High Court Karnataka High Court

G Kemparaju S/O Late Gangadhara vs N Roopa W/O Sri G Kemparaju on 3 November, 2010

Karnataka High Court
G Kemparaju S/O Late Gangadhara vs N Roopa W/O Sri G Kemparaju on 3 November, 2010
Author: S.N.Satyanarayana
 '11'    (Respondent ~ Served)

*_Ilt_$_*_*__*__*__*

IN THE HIGH COURT or KARNATAKA AT

DATED THIS THE 3RD DAY OF”N0VEZ§&1§_ERVI,26’1C’«. M’ V’

BEFORE

THE Ii0N’BLE MR. .IUsTIcI«;_ S.N;S,ATYA?€2§._RA%A§§i§A’E if .

WRIT PETITION No.2sd”27.;’_q_If 2d09u'(GM§Fc)

BETWEEN:

Sri.G.Kemparaju,

S/0 Late Gangadhalfl,
Aged 39 Years, . .

R/a C/0 A.s.Vy;kunta;’ah;__ , _
Kullajah Estate, 5,, _
Vrushabhavéilxi H.N”:1gar,” ?: ‘
KamakstIiKPa1ya. V ‘

4 560 £359.: ” .

(By sr:.G.s.B’a3D;;1gangad1a_ar; ficiv.)

HHHHH

VSm’LRoopVa. ‘_’ ° _
W / 0 Sri. u,

‘ Aged’ 28’EYea,rS;’j_
ER/at N0. 173, Hbysala Nagar,
_ . _ Pipeline, Magadi Main Road,
” V .SuI1kadakatte,
.VisV’Jan€*edam Post.

— 560 091.

.. PETITIONER.

. . RESPONDENT.

W

This Petition is filed under Articles 226

Constitution of India, praying to quash the”
21.07.2009 passed by the 11 Additional Farniiy: ‘–Co1x’,1-s.ft:,’j’. 00

Bangalore, in Criminal Miscellaneous ‘7/_

produced at Annexure – “D.”‘ -as the lsainetllis; v.i.:np1Jgnedi;

perverse and capricious, set asidethe maintenance
orders to the responden~.t_g passedlby the 11
Additional Faxnily –. in Criminal
Miscellaneous No.77/20Q8’,”‘d:é:’teVd and to dismiss
the I.A.II filed it

ThisvpvPetitiol_ri Hearing »– B

Group this;Vday,. the following:

0;KonnER

Petitioner hCv.’.’.€V_i11_. is respondent in Crirninal

it/IisceilianeotisiNo???/2008 pending on the file of 11 Additional

* AA VFa1nil3rl.Court.

” Brief faets leading to this petition are as follows:

0″-l5etitioner herein was legally wedded husband of

V respondent herein. Their marriage took place on 04.05.2001

Bangalore. Thereafter due to non–eompatii>iiity between

“K

3
them, petition came to be filed by petitioner herein in

M.C.No.369/2005 on the file of Family Court, Bangaisre. for

the relief of decree of divorce against the respo1fident«h:erein..

In the said proceedings, it appears noticejissiued

respondent is taken as duly served

exparte. An exparte decreee’0V_fo.r dis-soititiond” 0of…_rria.r1iage”:e.

between the petitioner respondent.._ca1t1e ~to_._be_Vfpassed on

27.07.2006.

3. The petitio:nei~–.isH_t»hat subsequently he got
married again’ anvtiifiiedi with his aged mother, his

younger bro0ther,.. w.ho;_ pursuing his education. The

:.,-petitioner v§rori§irig..__.a.sv a Village Accountant attached to

ijéévenue. of State Government. That he is drawing

°”.___Rs.6,’0o’o0/- :’which he is not in a position to maintain

.hirr1se1f, hiswife, mother and brother. When the matter stood

respondent, who is divorced wife of the petitioner, has

i ..f};ed__’,an application under Section 125 of Code of Cn’1’Iiinal

u”~.Pi*ocedure seeking interim maintenance in a sum of

“‘”‘\

Rs.5,000/– and also for litigation expenses in of

Rs.5,000/~. In the said petition, an applicatioifrisAaisoiiiledr

by her for interim maintenance, which” ca_rne’_4l’to_:h:eV:valloriredg ‘ T

order dated 21.07.2009, whereinilKt_lie_tV_A.

directed the petitioner herein to
her at the rate of Rs.2,0.(‘)0,_/fi– “disposal of
Criminal Miscellaneous also an order
for payment 03:’ expenses.

Petitioner being has come up in this

petition, for thei’1″easo1lis stated above.

4. In this the respondent — wife is duly

represe.nted by counsel. After hearing the

cotmsei-v_for petitioner, it is seen that the marriage

‘lit’=..__._betWeeri’l the’.V’Vie:’pe’titi0ner and respondent is undisputed.

ffherefore; there was relationship of husband and wife

4: the petitioner and respondent until

i ._1QI:qilCrl!%io.369/2005 was allowed by an order dated 27.07.2006

granting relief of decree of divorce annulling the marriage

“””\

case, it is just and proper that the petitioner has to

the respondent herein. The Court below

consideration all these aspects» “has i j

maintenance to respondent herein

which according to this Court and -. pro.1V)_’er:V”i,Vffherefore,V
this Court find that there’ is reason interfere
with the well reasoned order vAdth1e’_’..Court below on
I.A.II in ‘.i_”i\Eo_,V:’r”?:/2008 awarding
maintenance ‘ Per month. Hence
the Petition husband is dismissed,

without ‘order as 2

Sc!/:5