High Court Karnataka High Court

Kumari Pallavi vs Dr Laxman on 24 April, 2009

Karnataka High Court
Kumari Pallavi vs Dr Laxman on 24 April, 2009
Author: Ajit J Gunjal
WP No.15684/2007

INTHEHIGH COURT 0? KARNATAKA  1' ' V
cmcuxw BENCH AT DHARWAD ., ._  ' 
DATED THIS me 241" DA? ()1? 20_.IF.'-S-,1  »
OF    

mm   ksmrLraoAD.,% _    
SAPTAPIIRVVDHARWAD. 1;' '~ '-

S/O LAXMAN MULLAT'TL  *  '  "
AGE.:22YEARS,v._ . .  ' . 
OCC:S'1'UI3EN'I', R/'C UPSTARS

 .v OF A1?.:'Ji1BUfl.DflQG,"  «
 I:;ri-miE12,sm*LRoAD,
' ~ . sA?'rA9LR1VDHp,R3arAn.

. . .PET1T1ONBR

 , {BY   ASSTS, ADVS)

_ L.

' ~ ._13R.LA:>TA1>UR DHARWAD,

u « SMT.P.G.GC)Lm,

OCCtTBACH}3R, AGP246 YEARS,
RIO ARATI BUKDIRG,



WP NO15684/200'?

UNIVERSITY ROAD,
SAFTAPUR DI-IARWAI). ...RESPONDHNTS

(BY SRI,D.M.BANDI, ADV FOR R1
SRI.S.S.BAWAKHAN, AIDV F OR R2)

THIS PETITION IS FILED UNDER ARTICLES 225 :>.';2'7fOF 
TIE CONSTITUTION OF mmzx PRAYENG TO Qtjasfi  ORm:R_ 
I3E13072007iPASSEE>(flfi LA FHJH LmaIEROsECTR3u}15rVCPc 3%"
O.S.NO.160!2{)O4 ON Tim FILE OF f'PRL.'CE'\(1L }f{}I.".')GE (SR.*DN';')
D$®W®W%MW%flE®M®flQ:m9H J*"fi*r

THIS PEIITION cONm~IG,O2.~; FOI§"FIfRTIIER»'f1E+$RiNG; figs',
DAY,TI~flT, COURT MADE THE FOLLOw::~:G; " V.  " 

,OORpfiR',

1. This petition is  Tcic'iZ=:x1V%L'é11uiis,VOO,':2. 3. Defendant

No.2  this  No.3 is the son. The
pate;-my 'of <1.ejre;?i;1gnt.$"-;z::';s:_x;d' 3 is not disputed. Plaintifi'.
1"espondcui1Ot_< ._   a suit for declalation and

 in  Ié':s;)¢¢_'_c_rof the suit schedule property. In the

'   sOh:duie property, the defendants 2 and 3 are

  Dining the pendency of the suit, an

ap'fi1i¢ait;iOi1".1;s filed :1] s 151 of the Code of Civil Procedure by

  deft.-;_-ntivénts 2 and 3 sccleing for intmém maintenance at the

V:féd:c:i'A--of Rs.3,0()Q/- each. This Objections were filed. The

" V'  'léamed  Judge having regard to the material available

on record was of the View that dafendant No.3 is not fiflfiflfid

for majntenancfi inasmuch as he has attained majority. In

_/

4;
' c
u



WP No.15684/2007

:3:

so far defendaxzt No.2 is concerned, he was of 
that she is an unmarried daughter and H  K 
maitxtenance. Hence, has 
and granted maintenance at _"tl1ev4'1*z;1hte..of ks, 
month. The defendants 2   .1§efote 
quesfioning the amouv£t'~of   ground that

it is too meager,

2. 1 hm-J  passed by the
1ea:med__  the grant of interim
  No.3 is concerned, the same
caimottbe:   as he has attained majority.

II3i{.T31.§:€3'tE:t1,..Si1b.V  (Q)  Section 20 of the Hindu Adoptions

 «aaxci   1956, envisages that a legitimate or an

   may claim maintenance from his or her

fatherV___*or.vt'1§(1other so long as the child is a minor. The

 to defeadtaat No.3 was 22 years old as on the date when the

'' '.._Va:*i3§.ua'iicatior:. was filed. Hence, I am of the View that the

ilearxtod trial Judge was right in rejectirxg the claim of

defendant N<.).3--petitio11eir No.2.



we N.15684f2007
: 4 :

3. In so far as defendant No.2-petitioner No. 1 is
concerned it has to be noticed that the amount 
not be sufficient for her maintenance. Indeed,  _
maintenance is required to be measured -« ., 
cf respondent Nola-p1aintifi'. The  

abie to place any materia} tosiiow tasivhiiin the L,
plaintifi’. Be as it may, it hasv”i’e:in;e_ on”r:;¢§>1{i “lie was V
working as a Pmfessox’.;:’_’A_s is It is also

not in dispute that the ape residing in

the ‘end ‘is in the ground floor.

4. Haxjingé ‘totality of the cimumstances, I

am of. the thst of maintenance in favour of

i V. g1¢’£m3a::m No.2#j§$etitioner No.1 Ieqlnires marginal

into consideration the overall picture

in i parties have placeci themselves, the interim

maintenance so far as defendant No.2~petitioner No.1 is

concerned, it is enhanced fmm Rs.1,000[~ to Rs.2,0GE)]-.

Consequently, the petition is allowed in };:art. ‘1’ he

order passed by the learned trail Judge in so far as %

919 N0. 1 5684/2007

defendant No.3-petitioner No.2 stands _

interim mazintenancfz in so far as defendant’ –}*f«c§}:’2§p:§fition§:i~-« ..

No.1 is concerned, it is

Rs.2,00{)/ -«. Defendam; N0.2s-‘pg’tifiO’fi’€If’N0.1

fer the interim maintenance : ti”3¢ éfigplication
i.e., fxbna. 03.05.2907. A H ”

Petition stands

V’ Sd/_,
% Judge

Jm/7 .,