High Court Karnataka High Court

Sri K Umesh Prasad vs Smt K S Jai Shambavi on 9 March, 2009

Karnataka High Court
Sri K Umesh Prasad vs Smt K S Jai Shambavi on 9 March, 2009
Author: N.Kumar


V’

IN THE HIGH CQERT QF KARHATAKA AT EANGALQRE

Gated this the 9%’ day of March; 2399
eE:’~’c>R.E

THE I-§0N’Bi.E MR. jufizscs it !(tP9.fi’ft_RV”‘~~. “”
Writ Petition Ne}; ~1s123’¢§ %1A2Ql§;3;N: -. ‘_ . __ .,

Sr: Kiimesh Pra_sa:€«A._V1’~ _ 3;

Sin Dr. N Kr§s_§*ma Péiasadv _ _
Aged abeut 32?. yae-§rs”V ,

Ric réo.25;»§g,2€*F€§»::–.:;; V

M aLaye::t T’ *

Kjijanapuia _ V a
fiaeravanifiagar Pasix ‘
Bangaiere ~–“56$ G115 .. ‘ ,’.Petitioner

” {By €;§ri’S_iafi$h Q-oddamani, Advecate)

S?’il’!?§.7§.:~fe$i’itiGn-3 shouid be disposed of exgeditiousiy by
;>utt§::§..A*’them in @3931 mice the pieadfngs are compiete.

Véigyé that the pieadéngs are campiete and interim

ta 3% aeen is that are they iiving separately. Is
any inceme ta» maintain herseif”? If the answer, f$–V.;{f:<:;g:::.*a§)e "£55 '

entitied ts mairztanance in those circt;'2mst_:am~:é3T. ' V'
?. In 39 far as e:<cessiv'e'ne.3_sA~'ef'~.ti13am§su_;'t'.:.

awarded is concerned, R.s.35,D':i*§§'-"€52? iéi-hie: té
be drawn by the petitiqrjer. it is
reduced ta Rs.20,fi0O§£3é;:§'.. A1§1:§:%ru"=%';i@uc?ion,. he gets
Rs.1G,aB$-00. Thgwife a.nd'»§;%é{ug.'h.ty;-2r_V'§;éeVc§'f;§:'.vé".bare minimum
of Rs.S,GE':fi-QI.}V t::2__«–4V'£i_i'T:§'§ri:'A:i'iV'ai status and tha
backgmu§1;i__Vf:%c:rr::::»'§1}<:§§§f ané therefere the
award i:tayéa2 f§s__:na§ntenance cannot be said to

be arbitrary at excéssivé. .. '

Hewevez', in View <3-f ithe Case

\,/

\x/