High Court Karnataka High Court

Bhaskara P vs Anitha Bhaskara on 26 October, 2009

Karnataka High Court
Bhaskara P vs Anitha Bhaskara on 26 October, 2009
Author: H.G.Ramesh
W.P.NO.17259[200'7
IN THE HIGH comm" OF K"AizNA1*A:m AT BANGALORE

DATED THIS THE 2673 DAY OF OCTOBER 2009

BEFORE

THE HON'BLE MRJUSTICE H.G.RAMESH...'.' :  "

WRIT PETITION N0.17259/2007 (enagfiej   E E T

BETWEEN:

Bhaskara P.
S/0 P.S.Puttanna Gowda

Aged about 48 years

Resident of Pareppady House

Devachalla Village .    "  j  " "
Sul1iaTaiuk, D.K.   _  ;j 1 "=--ffi.,"P.ETITIONER

{By Sri.M.J.A1va, 1'\clv.)    V

AND:

Anitha Bhaskara '  , .
W / 0 Bhaskafa__4am:1 .
D/0 Raghava Gbwdaaa 

_ . Aged ai):out'~37 years .

Resident of :M0ntadkaV Heilse

alsoor Village Sonangeri Post

Sul1ia5.T;a11_1:'1<;,_   .. RESPONDENT

{By   Adv. For
SriLK.MlNataraj, Adv.)

 - " V. " r sThisV'Writ Petition is filed under Articles 226 and 227 of

E  fheV.Coi;stitution of India praying to quash the impugned

 ._EQrcler"dt.30.8.2007 passed by the learned Addl. Civil Judge

  Vtsraan.) 8: Addl. CJM., Puttur, DK. in M.C.No. 10/04 which is
~, produced as per Annexure~A, etc.,.



W.P.NO. 1 7259 g 2007

This Writ Petition coming on for Preliminary Hearing in
'B' Group this day. the Court made the fonowing: 7 

ORDER

This Writ Petition by the

against an interlocutory order

passed by the Court of the-.___Addit.ion_a1

[Sr.Dn.], Puttur on I.A.I filed: :n_ 1\}I;-c.:N§.1o/2004.
M.C.No.1()/2004 has petitioner for

restitution of conjugal rightsgj ‘

2. By the trial Court has awarded
an Rs.5,’O'(}t0/– per month to the
respondentfverife a.nd’:_:h_er./,ti>\rr§.~-‘cI:1i1dren–a daughter and a

son; it_iS stated that Atheisdaughter is studying in final

year enginieer’ing Course and the son is studying in first

year..engin’eerin’g.Veourse. Further, the petitioner is also

directed AI§s.5,O00/~ towards litigation expenses.

Vddfljiave heard the learned Counsel appearing for the

and perused the impugned order.

£1»: /
Y5’

‘vV.P.NO.17259g2007

-3″

4. Learned Counsel appearing for the petitioner in

support of the writ petition submitted thatellthae

respondent has her own income from the land”‘bearirig___

Sy.No.l36 and hence the it

unsustainable in law.

5. The trial Court has found-that lthoixgh

land is in the name of the respondent, it is ‘possession
and enjoyment of the peti.ti’oner. C’ V

6. I have exam.ined:.tl’1e. ifmatter it light of the

principles” Slulprerne Court in SURYA
DEV RAI [AIR 2003 so 3044)

relating to e§§er.cise ‘Foil jurisdiction under Articles 226 &

.227 Constitution of India pertaining to

passed by Courts subordinate to the

_High”‘Cou,__rt..ll my opinion, the impugned order cannot

said have resulted in failure of justice so as to

_’ ewa._rran’t interference under the extraordinary jurisdiction

1 .* ,
“2:’l EV?

W.P.NO. 1 7259 g 2007
W42

of this Court under Articles 226 and 227 of the

Constitution of India.

Petition dismissed.

KNM / ~Ata

sdfé if 7 72