High Court Karnataka High Court

Balappa Basavanneppa Matti vs Smt Annapurna W/O Balappa Matti on 22 June, 2009

Karnataka High Court
Balappa Basavanneppa Matti vs Smt Annapurna W/O Balappa Matti on 22 June, 2009
Author: N.Ananda
IN '1'!-15 men coum' er 5lj :   *-
cmcvrr amen gt' D_HAF£WA'$   "
DATED THIS ms: 22'"! :3AS§"§).Ii3*  j 
THE aownnm M1{;H.iI_sT;_cE' 

 

cR12o:1NAi.'_"E§_31,t;;';*;§2ii :eo§:g92Igoo9

BETWEEN; 
Baiappa _i3aSaVé*éI:~t¥%1:>p§i--..Wiiti'---" " '
Age 35 y£*a.r3.,' "Q00: 'Agx:i'c-1;1t1:ix'e.V' 2
R10.   Sas:'adattjHV_ 
Dist';  '  _

 . '   4 ... PETITIUNER

{By szi; H.' M. 1:rha5~;ga.§&_§.'Advoeate;

 V   A'   ..... .. "

'   W] 0. Baiappa Matti

Afgei 2.3"'3{ear$~,..{3cc: fiouse Hold Work

'~R;o. Ka1ii;at€i,Ta1uk: Savadatfi'

ist: Beigafizm, New resitziing at
Kan5¢;ki£2§<::§pa, Tq: Naragmxd, 'Gist: Gadag

 RES!'-'ONI}EHT

CF?L.P FILED U/S. 482 OF CR.P.C PRAWNG TO SET

V' "Assam THE ORDER DATED 18.8.2008 PASSED IN

{ERIMINAL REVISION N081/2006 RASSED BY THE COURT
OF DISTRICT AND SESSIQNS JUDGE GADAG, WHEREIHJ
D§fSM£SSED THE REVISION PETITION OF THE PF}'i'I'}'IOi'€ER



:2:

AND CCINFIRM THE GRDER DATES 7.8.2006 ?AssE;;:x1N
CRLMISC. NO.21f2()()3 PASSED BY THE c1v1:;"J1m.r3£? M2.
DN.) AND JMFC, NARAGUNQ, BY ;\:.,;:j.Q'W1s~:}<; %Ams
PETITION.   4- 4  '

'§'HIS PETINON COMING IQN,FQR"'A§;4MIsSm-:§Emis "

DAY, THE COURT MABE THE FOL»LC'WING;.'  " . 2   
C) R 'Dx.E 32'

There are   £13 Trial Court and
Revisional    ' the husband of
resp:)i};é£ca.t;'::7ef1;§$f¢:d  to maintam her ané he is
3iabi:c§."td   hthe rate: of E31300] - per month
to mspfifxziérgt.   VA 

  VvIAhav€S ti1'i*;"'Ef3a.I'}il€{i Counsel for petitioner.

 -- %[j'*:.s[; ~'é*11¢"i;%ria: Court has new that after a period of 2

A  tine date of marriage, petitioner starteé harassing

zesprfiaient in connection with émvry demand. Before

 ' , :§'e*3risi11a1 Court, petitioner had made allegations that

 respondent had left his house by taking away goid and

maney. It is obvious from tha <;<:m.du<::t Gf petitioner that he

had not made any efforts to bzing back the respondent. The

(£4. 57'-"v"~ IL.»-. I

rate of maintenance grantcd by the Trig} my

conszléered opinion is conservative.

4». Therefcxt, I do not gJi f{)u1':1.dAS: i113;cI'ii::t3b f

wiih the fmdiags recorded by me:'Qm;§g4ts'Tibei¢»§; .. X

Accordillglyl the is (_1is1Ij2iss§§€i é:t stage 0f
admission. ' R VV