IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 23% BAY OF SEPTEMBER 2010
BEFORE A _
THE I~ION'BLE MR. JUSTICE S.N.SATYANARAY2:°L'5IA:A4
WRIT PETITION N0.32440 OF 2009 [GM%F(33::
BETWEEN:
M1's.M.S.Kanaka1aksmi,
W/ 0 S.A..Nagesh,
A/a 30 Years.
R/a. Chikkagoppanahalii,
Hirur Post, '
BHADRAVATHI. , " .. PETITIONER.
{By St'i.I.'.Fha.ra.13.ath I54(")<u3"/i_Ez9a1'$7 _
S.A.Nagesh_,__ ~.;__ _ _
S / 0 S.A.A:;wat131n2iray3"ha,_
A/a 34 Years,-. ' . "
R/8. 601, "An1n0d21;y.a"...A:'w.
II Main R021d,u'»_ A _ " A
Sa.te11it.c: _'1'0wr1, Ke;1g-:2:1ii, '
GAQQRE. " E . . RESPONDENT.
« Ead1Er121v21t}.11, Adv.)
*_=!=A=1=_*m$m*_’-ii
fiittd under Articles 226 and 227 of the
A}’*~”v()01’1st,ii.1:i1.i(;r1.’India, pra.y_i._:1g to quash the orcler dated
D8,()7.20{)9″.p3ssed by F’aJ1.’1i.1y (hurt. at Bangalore, in I\/LC.
“‘.vN_.:956L/20′(}8. vidc: Arlnexure –~ on 1A for ad~iI1te1.°i.m
z11}fi1’1t¢r1″a:r1(:e and c<msctqu<:1'1t.1y aliow tlim I.A., as prayed.
. ' '<_}_i"(§iip this day, the Court: rmide the followirlg:
§This Petit.io'n is coming on for Preliminary E-iearing A» B
ww
IN)
0 R D E R
This petition is filed by respondent in M.C.No.956/2008
impugriing the order passed in the said proceedings"ori7i.A.i
filed by her seeking r.r1ai11ie.13zm(:e at the rate of_
for 1.1erse1i_'and also her minor epileptic: child. _- .. if. V "
2. Brief facts Ieading to this petition are: ‘
Petitioner herein is rttspyoricient in M.Cb.VNo.,:9’56f2008hi
per_1d_ing on the file of the Court,
Bangalore, which is filecii’ for the
reiief of d<:¢'i¥eeeA A. c1if1'.kV(;re'e: rion ground of Crueity and
desertion. 2T}1e– respondent and petitioner
were I1i§T_Ifi€d?.6.;OQ";.2V0OV3 at 'Bh3.dravathi as per the
I-fC1'1sio1nsA"21.r1ci rites Iireiféiilirxgg in their community. In the
we'd_}o(,:«kV,' h_ei_;.seiI1 have :1 minor son, aged about 6 years.
is that. the said child is epfleptie with stunted
""i.-Ti,"Vgrr5vfr.ki oiT"r;1{9:11ta1 faculty. it is also not in dispute that the
'pe.t'it,itsraer" herein is housewife. and unemployed and does not
':i1'z1v(%.,:ar;y svoez-1,ti.oI1 of her own anci as such does not have any
°""\
in(':()me. it is i"urt11er seen frorri the pfeaciirigs t;hat according
to petitioner she is driven out of zm;1t.ri.mor1ia1 house, she (foes
not have any ineoine of her own, as such she filed an
appIi(:a1:io'I1 in i.A.i in M.C.1\§o.956/2008 seeking rnainterrgnce
for herself and her II}i_'{}.0I' son, coriterlding that the§r'eSp.oriiiei.i.t
~ husband is gainfuily employed in Micro
monthly saiary of Rs.8(),0()()/–, keeping
the parties and also cor1si(ieri;r1g'-t.he coridition the
minor child, 3. sum of Rs.12,()'tuC)"8';/v his treqiiiredttfgfor their
me"-1i11t.er1a11ce and another" sifiyrnitVo1'*–.._Réi';25,000/- towards
litigatiori ¢xpe;1seg;. '7';
3. Admitttediyé no._£i5j;:1:r12._¢’ms’ were produced by petitioner
herein to showuthtat the”jreé;)o.n_d_er1t — husband is having an
r9;’s.:§().4o()() month. ‘1’herefore the Court below
afler .1_i1e2n%i.rzg_§. “‘:1(“.:tv1’.§.~~ the parties, eorisidering the material
‘°a_vailat)’£e on _ jlrecord awarded ir1te:’im maintenance of
t’ ,._();(L)() petitioner and £:}Jl()th€’3I’ sum of Rs.2,()00/– to her
r11.i:r2′<}_r'»–so1'.a., in all of Rs.4,00()/~. Petitiorler being
"""\
aggrieved by the quar1.t1.11'1'1 of interim 1':1ainteI1anee awarded by
the Court beiow, 112,155 come up in this petition c}'1al1enging the
SBJIIC.
4. The respondent — hixsiiand is duly servewg;i””.e21nd
represented by eomfisel. O11 earlier two 0ccasi()n.s~~-Whe_n’.j’iiiie
mz_1t.i..er was taken up for z=zrg1.1meI1t.s, counsel _f0_1f v_i’e.s[‘nj’r1(;ieriii ” W, x ‘
husband was not present, hence thief pet.it’i(;-ri1wE1_S’atij.ou19i1Aed’.
Again today, there is no rczépreseritafkiri’ 01′: , (if the
respondent. However, the {flatter is” ._takeI1’g up for
corisideration based on av-ai_1′::-;i)1e§’ mgadeiialy 0;} record.
5. I–Iear(i7.the eci-iirieei._’iit>1;:iA’petiti0ner. Perused the petition
averrrlerlte, a1()’1E1’3._ivW’it.i’1 ti’1e””:(ioe’1,1ments filed therein. T he
*V.d0ei.1n1ic:~rit.s?-I” prec_h1cedVV”éit’ A1’11”.ie.x11res ~ and “D” clearly
di§_%eies_e t1e1:2it–..t1’1e q’1Iii:1()r child of the parties to this proceedings
‘ “is a nie._r_1t’ai1y iiji”1t1er cieveloped child and also epileptic. The
” giycaeii’ by the doctors establisii that the said child
fCqi;zife«s–.e0nste1nt med:icati0n and also to unciergo surgery for
‘:eL)r»re:et,i():1 03’ his eyesight. C0r1sideri;ng the fact that the
‘W
i-‘jup’k.-t:ep’;— V’
petitioner is an unemployed housewife, she is not in a
p()SiTi()I’1 to maintain the (:l1i1d attending to all his medical
needs. Th.eret’0re the Court; below ought to have considered
these aspects while fixing the amount of maintenance payable
during the pendency of petition filed by her for
for herself and for her minor son. The maint_en,a_n.oe=awa;rde”(ipp
to the petitioner is just. and proper.
health condition of the zninory e1_1ildl”o_f”th.e -parptiaesz
awarding of maintenance at .Rs.2,()€)_O/–_ per ‘month is; on lower
side and the same req1:¢.i1_§es ‘-to “~–._er1lianced by another
Rs.2,0()O/ Enedieal trfiipéénses and also to put him
into specia17school~ niean_t’*§or»..a:1tist.ic children, for his school
fee. conyeyanee’ and.:other””miscellaneous expenses for his
6. 1 ~t..h<-2 petition is partly allowed by enhancing
the 21.1n'o.11t'1tf()fVrilaintenanee awajfded to the mirior Child from
tr) Rs.4,0()O/- per month. The enhanced
:'_n~;1ih_i4enar1(:e amount. awarded. to minor child shall be from
"W\
(3
the (.1316 of app}i<:ati0n, I.A.l Eiktci by pe{i1'.i()ner herein 'L1I1d('.1'
Seciion. 24 of {.119 Ilindu 1\/Earriage Act, before the Farnily
Cou1't., Bangalore. Th:-T'. resporazient. ~ husbanci s!..1;111_ .pay
I1'l£-liI1t€I.'IElIlC('. to petitioner W wife and their son_.–é;t 'e::t;;;gf;e&:;s
"rate from ()C't0ber 2010 onwards in___11.hb<_3_
month unti} disposal of M.C.N0.'2$6;[/ 20;O8*._iiiéfd
resp()11(1ent, and pcrncling on i11?:t_ fi}..e offijle.P1*i.1f1c;ipal..Ju(ige',».
Family Court, I3zu1gaJQ1fe. -of 'Enhanced
compensation calcuiated u'f1"$'111 till September,
2010 at be paid within
eight ' *
Sd/-g__
Eudg
A(§V,V_. {X ff %