High Court Karnataka High Court

S R Swamy @ Rudresh vs Smt B Netravathi on 8 August, 2008

Karnataka High Court
S R Swamy @ Rudresh vs Smt B Netravathi on 8 August, 2008
Author: Arali Nagaraj
IN THE HIGH COURT OF KARNATAKA AT BANGALORE»

DATED THIS THE 2?" DAY 01:' AUGUST 2008, %  AI  5   - %. K

BEFORE

THE HON'BLE MR. JUSTICE ARAL:     A

3230 z~zo.77,r2oO§    * 

BEE WE EN:

SR. Swamy @ Rudres.h,'é_
Aged about 39 years, 

Sic. Sandum Ramachmdmfig :1 I

Major, Agficultzitisst,
R/'0. Mayakazidagn'

 'V V.   

(By S1-i.S.V. Géddhm; kg; 3; j1é;g:a:,%% rfaxanezm Praflxima
Hennapura and Chaim fionr.I.f&;31;ra,V Advs. For Giridhar and

C0,)
     2 _____ 

Smtflé. sgmaigg  , 

  Aged abs.2u¥--.38 years,  V
'  __ x'W'2'fl.S,R. Swangy @'.vRndresh,
 Cfo.G,. Basavarajappa,
 , Téiluk,
V  « . }§}.s:s{ana,gcrr3*7District.

  %  %     _N#j$§"Re§iding behind
~ . 'V " L .. Durg'ambika Temple,
 C50. G. Rajappa,

. . . Petitioner.



Davanagere. . . _Respe:§dei:fiQ  _ A'

(By Sri.S.Y. Patil for Sri.S.N. Hatti, Advs.)

This RPFC is filed under Section 19(4) af cm: L

Act, 1934, against the order dated  epassede 

CrI.Misc.No.196/2006 on the file J of the Judge, Fe,n§ily~ (3=oiirt,"--,
Davanagere, partly allowing the petitiesg filed» underT'See$§on. 125 of  '

Cr.P.C. for the grant of maintenance.  "

This RPFC coming on   'day, the Cevurt made
the following : -- ' '%        -.

Theugh  admission, it is taken up
far final dispeéel ey%[¢.on§$;;gt n:'ee:¢mea¢ea%m1 for both the parties.

2.   learned Counsel for the parties.
Perused    Veeidenee af the petitioner and the

 Family Court and ether material an

   learned counsel for the petitioner.

3. ""'Sri.S:.i\r'-.:ekfiiridhar, learned caunsel for the petitioner-

'  eebmitted that thaugh several grounds are urged in

:,ti1is'.--retjieie z1 petition, he will restrict the revision only in respect of

:----'.»_r*~~--...»»--~\,,,«»~



the qsantum of maintenance awarded by the Family Cc-ur1:_.i.r__1 the

hnpugned order dated 31.32008 passed in

Misc.Nu.l96f2006. In this regard, he submits that the  _  

0f the Family Court, Davanagare, committed' 'ersd: in' a_\§vatd_ijig'VVifi'«

favour (Bf the respondent-wife Rs.V2_.Q_00:'- V--montl§~"--l.   *'

maintenance payable by the petitioner} cpntfa; }P$iL the
learned counsel for the resgzlal-1l_..£§i=;:1_1’t-“.l:szu*if_s?.,.Vl’. ‘£152,330/– per

month which is fixed b3;Lli1e Ba1i1ily”¢Cau;f¢,_ flat smficient for

a woman lilfié the to maintain herself in these days

K and theretbrc,’lt11;$ (Sf maintenance does not call for

any intetftéfénae in tliis._;9é:Visic§=n.

l 4,_ba3 the impugned order, it is seen that the learned

finding at paragraph No.3 therein that the

has admitted in his cross-examination that he

of coconut and areca land. On careful reading of the

‘V-li[“lc_f§l§s-éxaminatian of RWI, the petitioner-husband, it could be seen

though he has admitted that 6 acres 11 guntas of land stands in

¢–I”-“”\…_……

the name efhis father, he has denied the suggestioe that 2: 38

games efland stands in his name. This being the evideheei.

the said finding recorded by the learned J§*.£i’ge–of

contrary to this evidence. Further,

reeerd ef rights pertaining tn the land”be&.ring 5 ii

acres 22 games and it stanciein the
father of the petitienerAghizsbai;;iV._v:’:i?,:eiI?}’i?i copy of the
fend bearing It reveals that
the said gem. Rncirappa s,:a.P.-S.

Ramappa, is:1;e.i{:’e:itiezier or his father. This being so,

it eannet he flzetiiithei E3192 belongs ta either the

vpetijtiene: ei Ah-iefather. Therefore, the finding recorded by

the..AIeiifi;edv.h:1dgei::iOf the Famiiy Court that the family of the

,,,.,__,;esporideiiti acres of land, is eentrary to this decumeetary

– ivfiifiitififiéifi. Therefore, the amount of maintenance fixed at Rs.2,000.f1~

requires E) be reduced prepertienatelfy. Though the

iiiiieeigieniient-wife has alleged in her petitiee that the husband and his

has got income 01″ Rs.20,G00x’- per month, she has net

c——.l”*”-“”\…—-~v

(J!

preduced any material to substantiate the same. This averrnent is

categorically denied by the liuehand. Besides this, the

husband has not stated either in his objectiees ta ‘

petiiion er in his evidence, as to what is his’ e:~ract7_4i:zeoz§1e]freiaiflthe.’

said agricultural lands. It has also come inii¥:.E1ei’eija:£deneev_n

his father is getting seine pension,
as {(3 the .q’u:1ntum ofpension; A_ i ii i ii

5. Having regard to all of the ease,
and the ineginleieii. I feel that the ends of
justice wouleiibei met ef maintenance awarded in
the impug;ner:l_ ifikoxn Rs.2_,OO0f’- to Rs.1,500/- per

(iii: .res1iiIt,._vf1;e present revision petition is allowed in part

:””~”and order dated 31.3-2808 passed in

” ‘£:i£..Mise.LNei.1§i’i/2006 on the file of the Famiiy Court, Davatzagere,

laereifiy aiedified by reducing the arneunt of maintenance payable

Vi , _ itei_4ihe’;ietitiot::er-wife therein by the respencieni-hnswnd therein free}

r–F”‘fi..–~«\_,

Rs.2,000;’- per month ta Rs.1,500f- per month {ram the data;

ofthe maintenance petition. The amount of

the petitioner-husband in this revision petifitm fa’ 2

the Family Court, Davanagere, so as to

same by the respondent-wife.

NG*