High Court Karnataka High Court

Suresh N S/O Sri. Narayanagowda vs Manjula V W/O Sri.Suresh N on 20 July, 2009

Karnataka High Court
Suresh N S/O Sri. Narayanagowda vs Manjula V W/O Sri.Suresh N on 20 July, 2009
Author: Ajit J Gunjal
 V' Smt.'§£ar:,iaua V.

IN THE HEGH COURT OF' KARNATAKA AT BANGALORE

DATED THIS THE 2033 DAY OF JULY 2009
BEFORE

THE HONBLE MR. JUSTICE AJIT J.GU1$z,;f;A;L*«j,,+~li E  

WRIT PETITION NO.7768/2QO9(GM§.F§fi)':::  Q  

BETWEEN :

Sri.N.S'uresh,

Aged aboui: 35 years,

S/o.SI'i.NaIayaI1agoWda,,. , ~ 

Residing at Bh11va1za1*1a11_i,"«-- 

Kaiwara Heblj,   * 1' =

Ko}arDistric1:. _    V   ' "«.'..PETI'{'IONER

(B3,;  .3;
" Sri. Bfxadiiglath  , Advs.)

AND;  

 Arm about28'srears,

V;/'o,,sri.,.sur~eshJf»:.,
R6€§i(ii£1g z§;i:~"¥f§Io,'2 ,
14$ Qm$s,Kim.1barahaIfi,

 , --_Banga:e;;re, ...RESPONDENT

  writ pefition is filed urfler AI"tiC}.€S 226 and

%  ' 'V322-'? cf the Censtitution of India with a prayer to quash
  Ythe arder on 28.02.2009 on LA. filed in
" " M.C.N(}.2591/200'? by The 2115 Additional Principai

Judge, Family Court, Bangaiore Yidé Annexnre 'G'.



This writ petition coming on for preliminary
hearing, this day, the Court made the foliowing: 

ORDER

The petitioner is the husband. k

the wife. They were married::’J
respondent-Wife has filed aep¢ution iu£:de; s§~=¢::o:§
the Hindu Marriage Act roreooigeasuguaoa ior AV.’::*§)Voi1ji1ga1 ii
Rights. In the said’ 35éSi>9né¢nt§wire has
filed an a?D1icg;tion the Hiluiu

V vvmiaintenanee for herseif

and Vfler” _ hpefitioner-husband filed

o¥ojec:tioI:1e’.i., directed the petitioner-

iizi Apa§%V”a’:3:;;i’n. of Rs.3,00G/~ to the respondent-

– to the child and an additional sum

of’ towards litigation expenses. The said

\,order is fiuesfioned in this writ petition.

” ‘j§etitio:1er~husba:1d submits that the petitioner does notlz

“:2. The ieamed counsel appearing for the

/

o///”K

have any income. He further submits that what is left

with him is oniy 10 guntas of land.

3. 1 have perused the impugned order. _
of the impugmed order discloses {fiat the
Wife has no income of her
position to maintain hersehf to
be noticed that the petition fer of
conjugal rights. not willing to

take back the4_e’wi_fe, ;it'”1sf’: him to

maintajii flit izotieed petitioner–husba}:1d
is an atfie’ boc1.. should make an effort to

earn gmd afid daughter.

_V __ far as the @’ant of majrztenanee is

of the View that a sum of Rs.3,{)0()/— to

‘the 3. sum of Rs. 1,000/– for the child towards

A ~firite:im maintenarlce does not appear to be excessive,

hétviog regard to the cost of living. Having regard to the

uu totality of the circumstances, I am of the View that the

L’?

imp:1g1ed oreier, awarding maintenance and a}se”–..t;he

litigation expenses does not warrant i11terfereng;§:;*

Pietition stands rqiected.

srs      I":