. -…….. \v’I …..w..mmn mun count or KARNATAKA men count oF”‘kK§K:K¥XKA
nu ‘nus urea oaulrr or xamxrum AT %
Daybed thisthe 25″‘ dayof F~a’5ri5″? ; V
sense X f %
Tl-IE HOWBLE mumrzfma rt Ak
Eflfififlz
nm–nag:-up
Mr.
sic. IVER |t;Ai_’eIALE5HWAR”BAYJ$.L’
C170. 15. ‘ii BHARG£.Vfi-~’F*591
W-‘3IL HOUSING
scxzrsw, VEAZIEEA mnzvauov)
MUMEA.__I”- 40¢ 052.
PETITIONER
(3; ;?.m.im1LA Assocumss, Ad\:s._, )
= %fm–s.kéumAm BHARGAVA
(yo. MR_’VI.lAY SHAKER BHARGAVA
AGED ABOUT so YEARS
RIAT NOA5, name oacmae APARTMENT
xv noon, em mm ROAD
6TH A CRO$$,$ADA$HIVANAGAR
BANGRLORE – 56-0%.
RESPGN DENT
– __–. ..n………..u. mun nous-u or KARNATAKA man COURT cs KARNATAKA men COURT or KARNATAKA HIIIGH cot}:
mxs W.P. IS FILED mamas 10::
omen 237. 23.9.2008 PASSEQ on _~i;A.:EQ.’I:{:§ ~_Ii’¢! ‘ *
M.C.l’¢Ci.2378/2006 can THE ma at-‘ ‘”r§e§ PR:as::1s5af
JUDGE, FAMILY mum’ AT BAfi(i§\LOF§E,_’VE!JE I
This Writ Petition’ .vL’f§~r’L»§§1elimir:ary hunting
this day, the Court mad¢..th§?s ”
~u.u———- ;
Thfi’Pgti§ona_f this patitian seeking for
quashim gf fiu1uGV-ififdfif by the family Court awarding
§<n'i;it:.§fifri:'mf&§n§:anafi'§§Aof Rs.15,DOOf to the wife and child
'an.£i._a1 §¥§.-?;580f- towards Iiugatiaon expenses.
AA _ 2." -… "I'he marriage between the parties is not in
V 'A The marriage is wnsumtw. 9f the wedlock, a
f.g_ir!§ chiid is born, who: is aged about 3 sraars. Thu
faetirionor is «making divorce an that mound of cruelty. It is
in 81: said prazaedings, the wife filed an application far
interim maintenance at tha rate :3? Rs.3i3,000!- per monflw
-5-_. .3. nu-IAIVJ-ill-\l\H t’1lUH COURT OF KARNATAKA I-HGH COURI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
be sxpeched to preduce documentary evidoncza
income by way at’ salary drawn by fife husba:-afifi~..in–~:§:hgseL:”
circumstances, thwgh the family figs uia§E.jus&figg§_V
insisting on proof of wary, s”é§.l’_l_ oné’thV{:e”adm:s§z;;fi’_v_§:f
husband itself, it has awarded 9? %RsA;;5,m9/* per
month as interim mairi§;§aéfna_nt1§§N§ir.}”‘§:1§”AP9fF0fl;?A 5§–. *5?!
and me child, which In that
View of the I in H-sis writ
petition. Ac¢m:ng%py,%sgg%a:smea%
Séfw
Fafiw