High Court Karnataka High Court

Dr Palisetti Mohan Rao S/O Sri Rama … vs Smt P Usha on 27 March, 2008

Karnataka High Court
Dr Palisetti Mohan Rao S/O Sri Rama … vs Smt P Usha on 27 March, 2008
Author: Anand Byrareddy
f

 THE HIGH co' "*1" GF  AT'  =   V

%% DATED THIS THE 27"' 13A'? OF  2VO08i;   '

 

Dr.Paliselli       
S/o Sri Ramefizao, 'V '    »
Tutor in_Cardice!9gy;::;;,.   . j 

%Res5aing%aikaa    _ 
Sri Jayaiakshmi 'Mill

 - ,.,1A'onfiFi:s*t*s\..1,'uzzd|¥Fu "  ---------- ~ "

.2-1__-L._:._ _

}v'E£Iida'S3,_. Silruzunulufll fistrict,

 Aisglhta  I %  ;PF_.__-!'1'I..1-IE"

V ,.  .'  I-lV.l'I'I;IIl'It.i"| _A:I......_..ifi\
J "-uu.¢cV'-unw  _ V V

31:9--u

 _ sm:..P:iJsha,
_ "   " ' « ' Wit') W.i"0i_isei7'ty Mohan Ran,
 . 'T T . _ ' 'V aged. about 48 years;
 ' _  Resiidinghl 110.140/E,

Upstairs

I Vidymnyariurum,



22"' Cross; 4"' m.z.ni:-,.

Mysore-570 oos.        

(By Shri.R.Ru__iagopaIan, Advocate) 

#¢*#t K 7 "J

This Wrii Peléiiears is  I fifi{ieies'2Q6  of 
Constingtion of India pr'ayi'ng to qgiush the order  21423005
passed In MC.NO.68/_200.l._ p¢1:ised"wz=:1i1 I;A;l0 on "this like of the

Jl,;(_lll(_!_ Fggmilv Cnnrt ni hJi"ara:naniri:l?n' vAe'mAm.'.;.._u ......I .....,
.3 , - ...._, iv... . --. ..u._, ,n.V-.-nu ihnuvay 4. l|.|l.i',lVi-I.>.'I>ul-|\ir°"l..l uuu. cw,

"1"'I1.is Wdié   hauling (B
%"P)th!3 d8Y{th¢'{:jJC()II.rt 11;: f_ lloia-Eng: --

 """   

,4'

-- We  ;T"iimina:y_ht_:aring ('fi* group) _

is    

 -.2'-V  V'   _I'm"L!;_ pt_slj|,.it_11._-I 5.4.. L... ..-usaasel .9.-.' 'me

'"es"«1jfldt:i:i._ 

   ~ "Tl1e%-petitioner is a  practitioner and a Government

  Hg  nneumnllu um:-Irina 'a! I? l':1I......:a..
0 I-r--I-Incl-JJ vvt.un.|u 3| .I\u\.Jn.I;.I.\J'fl _ Ila!

Vishukapatinum. He---draws a salary of Rs.10,000/- and more,

5



The respondent is his wife. They were married in__ 

They have two daeg.hte.rs, es-.e -V.-‘% barn ‘E

iifiiiihfif born in the year 19 S. ._The :”‘beteJeetii1.nit1e

petitioner and the respondent having .

Family Court wherein, en the
g.neued ef ..ese:’ti”a is pending. In the
said the for interim
maintenance [ercier has granted interim
maintenance. ‘ in liwesr ef $e fisspeneeu
and The respondent has sought

for of the In this background, the petitioner

to in the course of his duties, The

.-:esp_onde_if1t._u1h eenhing …v !’.!”.9′.’.’ e. tuis has ‘””fiiaened e amity

‘ Court sought for an older to ensure that the payment of

is secured. The Family Court in turn has. passed an

h._orde1’direeting the petitioner to furnish a gearm!…e fer a

” ;f._.s.1(.\,L”.3,{.’!.’L’!= ta seem” the “””yTl16lli. of maintenance and such

5

” other ‘- amourglx which 1116 respundggl m..y ~

f4. -[ _ dounsdi –

for ll’1e:respon_denL’ ;I_ry._t.l. -h.a-._gigg’:.:.f:?sga,rg£% 0

__ ” :_reasur_1abl%e

enlianuemenjl- enii liq-._!,_;;_ if there is

an -oTrder= “‘– –L1.v.;n- 1.9

I’_urnish’ 1′;’ in _-:_”_z’.’s’-.16, ,UUU- is nol_ ~
%_ reasonaijiaa. On’ -ifl: =is-haul :_gsl_ablished’.._thal :_lh_cs – ‘

L “P°’5″‘?”‘–3”- w¢u!«1nv!%hé%a9éi1uble W 1l19resmn:d%ent would’ ;

V’ vdéprj-ved Z-“£1nforcing,Ti;ny_;[ ordrsrz __v.-.rn_ha.’:c:fmen& Bf

¢j¢;fi§u1l=in um J
2 lpaymeaht -that jbescii -In:-_lhiTs T_}

inatler-,% ‘lh__eTp’cli¢io_ner_ I’.t;rni_s_h_- –

for Ra-.:1O;00,LJ¢){.l!-,’-,’s..’::I.;!g’:*easa::-.ab}*ej. ‘ ‘as

V 1. neoess_§ry”wi1)l_d1-fe_re§[with1lhe samii:

Elie ‘ar”§?*f “iipfigfieii.iS§.[n0i[%ini’onne¢_i %-rillj is found T

5

L, by the T? a_–i!y

5. Accordingly; the’ writ pistiliem; is.

girder is modified to hold um um peti’ti<;aiss:1'i;_riiti. i

unconditional bani gn.sa.ra.':% ,

.'naiz':'"nan::a .suchisu1nsi"'i.itiit» may tn the
respondent in lhci event isilgsfiiult 'and petitioner

Ihils to comply with the in this wgard

' Icrv instead_ A for a sum

61' with this order

forthwi

11 in
.1,

at -'ra–*.e_: ufone month from this day.