High Court Karnataka High Court

Smt C N Vanamala @ Malini W/O K … vs K Srinivasan on 15 September, 2009

Karnataka High Court
Smt C N Vanamala @ Malini W/O K … vs K Srinivasan on 15 September, 2009
Author: K.Sreedhar Rao H.Billappa
IN THE HIGH COURT OF' KARNATAKA, BANGALORE

DATED Tms THE 15th DAY OF SEPTEMBER 2§§o9
PRESENT "   k'

THE HON'BLE MR.JUsT1cE   A  'A 

AND 

THE HON'BLE 1\/£R.gJUSTEIC:I:'}ji.BiIE.Ig;?§\LPIi?.fi\; "  

MFA.N0.1EV30'$:./"$2006 {EC}-.._  "
BETWEEN:  * % 

1. smt.c.N.Vanama1a*@eIxqalifn; '
Aged about 33 yea»1fsV,V     '
Wife of K.SriDivas::, V ' D _ ._ .
C/o.NarayaI;1aCT;af--.e      

2. Sri.K,VV'isWasV V'a;L'da1';..e_  
Minor",¢Aged about' Slyears.
Soryof K.S1fi:1iiras*a.,

 'I3?,ep_r'esentet:i" by___l_1is mother

. V '}'\nd%:'Nat: ;ra1 Guardian,

  --Fir='st'appAe'}}ant herein,

'«.T'_C}1'\T.Vax_na'fm--a1a @ Malini.

""'B0t._fi'a3*:'e' residing at No.80.
41" Cross, 5"' Main,

=  A. , euvijétyanagar,
V' , _ Bangalore -- 40. ..APPELLAN'I' S

'  !£By Sri.G.V.Thiruma1a,AdV.,)

6%}.



AND:

K.Srinivasan,

Aged about 46 years,

Son of Srinivasa Gopalachar,   _

Residing at Kathwadipura Agrah-data, A 

K.R.I\/Iohaiia,     s   
Mysore--24.   0' ..RESP--QFlD'$NT''~.

[Respondent is held  dri1y*...vV"Se'i§§ed'  

unrepresented vide court order.,Vdated 1’5…00_9′.2009)

This M.F;A, is fiied :ur1derr,_Seit:_tioi:i;” 19 (1) of FC Act
against the;~’J”e1d.gmentg Or’der__VVVfdated 03.12.2005
passed m__ ose%Ni:_,2o3./f2oQ%2 onfthe file of the 11 Addl. Prl.
Judge, Court[C£3.angaioije;” partiy decreeirig the
suit fori.In_ainten:;_3noc.,_” 0′

V,This » IVIFA” Coming” for orders this day,
KSREEDHAR RAQ;.J;;.,de3,iVered the following-

%’ .’§§DGMENT

uTheV firxstvaypellant is the wife of the respondent

‘ appellant is the minor child of the

appeiiants have filed petition seeking

maiiiterjance. The Family Court has granted

A 00_rhai_ntenance of Rs.2,000/- p.m. to the first appellant

and RS.500/- pm. for the maintenance of the second

appellant. The Family Court had also directed..to.crea,te

a charge on the suit schedule property. At”

petition, the respondent was working hell’

was getting salary of Rs.l5,0(l0/

evidence that the respondenfhas the”.

employment. Thg .–~;esponden_t:’ oyvrig house
property in Mysore. it the financial
conditions, Vfrriyailntenance at the
rate of lthenfirst appellant and
appears to be on
a lower’

_ .2: lulnivithat yieyi}; we direct that the respondent

. haaintenahce at the rate of Rs.2,500/– pm. to

the and Rs.1,000/- pm. to the second

ap’peIlan’t-laiintil he attains majority. The enhanced

maintenance shall be payable from the date of appeal.

order of the Family Court creating charge on the

JV

suit property 13 Confirmed. It is further directed that the

order of creating charge on the suit prope:_Tye:’j’te”-,Vbe

communicated to the concerned Sub–RegiStraif,~:.e:”te

noted in the concerned rec0rcisV-for the purpuciee of vpjubivic ‘

notice.

[ sd;@
“Ridge

sd/-

A JUDGE

Bss.