High Court Karnataka High Court

C F Leo Joseph vs V D Sijy on 5 January, 2010

Karnataka High Court
C F Leo Joseph vs V D Sijy on 5 January, 2010
Author: Ajit J Gunjal


mmmm M?’ MWNAEAKA mfifi mmnmm H56″ CGURV 0? KARNATAKA HIGH COUR3″ OF KARNATAKA MG!-I COUR? OF KARNATAKA HIGH COURT

1

$2 fifi E-fiiéi-E $23233? Q? ‘§£fiaREi&T§;E{.z% A? E5§§x’$:.V*{V:».:3f§:§;VV: %

§§::*§;:”; °’7i”§§§S $333 3% my gy sA§mgy*%j§§1%V§ ‘ ‘

§%E§i§RE

31$ imrmaa mggzj s’;*j:&:”,;¢E? 333%?’ @::%§£J2%k:; *%

mg? ?§:?:*§:@z§ :m.1s§?é=ét_:§ _$flé§§i?{§:£»F{,§}

r<s 2 n

h§§§ A383?

§£%T §§;3$
fifififi $§3§§___ _ , t 1
§fi?T§§%§%§§E;_?E§§$_§E§§Rw§%§?

F

§}w:?%»:£g;agE;

§A§$ALeE§5§§§£§a_

ifiy $ri:§§%§fiR’R&¥g’;§¥;? 2

§§é.§$R$§ ggagavzgg asggm ggygagg

‘:a,”=fi§%§§§§: Efifikfi §$§§hE

x_$i§§§E?E£ §&$%E E§$?§

‘. aygega §?$$::

33% §ES?§§§E§?

‘°I§”§~§ES ‘£?.E’? ?$’§'”§?E§;%§a§ E3 Efiigfifi L???
§3=Z§ 23? SE’ ‘?’§’§E {7Ii}%§§”?E?§§€’Z:$’§ Q? E3

EOURT OF KARNATAKA HIGH COURT ADE KAKNAIAKA ruun uuulu ur m-mu.-..r….~ . ..

5

seeking permancnt a_’u’mony would disckose that the wife

has sought maintenance at the rate of Rs.5,00D[~ fo_I.’.__

hex-self and a sum of Rs.3,0DO/- my the child,
mm of Rs.8,000l- for herself and for t.h¢
Erned Fanrily Judge was alive

foum that the application is re=quIr¢€1_ ‘

part, inasmuch as, interim a..+_.’_
Ra.5,000[- p.m. was tho
reaporuient wife. Family
Judge denies

fibow detrain us. Thaa

mate:-131′ pn S that the pet1tnJ’ ‘ near its

With the present days’ cast of

a%gg¢%%afL%Rg.5,oo0/- an interim mam’ tcnancaa tn

Having mgard In the an-ntmxtinnn urged, I am of

View that the impugned order does not warrant

/

_ – __- – _.-.-n xo.¢\ILl\I lf\ l\ll’|f\”‘I Q3.”