§I for the petitianexa

assai1in§"theVimpfi§n$fi aréer cantands that the

*V,§ery5sg§t,fi1éd~against the getitionars herein

ia no:"v.u§a.£:a§a–inabz.e as urxder Section :9 at the

A#t;"m§in§éfiance cculd be claimed cnly againat

'__;.:;iather§2g:€-law who had diad prim': tea the filing
A 5§f fihé suit. Secendly; ha ¢ontenda that the
'. °d#ughtcr5 of Baddaranga§pa'haE alr§%&§ filmdna

wvauit at Bellary for' partition. and aepazate

hf/M-

– vuuwlr w-“IV Vur- virinuc-Va-‘I!r1IIsl’! -‘ IIINWIT

pcssaaaian in which the rsapandenta hazain axe

alsa parties and theix night is an;§y£é7§af£$W
shaze in the pzcpertiea agd_nat”fiaifitém§n¢eg°
on that scare alga the §ra$an:T§:dcaafiifi§&a§fia

nat zmaintaimabls. Laatiy, fieV’9ubmit:efiW~thatu

the rise mill wfiish. #§p h§in§a tén ah? the
family was al¢5a@; th% $a@ilgQhgs suffered a
decree in thg azbitgafii§nfi §%§¢§adings, the
lands §§¢{ fig; _d%yfa%anfi$ $@&f thay are mat
cultivafigd gfifi #5 i% n§§ fiiélding any inceme.
The first §éfii§i9fi§%*b$ing an aged lady, needs
a9meb&YLt§x’%%%éfl %%;e sf her. Under the

ciggfimstanéésg whgn the §etiti¢nax$ were able

tQ ma$agajthamaelvaa fax nine leng yeazs they

a£é_né% antiél3d ta any maintamance.

‘*:,4£}” Fe: contra, iearnefi cmunael far the

2’réS§bndent3 3u§§artad tbs impugned order.

: Wum W mmmmm mm mum W mmmwam Mimi mm!’ W KARNAVAM mm: mum W mmemmcn. men mum W mmmfim mm mug

5. The patitisners before the Family

Cant: axe mat ‘making the relief cf parvtiiéirgn

and separate possesaiztsn of the
pztaperties. They are sea-3:.i.z1gA> f-.Ljoz:§” ‘v
the jnint family proyertiséav .’

in the family. Expla2:a’t._ion ‘Q3 7

of tha Family Cnzzuztsfi:< ;f:gc1;v gjanfera
jurisdiction on t1é1%_.":?§ni$i%l3Q fifitertain
a suit or procee<:Li.::t§_ The
widcw. wiffti have ea
right %%%% H vthe joint family
aaaatfiv suit filed by them
bafore fear maintenance is

main'f:aiz;abia".._'V"'T1'1i'5 is mat at casa where they

maintenance fzzecnm the father-in-
1g9?'.__ T$ié3§{ef';:;f'a, the contentian that an than
_ éaté. t}*g.'e' -fifilit was fiilaci the father-in-law was

V. _§§.¢.**!€':;*z:';?; has no mezzita.

6. In 3:: far as the czznntantion that the

rice mill ia mic-sad, join’: family has aufifexed