High Court Karnataka High Court

Angadi Nagaraj S/O Angadi … vs B Vimalakshi W/O Angadi Nagaraj on 3 December, 2008

Karnataka High Court
Angadi Nagaraj S/O Angadi … vs B Vimalakshi W/O Angadi Nagaraj on 3 December, 2008
Author: Subhash B.Adi
34 THE HIGH coum" OF KARNATAKA AT BANGALORE
DATED TI-RS "me 3*" am' or DECEMBER 2008
BEFORE

"me HON'3L¥.'-L ~:R..:us*ncE SUBHASH B.ADi _   K L?  

 

BETWEEN:

Angadi Magenta;

Sic. Angadi Rudrappa,

Aged about 52 years,

Agricuiturist,

R1o.Hireietiii9ner hezeifi. to pay Rs.2.00i3!- pm. as maintenance to the
" 'réflsppndent heraisi from the date of partition i.e.,12.04.2006 Nw. iitigation
.1 --expe;1ses ':;f_Rs_1 £1001-.

  F§ P.(F.C.) coming on for Hearing this day. the Court made

. 'Ehe. fgifoynéing:



 i'».ir'::<:» considsrsfied diet iand and husband being aged about 50 years.
'rigs hoidiirgtqf wet iand. and considering the evidence on record, E
:_'sd}5_  d}e"9pir¥ion that is wouid be iust and appropriate to fix the

V.i"V-4"_v!rrsir:teri::;rir:éAat Rs.1,50<3!- per month as against Rs.2,0@0I-.

9.3.1
This is husbands petitien against the order at' maintenance
passed in exercise of power under section 12'? sf the Code of {E-rir1:i'ria!_

Procedure in Cd.N¥isc.No.93!2806.

2. Resnondent is wife. She clairnscfi mai.rrténafiCe'"mdsr  "

 

Section :25 of c:rp.c. lnifiaiiy. in cri.Mssc.r~r¢.155,¥3sssr.sfrzs';1ddigssggrrdr7
month was granted, thereafter. same<'vr:~;s sdhafisd td
RS300!-. The Fazdéiy Court considsrirr§'V«..V'ihe_VV evidsn!r::s'V':forrr3d that.
husband owns 2 acres 20 guntssdf :«"so'me  on the
basis of which. the Family  Jhidsband ta pay
Rs.2.0GO!- as rsaintensrzcidjiprar mitrnth.   V.  V

3. Husbdrzd  cfertificats issued by the
Tahsiidar showivrrgmitirat firs   land is only Rs.11.w0i-
per annum andVV'!1sVV'h'ssV  -~ RTC extract. Though the
Family Court has foiL§r1:iV_:t¥1at3':heirs  piots. but nothing has been found
a:§:'i<5"vth¢ rr§ddn';e: or die ifirufsbsrnd. Them is no evidence as regard to

 'Ed pay Rs.2,0m.»'- per month. However. taking

x



4. with this medifieafien. the Revésien Petition is partiy
aiiewed. Petitierzer --- husband is directed to pay Rs} .509!» per .t_e

the respondent - wife including the arrears. as erdered hy*;ti':e.e' 

Court.

KNM!- If; V