IN THE HIGH coamr OF' KARNATAKA z=+.*~:f
BANGALORE
Da1:€d:Thisthr:: 26"?" day sf 3 j
BEFORE?" A' , k ' .
THE HOWBLE MR.J"§_ISTICE§ V;;'JAGAIJ1§E;'fif£{§%§\ 1;"~it _
cm. REVISION pET1'i*iN 1'5E<5_;~;:2;;2<::<.:{5
ca. R.P.NO.83§ /05
BEIWEIEN ;
KGT.Hi*£N12W%fiiV .... W
8/0_3IfiA§<éTi~iA.x1'E'::73_RA}?'i?gi'¢ A
germ AB(;¥U'--."i'. 6'8'i'.'YE;'¥.I_~:";S,'=.:
RE'I'iREfiT:f1'EAC;I{ER", A
;<,:::1\:;~.f2;;;\x;§: "d§LI.AGE,
'%%iHO?~ENALI*'TQ%.g % %
DAVANAGE-'RE EQISTRICT.
- V = PETITIONER
(83; Sri .§:I3:sxz--LrLLA%a1 SHARIFF', ADV. 3
" « _S1x{§'i' \.JéSHALAMMA VENKATALAKSEHAM MA
* W,/ya G TH§MZ\rIAIAH
A<:rE;3*AB<_mT 52 YEARS,
" 4% RXAT KUNKUVE VILLAGE
H-:3NNALI 'i'ALUK,
AA DAVANAGERE DISTRICT.
(1339 an S v PRAKASH, ADV. )
RESPONDENT
FILED U/8.397 R/W 401 ORDER OF THE S.J.,
[3AVANAGE.R'E, IN cRL.m>.No.s/05 m*.18.2.
94,30 THE ORDER 0;? THE JMFQ, HoNNAig:;*T.1:v
C1RL.MISC.NO.309/{)2 mi 10. 10.05.
CRL.P.NC1.26:"3i2li20{}€>
BETWEEN:
K G THIMMAIAH S /0 s;«iAN*tHAvE::,é;éAPPA
AGED ABOUT 68 YEARS, 2 2
RETIRED TEACHERWJ
KUNKUVA VILLAGE '
HONNALI 'FALUK, _
DAVANAGERE4_[,)A?E'>'I--'R'I(;?7F. " ~--._ _' » " ' ~ % _
H " * ' "PE'f§T£O?\§ER
SM'I'*~VESi+Eg3L;i..IvIM£; V§:NKATALAK$HAMMA
VV'w/0 G 'rHIM'rx«:AIAH.
';_ACsE::) A<;';'B%'UfI;f} "YEARS,
F: /AT K{.§N§{UV",'A._é_VII;LAGE
HEZSNNALI' TA5,UK;
% % DAVANAGERE DISTRICT.
.. " & RESPONE-ENT
(:3y's.1~: S"V PRAKASH, ADV. )
-- j-CERL. PETETION FILED (3/8 482 0:2'
<i1§.P.c; PRAYENG TO SET ASIDE THE) IMPUGNED
QFA'FHE SESSIONS JUDGE, DAVANAGERE
IN CRL,R.P.NO.2{1'2/(")5 DATED 18.2.06 AND ALSO
" ASET ASIDE THE EMPUGNED ORQER PASSED BY
'l'HE CR/IL JUDGE («K-E.{)N.) 85 JMFQ, HGNNALLE, IN
' --..VCI7€L.MISC.NO'3O9/O2 DATED 10. 10.05.
'i'HESE§ PE'£'}'I'I(:}E%§S CCIMING ON FOR
ADMISSION" THIS DAY, THE COURT MAQE THE
FOLLOWING:
ORDER
Heard the lammed 031111361 for 1:133 p2;;*-Ejg§g ‘ ‘V’.
2.2. This criflziizai revisicil.petiti0n.”arif§<i$ gr A
COIIIIEIGII order passed by 'v'rhé Tiéagfiafl ..
J udge, i:3aVa11ag€ii'f:, by mfizich .('):'.c__ier V'£'h€§'V~–:Vf'€T¥?'i§.i{)T}. "
petjtioxl flied by ¥;i2e;_r§1sp0:f1d-.:;f:§-.x§?i{¢ ffii; gfyhaigcement
93" the 111a_i11f:enanc¢" g=§71i::§2;*ed and the
revision p&t§ti§11._ 'VI.':£'.;":}xe 't}~.t'.-§.(}I–.1€I" Le. the
husiaaiid; V
.3. __TE}é"£T:«1e.:V$'Vart3M. in dispute, as 2111,1011 ass, the
revTiTsic}n- patitio1'i5é::* »– fic.réin was acimitteé as the
I1g:¥s'i:§a:1c£ §i the: lssarrned Sessions Judge was in
” ._;*%?.$ pééEV’€:;§’_’ tE°::éVquaI1§L1m 0f znaintanaxaae since neglect
0? his wife also Shflifid be praved bafore
” , “i3<::J;§'1 {he <:eLu*§s iafiiew. As far: as the quantuzzz is
""'g,£§:'i£:e1:"ae<i, thczmgh the trial court had ganted
'NR5. I,5{)G/– par mmzath as the .mainteI1a11:::e amount to
be paid 133; the husbanci to his Wife, the Ieariaed
Sessions Judge enhanced. the saline to Rs.3.f)O{3,/ ~ per
%
4%
1110:1111. 'I'he submission of the leazned 001111531 for
the revision pe:'i:;it,ianer is that the quantum
by the Rained Sessi-311$ Judge is an the _
and at thfi most, the ameunt giygig by _%:'t1r:;
filjghf to have been ce11firI31eci. .,__ §t;
t'.I"1at tha revision petitioxmf '«-is a 'Iafired :é¢a£:i;E*;€:1jHa;t1d%
does not have much .i1'1con1e_.__""-Ev–::;"1 the «-lanfis fiowncd
by him are mat 3:-'ieidi1'§*g. a7a3,¥–. i::::Q1ii'é.;f AA
4. C211 t11~:: 3t11e:§}i$:1(i, of the learned
cezultfiei f<;_¥:* " tige_a1'§é.s;:;§i:.£§e:1t-txsife is that the quantuxn
Qf 11;a1_i;i’1i:get:a.1’1t;e;?;_ ‘ai%s.7ai*d¢}:i« has been ::’.ig111;iy €I”1h311CfiC1
1)); :3§§.*{1€.’3_ }fiSfi’1§d” Se$:~?:i:3}1s Judge takifig new of the
‘V ” m5i’i01£’:§:’s;é§urses {pf incems: of the revisicn petitianer
.a;::_»:i :’fi_ii:::-ifcs:51′:1’1@cti0:1 my ai:&”:::1ti0I’1 was drawn to
;:::2:ii’?a;<s,,{;'S§ 11 of the impugleci orciar.
5"; :Hav:i§1g heard both. sides and on a. perusa} af
't:Vl9ie' a:"de1' p3_SSt3Ci by both the vzzourts below"; I am
V " 'Satisfied about ihifi quatztum af, 111ai31ieI1an<:e aWaz'd€{'i
E3}: {ha ifialiifid Scssions Judgs i::<=:cause at p«a1'a.1':§. of
file': oreim' it has bfitiiifl ebserved by the learned
E/
,4