High Court Karnataka High Court

Chandrashekar Murthy vs Smt Sujatha W/O Mahesh Avanti on 19 February, 2009

Karnataka High Court
Chandrashekar Murthy vs Smt Sujatha W/O Mahesh Avanti on 19 February, 2009
Author: Mohan Shantanagoudar
IS' THE I-§GH COURT GE' KARNATAKA

czaczzrr BENCH AT QHARWAD  

DATES rxxs 'ran 19th 95;? or :e*E3Ru;gR?,,.'jjj2a 6€i   "

EE§'ORE}_

mm §§9l\I'3L£ MR Jz:3*rzcE_MoaA§eA.SHAN*r.g;;~:;z;§€>i:n;@5§'v% V

war: PETETIQN rao.565;$8;2oG%§g¢§§{zfv:'§bp3;é§,_'a:2w;a;E<.__ V   "V.   ll ?E:*§;'m;x:::;2

£8? SE? %§é;§=?§§SE-;  ;&.§:~é}v.V;

I Arm:

2: gm' S:§g;%,,':":«;sg -_ " 
wig:-:3 mAH:¢;s;;'gva:~:':*;,
 ;a.<3EvD~z«x§,_53:%{:§.L:*:'--.46 ':"EZ;§=.E€Sw

A  §?;'?%'§§i§',--..S§gf:={§ §aéAHE';SH é§si&.E€"E'E,
.§E?:PR?'£i.SE:**;?éT"TEB gs: HES zxsmmwgz, §v§iT3f'§'E«%'§;;F3
§<'ESE?€}§~I£§EI*é'? H01

. ----  32 LL &R}3I;:"§ES£E§§N'T§ :32? <::;{:: a.<::.$A8A§A§;:»
 :23, iirijfiii :~s;:,§i:am BEHZNEE LEG :fgi,;1%R"E"E§-l"E§,
=.Es¥3%R§;YAE~3AP1}§%§§, gamwga. M3 RE$?;~z:3E:~é*:*3



T"£~EE8 war? PETITEGN £3 §L;_ 'c'.mL
JUDGE}{JR,DI\E} ANS JNEFC AT DH&RWAD VIBE ANNEf:iI_,5é?3.E'~w.+E
AND ETC.     

THIS war? PE'i'I'§'ION COMING: {EN y-'R"~éR§:;;.;§«§:§~%;a;2?%'%3 

HEARING, mis DAY, THE coupe? MADE THE :F'€T2LL€:>'7.EZI'.{'éC}:<--A 
GRDEE " ' ' "~

The ordsr passed by the  

peiitioner herein to pay mte1i;fi~..maifite1;§m1cé ;fi:"«:}'§s.1.,§0O/~=. 

per month "L0 the 31% Ifisyoxlfifini *}3z:iBiiifd.se:f§n§i§;nt 339.3

bfizforti; fhét  {'§§0§.1fi}«._i$.___<:a}.1§;d ii"; questim} ix: this wrét
petitéoaf  4' % _ A _ 
_ 2: a";£%3:  per. t }:_;e §i:cigme:1t and dacree of {he Sivéi

   fin v.V.G.8,§§s:§;'2"€s{}f 2092, {km geiiiiancr herein has;

  Viéfifierhfiaé Gf éfiffifiéfifii $0.3 and has 3339

{1r:§ér¥aT T;  A :t::1 maixfiaigzz'. r%:Spiméen'£ N03 herein.

 Raspsstfiéixgeifii §'é$.3 Emrtifi is agmii abeut § ya.-a.:<*s afid

A  éfifiggquenfiy he zamfiés m,Q;fi.€'§8.§"§?' he}? fcér his baits:

éggémtaiion. '§'ha C<:::3.r': beiew, aftsstr cexisidfiiéxzg the matsniai

/I' '
\,»~/' 



520

an mcgazdg has canchsded that the piairzfifi shal}; pay a sum of
R$.1,:'3{}§{~ per menth as interim mairitenaxzce 13:) respomdmfi:
N03. The said amozmt cannot be $331 to be on ti2& 3";:,3i_gher

side. The pgfiaijltifil-petiticnsr herei11 is having 

'mzsiness at fiangalore am}. Dharwaci, The samegjfi  V'

admitttxizci by him in the pifiadings   u u

N032 anfl 2'". Having regard ts  

C5111"? hsfiow is justifled in  the  3 * L'

sum of Rs.1_,5OG/- per month____é:3_i};:;¢rim.{ §11;aiI1i$.;.*sa11ee to
respondent N613. A0t:éxti£1g1§:,  'Cejafiésiass got find am!

gra1z;1c§4’VV%,5Vi:1LE5.i§§€_z€: order.

_?a’:::i”€:z?é’;:.s §i3}Z§§~f$S€?i.V ‘ ”

};        Sd/§__
Judge

}é..'v:.2.é"'  V