:1:
In THE HIGH counw or xnnunmaxa AT Banannonn.
HATED: THIS THE 13" nm or MARCH 2008.
TEE nuH'BLE Hfl.'"$TICE EiKiEATIL:$'
nnvxsxon pmggwxon racy mn.143:2oo7 §CRL;HIS¢,LV. "K
REVISION PETITION (Fa; Ho.144(2eo1?{caL;M:§c;; g
BETWEEN :
MM; [:1 KPLRJU!-I ,
33$ ':?u.'~'1s'%'ui':'-'u!*3'£"r:' EEG HJ{a"';.P1R!*.'I
AGE: 35 vnans, '
fif:T: i.n'iu's('.'iv'J'REfi,-
RID H.N0.1-29f16, _ V
HOUSING EUARB c¢LflH?,,""*»f
BEHIND cnuam,§«"_;- =, i -
GULEHRGA -- 5&5.1G£.;-'« »_ _.ja
f .*V"z. °.;,; canon PETITIONER.
P
afly"HR;§fi§ET"HUMERfnEsHRfififi£, ADVOCATE.)
v:3AvaAxM1;_%% " "
wwc Mnppxxnnaun xnuxnnfii;
A53: EQ ¥nAns;*Qcc: TRILORING,
,"*a;o Sfm;EAEMESHHER,gUTD HDUSE,
yV:9heT'an}1a4;_1 3uacx:,
'gum tmp0m?;j53%HAaAzAAR,
GdLEARfifia%;5€5g1
...CGHfiGH REEPGH EH9.
fifiii
3 fihe Revision Petition WC) Nu.'14'IfJ.r'2fJI:'fi is
'._.j£iAafl under section 19(4) at the Famixy courts
:"---,Pu::1;:.. 1984.. praying to set aside the Order dated
"2'5;1t_i..2D£J'3_. passed by the learned District Judge,
'*., fFami1~§.r court, at IE'-ulbarga, in Criminal Misc.
M ncaannc nhnT
l'I wvu-n
n -iv.» lh'ur'.r'I...-f
:2:
The Revision Petition (PC? No.144!2007 is
filed under section 19(4) or the ramily' courts
Art. 1984, praying ta set aside the Order dated
25.10.20fi?, passed by the learned nistrict Judge,
Family cnurt, at Gulbnrga, in criminal Mis;;,
HQ.
These twe Revision Petitions (F0: c§ming"enai'"
far edmieeieh this deg, the ceurt» e£de* the '
fallawing:
DEDERQ;
The Qetitionor being egjrieued E3 the Drder
in
Gulbarga, :_pr§eentefie'fthe" iinstant Revision
Petitions ifefiirgifieurtil _ -W"
_ hes $iled.eh
2. In the first eeee, the respondent herein
‘; av ” -*’ A- n –
~.fie$.3 uf.’.y¢1r.C., Sfifikififi enhancement er
meintenan&a_~£ram ae.5fifii~ ta fie.2,Gfifii- par
H’ mnnth. Lh’the second case, the petitioner heroin
3i”<lheeT filefl an application under section 12? of
V«":Gr;P.§;, fer modifying and reduction or
i"=lneintenance amount awarded on 21.08.1999 in
élcriminel Miscellaneous No.10U!9S in favour of
respondents. Both the matters filed by the
/2
/f"_.,.__
:3:
raspondant and petitioner came up ‘ for
cansidaration before the learnad District Judge,
Egmily ceurt, culbarga. The Family court, axtfif,
_f h
15’
-. Jo-In
I’LL
‘6!
£1.
£3
1′ 1
§
-an
‘:1
{‘1’
an
n!
<5
1:
5.}.
{L
{D
:3
(1
ti
1′ .1.
:1
ill.
£3
:21″
ill
pa.
‘.4
g; e.wQ¢ncg adduced hy”f;R{iii”
fauna’! that, the peiiitififief ‘is
–‘
privata firm i.e., S.E.?ati1 Iirm. and!Ifi§tEifig°
salary af R3.B,0Oflf— pair an:z._’_ ‘a1£s\~.4_5,1}§;ad
aarliar 14 auras and 13 ggfifafidflfaiani énflfifi a
partition he got to afiisl sh3¢e_ S ffiéggs and 23
guntaa of lang«¢@ly sfii tfie iihfi id ah axtant of
3 acres 2a”1fiufitag’:@£I*lgfifiiii§’W§ivan to his
daughtenvxavériiiig. flha,ifiartition suit in 0.5.
‘mai.213,ris9e,’ xéiiieg-rai”i:;aaiV:’r.i1§d by her. The Trial
court taking” ifit§°icfifi$i$arati¢n the status at
_ hath gjtha géxties and hike in ggggntial
‘”*¢fi§ti%3 and alas cast at lining to maintain
h§:s31f”ahd_t&-fieafi iha fia” ta flay azpanaaa, aid
Vi’ hy’ amsigning’ cogant raaaons in para–i2 of thé
i””,drfiar zanfi recording the finding in para–i3
é”Lfifildifig that, tha respondent is entitled fur
iiiififlfiancement of maintenance at Rs.2,0UU/- pa:
uimnnth frmm the date qr patition, has alluwed the
first petition in part and dismissed the second
7
:4:
petition, haldinq that in spite cf giving
sufficient og9artunity’ to the getitioner he has
ngt ggoucnd nny’ utnantigataa dggunantwn”:§a
.E.Patii Firm and n6 is nnt getting an in§¢*é_n£
m.s,r:1-:’::nz- per month, except1,;ianyingflt$n§’–..§amg;f,,_j
Being aggrieved lb? ‘the 3314 onfigns as 7rn£etr§dtnV
above, patitianar herein ‘féit neéea§itat§fiV to
prasant the instant. nnvinififiwfngfiiticnn “{FamiIy
court}.
3. r havn nfiind the 1§a:néd°Cdnn3al f
petitioner. _ 5t
J.flynftarvtcénfifnizignruaal of the imgugnad
angers nn§5nfl_ by ttnnf;iaarnad District Judge,
amlly ccurt at Gulbarga, in Crlminal
fiifififillfififivufi fia$.5fif2GG6 anfi ZEEZGG?
:§npé¢tiv§$y,fi”do not find any errar much less
‘tt_matarial;”iningu1arity committed by the Caurt
‘”n7f;né;aw ‘in: enhancing the maintenance amount in
‘”jféveun?of the respondent harein from Rs.500f– to
t “flH§,2,flD0f- pex’ month. taking into consideration
t”~.sthe cost uf living and status at parties and to
pravima basic amnnitias such as food, cloth,
4
/.”__.___.__.
:5:
sh-sltzmr and miscellaneous, bearing in mind the
saurca of in-:2-urns, which has been discussed “in
detail Egg ch; cam’: I;-a.1.ow, : dc not £inq…V§n3_;~..,_
[3
:5
1”!
ID
El!
*3
«=3
J
EB
I3′
‘.4
IF
323
III
II
ll
‘J-
.3
I1′
:3′
13
Hz
[-3-
‘:s
I3.
inl-
‘3
115!
‘I
l”1″
:1
IP
I.
13
IE
W1
ll”?
month. after fixing the alldyrangssfjv
maintenance in fanmur of rs35§ands’r2.t: .”–
.5. Therefore, these tvI£:;i’»vI§s=;;i.si¢i’n’*«.I?_$:t;;fi:ions