'I {~35
IN TI-1E HIGH COURT OF KARNATRKPL,
Tam HflN'BLE Mn. JUSTICE AMEND BYRg3E$p$j i
(EV
AME Z
-no-uuwu-u-
:3?
HT.
BANG-IILGRE
III.-'-kT.E']I:: THIS THE 25" DAY DE' MARCH 2308
BE FORE
.-----
F-EDUL W-KHIH
33$ T.K.fififlUR ..
M"-I-ED ABOUT 38 Evmsk 1 V
HEAT w0.3;1--a, 1ST"M§ifi,f
333 cnnsa, aauaamagsfi, 5
EANEALDRE 32-.,_ '
mac 1--n. -Lav. 1.1
HW
v.1.'-fgifiwxonmn
-51:1 :30:-€%.:Jrr.:§:;:rV ;{_ '
z».5I~::=i..__B:_ . A _
'-.¢-'..r":.': J:»"".~iI~.. _,s*-sanfl EsWxE3'_I re I
3I.r.;~:.»:nL:».ac:L:*3? savanna,
A "2=::':3:.=gI'1=:1Jr'1z~1:Is3;=x ' """
V '~.t_1.n:~._s2.=;4t._;=r.~a1__:t.rL.
" . PuE:{E;}'<..}_§.EQ'UT _j.13
"
3£ot3H:"nanuL
hm-.nn ":J1.E|'.3E.'I".f' 11
. . . RESFONDENTS
SE1 AYILZ RPIRMED *- ADV. FDR R1 T0 3)
'J"'H.T.$ 'H.E'-
fir
FILED ERAYING T0 guns:-I '1':-rm manna
15.5.2oc:'.'a* on THE FILE OF 131' ADDITIONAL
FAMILY cuunw JUDGE HE PER nmm--n any runrfimn an
Pnnnssn we cnnu FGR naconns IN THE CIRCUMSTANCES
or THE CREE. "»
THIS WRIT PETITIDN COMING on FOR PaELIMifiA§¥ u
HEABIME 1w 5 saggy THIS DA¥, THE CGURT MED: Egg .'
FDLLDWING 1*-
haar.ir~~ HE.' G:-.~su*-:e, is t-e1:'an"'~~..Lup final
3. Hea.::'d"*::_1ir::.--'f;c:$1.i.«1i;5j:él_ f--im: _'t11e petitioner.
3.{ Thfi"p§§i%i¢fi€$ is the husband nf the
first J:vaa{.'=_=«p-c$1r:;;C1aI1~*1_§:_a,3db"--~..A_;E'¢ut"har at raapondanta 22
and _ TL'V1'e"v."'pé-tjgfioner and the first
§:5iara&pc§:r:LE1ei':iAt: V'+'-wgsxza ifiéi4riad in the year 1984 and
+-3'-.nw 1 Eu ivy nun 1-\1.r 1"l3o1 4 H4 rvn T+- '1 ya 'I-411:
"I&J--"r', ,|aVIuL-'I-I'HP'Iull.'HI-I-I-In!' RV': *V**w*v.*' LT Infitfllf With'?
cage"-4._DfApetiti0ner that 'ms 15 at group B
"": f' '--§aVri@11_c-3?-s;e,.1employed with -5. Private Ca caparutive
that he earns a meagre salary. on
uallxaqations af the raeapcndant that the
A 9' " 1:}IIa1'.: it ivtzme :: has deserted and was not
ma.-I -.n.-i-um-6 v-.4 1.-.n +"|I'aa:'|!J' vx-r-a5«F'.n1-1»~.ga.«~¢l 1:. 1n..n+-4 1--I nu Far
ll-If-'E-ul...l.JL..I.£.a|-.i.J..J-J. I L-Iv-KW': FuuI|oT»On$-U-lion-n'W"I§ '30': r"W II-4! IIIHIINJQ-I -III'-It
//'
db
maintananca unfler Section 125 of firiminal
Procedure Cadn; 1973, before the Fight
Additional Family Court at Bangalo;a{ttifil*x
Eriminal Miaeellanemua No.495f06. HHti@'ttfié t
ytaaaadings tha Family Cofirt "has vafigrdéd' 7
fa.
chm Eirat respondent and*{Ea.80fiff'=¢ac3; Win
r.–asp-mat of raspandamiutzgs it is'” this
which 13 sought ta be qugatiénedjtgtfi
baforart»th£V–;f$fii3$ttvCourt is Pendiuq
cnnsidatatibnf Vhavinfi” further regard to the
§”aaLa$§’;aarn§d thy” the patitianer. in the
dpinififi fit tfiig Court, it would be flair that
it thé petitihnar iw directed ta pay a part cf
‘ .i,.’:._ ‘~ A’; .3. _- .1 ;..1…… 1r………: 1 .r-‘-…………L.. ……..
‘ Kallfi ’53u.F.I’ur’ UJ.:’.L’u W K]. U5. Jr’! MUG 11 u.l..J.._}|’ KIUIH.-LV Q9
t-ihtettm maintenance and if the petitioner is
t”tt§fihrded. further qpportunity’ of efitabliahing
V xmhia case as tn his inability ta pay the amount
aa awarded by the Family Court, and in this
9
-m.6–.n.-an-Cvm. -nm..n.-ivwlv-.ru.1na.1r..o~ng:-. .-*uF Ila: ‘I |”II”sI,,.f% -I-vi “F’ns;mrA1\1i4
.I..l.l…w.l..-.F..L!.i .u.I!.Ia’l..J…LJ~l…..w.I..|.1J..l..I.’…..u Wuaiviw In-0-3.’-I-uf’|J\-|”l-v-.11′ -I-J-J ‘
rflsgaxwii he mhall have the liharty to ease]:
mr:s:;ii.f22.-::at:L¢::n of that order: subject to finfilj
data-mminatiun in the main petition.
5. Arzcordinxglyy the ;_:aa1t:lL;t::i.<9.3'-'1"1'._3'.'-c-:1 :&i:§g:9asV§d'
AF -I-.1-4 i*"'Ir\.a-9.-2':-F -fl.'I'I'I? -F-3 1-u-I-I nun an '4-A, i-'Ban aim-i 3} -i 'Iv'~.-weal rL;vI.-~
HM. 'I"I.JuL.J.J»\-i'f.I.I- El-LL J–cl–I-I-74-SJ-vi D 91:: Lu ._ L..|.ag_u uAJ+_,..+ I.._'lr um. '
otharuari Be -:-f the pet it 1: tit}. _ 1 "mér.e Miihe
liabi 11'. 1:3.' of paynfsénj; '.v':$i'f " L-:i::aiQ1Lntenaiida"" and
whe t11z=:3:* the ;t.'eapc5ndent:a' A§.i' e want it led.
to suah maitxtf-sr;zs:;i;i:e .
ThQ ‘:§§fQti.Vt:I’i|.’E’éT}v§5I” pay a sum
cf ma.6:3000:’;V ‘¥:~.:;._ }:>: ‘b§fa:a1:é 1.4.2003 and ahall
pay the i:i’a;&ncé’ Vof 115.20, CI0Df- on or
ré§$§Ef$r;»:1:é:”:z’§i_:;2.__ Subject to the aame, the
V –j.m;:u:§nad:–«V:’}ori:3.ar at manaxura-A tanxia xmdifiecl
‘i§cL:ift:;”x*..l_5.i1:Vié:t1r to the petitions; tn approach the
Additional Family C-caurt with an
” n’ .r-:5-I»-«° .wI.-In un.ua;’L-I-rt:-r -n-n;-u-3-3 ‘F1’A’fl1*”!. .1-L-I-\. J-L-F W-1-nu I-L1-A-1.3-uh
_hI’aLJ-..°..”wu’.l’-oIu’I.I’a’nJ- §’$§J\II-in-LIE, LKIHJKJ-is-5 I-I-‘l'”»&V” W-FL VII-5’? ‘Il»§n\&W$n
‘4 car: in the alternative to have the amount af
3″
maintananaa payable or otherwise being
detexmined in the main petition.
375′