W? No. 60023/201 {}(GM~RES)
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT DHARWAD
DATED THIS THE 218'? DAY op' JANUAR'.-C::'20Ai:U:ii
BEFORE ~"~.A ' A
THE HON'BLE
w.1>.
Between:
Siddalingayya H 1
S/o Veerbhadrayya If-.ambaiiri"is.th " . »
Age: 32 years, Occ:"F»{{e'«:hariicg 8e~Agri¢L1_1t1_1_1je;
R/o Chinnmu1gjLmo1, 'V .
Tq: I-Iirekerur, Dis:-:"'HaVeriD4'"--{fjv«. '
____ H .. " ' '' «-..._,,_.,fPETITIONER
(By Sri.F.\/'i?,Patil, 7
And 1 ii i i ii
Dleelammfa V Z
"Falisely Iclaiffiing 'herself be
W,-'Do' Kambalimath
Age*eaI.S;~Qcézyflousehold
o Chifinamulgiiehd, T q: Hirekerur,
Dist: Hét'2reri..__"
at Wo~me;n and Child Development
4' "Sho_1*t. Stay Home
D ".__"Sri'.«.G.R.'"Desai Building
Vi Near"¢_I.iP."'Rota1*y School
'iffriaverii, Dist: Haveri
RESPONDENT
IQ
WP No. 60023/20I0(GM-RES)
This writ petition is filed under Articles 226 85 227__ of the
Constitution of India, praying to quash the impugne~Cl”‘~order
on LA. No.1 vide Anne-xure–E dated 04.02.2009 passed.:’by*=the
court of Additional Civil Judge(Jr.Dn.) and
Crl. Misc. No.24/2009.
This writ petition coming on foripreliminaryi thisx ‘
day, the Court made the fo1lowing:– p A.
o R D*E__.R
Heard. This writ against the
judgment dated 02/12 passed by the
Sessions Court, Haveriyssinii.::Cr1AV.__Iilov74;:’7f’2i009. By the
impugned:iiudgrrienftiiiei Sessions judge has
dismissed the ‘appeal’ ith.e””petitioner herein by confirming
the orderdatedil(Annexure–E) passed by Court of
~__CiVilVHHdudge(Jr.Dn.) and JMF C, Haveri,
to pay Rs.l,O00/- to the respondent
itowards”-.ma_inteif1ance’during the pendency of the case. The
maintenance was granted by the trial court in
e;;eri:.is’e”of the power conferred on it under Section 23(2) of
‘t.?ie”‘Proteetion of Women from Domestic Violence Act, 2005.
3
J’
WP No. 60023/2010(GM–RES)
The appellate court on a proper consideration of the matter
has prima facie found that the respondent herein
of the petitioner and that the petitioner
domestic violence. The aforesaid gsrixnap facieéifindingsj. are ‘
based on consideration of the mater’ia1i’–on reo’o,rd~._ I; firiddrro
legai infirmity in the impugned orders to w.arrar_it interference’
under the extraordinary jgirisdfiéitiori under
Arfides 226 &;227 ofthe cgfisfiffiuéfibqfjndur The wwfi
petition is .. if
Petition i. i
Sd/’~
“$3363