in! THE men comm as KARNATAKA
CIRCUIT BENCH AT DHARWA§ '% %'
DATED THIS THE 218'? DAY 0;? om03§ R%,2éb:3L"§ T'
B£:F<:m1=;»§;
THE HGNBLE MR.JUS'I?ICE RA;yi'MoHA?§.%.R'Ei3DY*: %%
CRIMINAL REVISION PE'ffI'§ON Ncs.t7'53T 992953
BETWEEN:
1.
1; %
Sm YELLAWWA @ _
w/0 [)URG.APPAvBr'§NIA*r11,5;::evocATE)
SR: .S1§§2;i§.sH
sgio DURGAPPA BAme:A;3UR
fi.GED ABOUT 45 YEARS
~ ENGINEER OFFICE 0? THE .
"(DEPUTY GEHERAL MANAGER,
A" °0P'rIcA1, FIBER PROJECT BSNL,
EST' FLOOR DESM Bi}¥LE}§1"IG,
WDYANAGAR HUBLLS80032
R/AT IS!' FLOOR 23 DREAM PLAZA
SR} RAMESH
S/O DURGAPPA BANKAPUR
AGEXD ABOUT 49 YEARS, mi
(V! V
PE'I'I'I'¥fl\i ER
INDUSTRIAL PROMO'I'iON 0991333
059109 INIf)USI'RIES&COMMERCE _ .
DIST INDUSTRIES
CENTRE HAVERI . T %
R/A PLOT N03
KANDAKUR comm?
SHABARINAGAR . " ;
KUSUGAL ROAD HuBLi--.__ REsPQHi}Er5'I*s"' %
(Sxi: S A DANE, ADVQCATE _.mR[_;1:2i)-»
CRLRP Fzwo _I_J]s_. V432 "~c>F'~...';@:«z.P.c BY THE
ADVOCATE FOR .fmE;: 1=>E'rmoNfER PRAYING THAT THIS'
HoN'BLr:. c(?;1J1=:i31f.i- MAY f3E3"'PLEASEI}.?I'O SET ASIDE THE
ORDER £}ATED1~...,.:;€a.3..2ooa_ FASSED IN cm. REVHSION
PETITION: _Noj.145/'£007?-.'i;%QN-.=TI~iE" FILE 09 THE PRL.
DIsTR1_<.:T Jupfiig, p:iAR_wAD.__,AN:) TO msmss THE SAID
REVISION 'i3*E:}r;*r1c:e1§.r. _
V. _'1'r{1s"'*P_ Errr:o7n;. VCCMING on FOR ORDERS, THIS
95,721, THE coumkmraa THE FOLLOWING:
ORDER
V mother having lost hcr husband and WIICI1
be maintained by hcr two sons wen-piaced in
fiicd <3:-1. M:isc.No.204/ 2006 on the file of the I! Add},
Judge (Jr.Dn) 55 JMFC–!E, Dhazwad along with I.A.No,1
for interim maintenance at Rs.5,{)00/~– per month. That
application was oppo:-med by the 1*' mspondent hczein,
3%
received was insufficicnt keeping in mind the of
ailmtnts and the meaiical expenditure and
mticr dated 3»?-2007, directed the
Rs.1,5GOj- each per month as
petittiorgmr.
3. That oxder when in tjueétiufix Wtihe 1″
respondent in Crl. No. , the
Principal Sessions dated 29-03-
and reduced the mommy
1,sno/- to RS500/~.
.. m4} An éxarfiiggfion cf the order impugned discloses
.A t§;é..%z2;§v:sjona1 Court faiicd to apply its mind to all
before cencluding that the interim
descrvcs to bc reduced from Rs.1,500[- to
R2%.,S8Oi per month. I say so because, except far zeoozding a
‘ the 1″ respondent is empiayed as an Engineer in
~ -Erma: Sanchar Nigam Limitad (Bsrm, in receipt of
Rs.22,361/- per month as salary, very stxangely; in one
sentence, mcordcd a finding that it was the “duty to prqyistéle
order. The parties 330113 with their
dirccted to be present before
fihaxwad, on 14.1 1.2008, without ”