High Court Karnataka High Court

Sri S N Jagadeesh vs Smt J M Parvathi on 6 October, 2009

Karnataka High Court
Sri S N Jagadeesh vs Smt J M Parvathi on 6 October, 2009
Author: Ajit J Gunjal
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE em DAY OF OCTOBER 2too§tt:%

BEFORE

THE HON'BLE MR. JUSTICJEAJIT   

WRIT PETITION NO. 1 8 1 25  

BETWEEN :

Sri.S.N.Jagadeesh, _ . . _4 V _

Son of Sri.S.Pl.navanathasa,".o  j,  V'

Aged about 35 years, E _  '

Residing at No.25/1,     . 

1031 Cross, Ma11}i;oi1atIzt_anagar;'~   V. 

Bangalore %--;»55ot'oo2'3.t ,;      T ...PETITIONER

   . .Asets., Advs.)
ANDRE:-,   _
Smt.J.M.F'arVatfi1.  " it

Al1asA.Pav1thfa,, wire, 
Aged-i,abo'ut 31 year__s_,é .

 No.50, 814'-*1 Cross,

Magadi road, "-

it _(NeXt'  an heatre),

Bang.a1ore.'g;._55o 023. ...RESPONDEN'I'

  "  writ petition is filed under Articles 226 and

  of the Constitution of India with a prayer to Cali for

V   the records in M.C.No.1068 of 2006 pending on the file

  _o_f7the 2nd Add}. Prineipai Family Judge, Bangalore and
 etc.



This writ petition coming on for preliminary
hearing, this day, the Court made the following: M  

ORDER

The petitioner is the husband. He.~filedj*’ia”petitio_n ” it

under Section 13[1}[ia) of the fC.”i_”

dissolution of the marriagef i1’_espon~dent an 2 . i’

application under Section lgiargiiage Act
for maintenance. The learned
Farniiy Judge ‘.having””:’»’income of the
petitioner at the rate
of wife and a sum of
Rs.1,5t)__C)/e ‘ the child from the date of

appiicationduring’th”e:’:_”pendency of the proceedings.

Hence, this petitio.n__._’___V

hi’ évipertised the impugned order. Apparently,

the ‘~l.earnedviA.}7Aamily Judge has exercised his discretion

has-1 awarded the maintenance at the rate of
A _.é’RVs:;2,dOO/- per month to the wife and Rs.1,500/~ to the

child. Having regard to the cost of living, I am of the

/’

-3-

View that the said award of maintenance cannot be

termed as excessive.

In so far as the second prayer regarding rfierno

filed by the petitioner for withdrawal of the

concerned, that is required to be consi;iei”ed’

Family Court oniy after the

order passed on the application efo-1′. intégrim

maintenance.

With this obsertr_at.icon.’,_’Ah stands riisposed