High Court Karnataka High Court

Kum Shwetha D/O P C Shivananda vs Jayappa @ Gurunanjaiah on 4 November, 2009

Karnataka High Court
Kum Shwetha D/O P C Shivananda vs Jayappa @ Gurunanjaiah on 4 November, 2009
Author: N.K.Patil And K.N.Keshavanarayana
 

 
D
O
U
I
9
I
<
E
2
E
In
3
E
3
3
J
E
2
5
E
E

 RAG, ADV.)

IN THE HIGH COURT or KARNATAKA AT BANGALORE
DATED THIS THE 4"' DAY or NOVEMBER, 2695,: %
PRESENT ' & "«

THE HON'BLE MRJUSTICB NE',           A

AND

THE HON'BLE MR. JUSTICE "KESi-IAYA.'§AiizfL;f;T§NA kk

BETWEEN:

mo T
AGED13 YEARS, RfiNOR..’ A
REPRESENTEDABH FATHER.

SR1 P.C.SH:IVANAND–A’SJO !;HI_?.1″~!N’ABASAPPA,
AG 41 YEARS, A
RESIDENT OF-PURLE AGE.

EHIMOGATALUK, 3Hi.ZMOGA DISTRICT.
A ~ …Ap1=-ELLANT

% IAYAPPA@J

GURIINANJAIAH.

3 .310 SHIVAIAH, MAJOR,
DRIVER, JAGAJYOTHI BUS,

VBGREGNNOKA 1619090,
RESIDENT OF BELAGALALU VILLAGE,

EHADRAVATHI TALUK,

SHIMOGA DISTRICT.

L”! I-IIMH I-nli-nunuuu u-. nun-.. ..-… -_.. .

% ms} mm waéfi am

29: SMTFv’EERAMMA, Wffi H.B.M§JNGAN’§€&.
Mfixififig QWEQER CF EAGAJYGTEI BUS Efi,
R.EG1*’%;NQ.KA 1659993,

RESDENG AT’ GHALL g
CH i’2RA§URGA. §ISTRI{.’3Tm

3. mgaamxrg msvamcg
cazsmmy Lm, T
32-mmm, BY ITS MA.NASj@

(BY 32.: 53.33695 HUDL§?§{;%.NE, V.A§}’¥”.”AF®R”;’£?;1;
R3 M samrss;

R2 . ssavrcz Higfifi s*JF§f1er¢ab;*r}%

Tms APPEAL IS max: Uzs. :?’.?;(1;m;«*:s;£§* Ac? AGAINST
THE IUBGMENT azm A¥ig?’AR£3~..£’»§3fj€§.; a2;23;2na:25 93.3330 3%
MVC 2m.4se;:9g’2% @2132 F133; QFATPIEADBL. cam, JUDGE
(SR. ma & AMé€:t%% ;smM§:3<3.a;,% _P"A:R§fLY ALLQWING THE
cam»: PET§TI<€)E%§- ma E1~:s;s.I’:<31~z AND SEEKING
ENHA}%CE??eiE1€*E.V§Z}F E€::MPE?§SAT_I§N.

m:s wm.MQCk§Mmg%%%m ma zigaargs ram 331:
mi- mm. 12:3 mLmxzs::-is:

oz.–2:22 ma Awmd éwd

ama am: the

;;;e.as *3: we §€a.é6§i§? es: the $9 at’ Q12 Adél. civiz
I)::1,}&fi ma mam: 31mm in ‘2’;-am by its

; €=fR§.};,2Q,3§§§- Wifh

§ 8% gs; 833% $ by 111: sans, fizz mafia: 11$

>prese11iaétIfisw§e§c0nt£nfimthati:esaidms1mm$Waéflhrytl1e

¥.i:zAE%::mrs:;I:’m~:r$%f%

mm mm

.v……… ……-mu» wwwml wa *.>’=.«$£’%lmwW3%¥4″lfl&'”& HEWH LAJUKK MW” Kflflwfliflfifl W19″ CUUR

‘ by tha wlm 11% mm up far

% » M

‘i’:;.”m2:1ai is irzséwwme ané E reqntfias mlmcmmi in mm: m:

and §, 153$ sf mzifiw 31:1

nsmishmg” ‘ fcwfi 3: smnam mg mfi lag sfmng pizmpmay ‘ 2

2. m brieffams afthe me i

The wfifimt is 3 mizmz ”

mzé ma. $2: hm exam ea; R§.;a3a;s99;a am the

1- :4 mt aszmxmi af by hm’ in fits roaé
fraffie mm gm ms pm. ‘arm aim
Wfi movim ‘Z’em§i3 in P’ufie
vmm an ;§araie2mmm am, an 9113 Sam
am am fim:§§,–.a;:§;3,§ 2*€:3.KA.–i§i?6§§ mm ‘ms its
fiivwin cram mu Eieimhermizr ma mi

£’i’z.¢_ an ameant sf Wizich, ska

A 7 %’%%%%a-ma: ma fight am ma oilzzr gn’£§*G’r:5 ingum

V “}”1’;e miner zshilé of 4 yams a time 3311: af asciéem. ‘$122

Tntmznai mm ram’ :3: am, am agpxeeming 3313 6:31

mmmfimmmfiwwtfigmmefmnmzemé

the éearstam” 32% a%e§e5 §§%

93 $il3’3uD’£ I “§1l’\W”m5’§’°’fv;

thewhcie wndyahas a11er%t}1ecIa5m.pe&’iox:i1zmtawm”ding__§sm::

cf Rs.§,2&,fi3fif- wiih fismaa a 8% pm’ mmzm from

mfiiium till the: flax: cf mm dogma Nat hafisg

s awmded by the Trzxbmlal, t:}:锑q;§e«}’ 15% V’

theémamtwpeal.

3, we have ma ma hmngfi: :5: fa:

m  laugh emu    k

 

4. Cm.  1    ad awmvzl of thc
Tnfiminifi is     4 yams has sfizfl

gfievmzs inigxxiea wamds an ha leg mad face,

fiwacm afkfi rm ‘ JA3 pm: Ehg ” : 3f :11: anew;

is lag by 1% in-zfiuzg, fim um inpwsnt in

hsgspgxag am éays clmring which geziaé ma: gmfiing

$936 af the mm hm mt hem Ewked his fig

by file mbum In View af mg §§z1 azzé amy-

:r W3 dm fit fia mm 3 gm af Rs.3§¥§@§-

%% pm ma mam-zg’ 3 as gmem Rsu2§§@fif-

L

“”‘°”*=~ W’-‘”‘-“=’*~*> ‘Wm wv’tN#wAWrr”v-Iwwu inwvu mam-Mn! \Ia”‘” AHAIVMKMNM EHIWH LJJUK

wt wmés eazrvwmifie,

$1 fuxthar, the ‘I’n’%:n1a1 hw med far: my

Rs.1fi,§GQ§~ iawmég mm at’ mmsm ma me

is highly mam aaé ii reqsrmg mfmmneni
the fipellfiifi Wfi @1113; aged abezfi it yeagzfi’ ‘V ‘ T
the dam has messed disability m1¢m~%a: %
ss3s’£a511ed mm which 11% ma

231$ ha {.6 I’m@ tfmughmlt is gfiéiifféaaizcd by 1 3%
inches. Hmsa, ‘am flags: it zmrzwds loss 51”
mréties an against R5.13,QGGf-

awmded by

5- Rs-I§,§§6i- tawmds

cenveymzgcfi. -_:5. chmts. m saifi mum: is

gm féirj aria.» am magma azammt gm aazxnma 2;

2 65515. Brwizxg zhisgmei cmgiéeaflle mam

mmefme; mfing irate} ‘T

%% A Rsmaeég- mvdsrfizis new in gm efRs,3fi,fifi§f- waxasa ay

‘nMIur’uwm»r-wt

V V V . fixéél.’ A ‘I. is hash?

‘2. Fmthsr, th: tribunal kw awmdw an}? 3 of

R3. iG,G€éG;’– iawmés 393$ $1′ 32%: pxespacts, The 3:3:

gprmizaea shag cvidamc an rmrd wwly. Thu: ‘

the man ‘h£y’ in the have: Iimb m. 55%. Fmthazg V’ ‘ j

hm” right 1:; by 2%»; mam, which m %é};¢~ L %
éisabifity she is suffezing me the awfa m g”

flmsa fwmrs mm less of
marriage gmfims as agmshg the mihunal

8. ._ wwads niedicai
axpenm mi gmpex and clogs net

tail far1:1£af’ ze.1*m:’;va. é * V’

*:f2:«.;A gm mam aged 31,15,335 psssga. ax

§§§i:.: N€:!§§§f9?’ fie 9f the 3.6% Civil Judge {&.. fizz) md

— – : . 2% fieiaw;


R3

%  f    ma gafiaanzgg zamas.

Canvsyaamm :mz2r£s1Em fmé; &
_ Ifififififa

3S§3%z’~

“”-m””~ Mwww MW?-w~’* w wt” mmnmmimmm fiumm uwuwz U?” Kfiméwifiififlfl NW5?! CUUW

« : .§:§i§’2′;1 the recmipt af a my af 3% . —

91-” gm
ma;

in the mag af am mm mg in my

Fisfim Msfical expms 3§,$39:’—

Law af m&:r:i:ie$ figé

ssmas;

Less efmma gmspeazs zemag’.

Aéaardixwy, we pasx the

Q

Th: appafl is hereby aziafmd %

The juagzm agé :$3;s’45a;1997 an the
E12 am: am MAST, Shimega, is
Imby % agans: R$.i,28,0QfIff–«
awwded *§”;% 9,3,; an the enfmtteé
gmnpezxmsg at’ gs}: the am af

–~ Emma Cazwmy is éirecteé ta

VV V depefit . ‘mam: Wfik izzggeg wifiim 3 gfinéaé 9f 4 wgsks

mzé awmi;

aci mzwtmt af Rs.é§fi@§;’=-:3 3 311211 at’

ifiifififi ig Qmfi is he apt in Fixafi

2. $3,’

sskedifieé mm; mm she mm me egg esf mgazity: The mm

gzxmflim « ffim is mfleé ia withdrm €112 pzriaéicai

quatcrly fm’ Eh: walfme af Eh: mm: chilé. Tha Esimee af

as.1a,9$as.. mm mmamm mm aha}: ha mam/efei% %’§a:+s§zg%

ihe gusréim of the mimr @1183 ‘ j

mom by the ixzsumce aampwy. I
Gffice :13 dkested £3 :1-m
%*% S<J:1/\.

$%is::;* *