High Court Karnataka High Court

Nagappa, S/O. Bhimappa … vs The State Of Karnataka on 6 July, 2009

Karnataka High Court
Nagappa, S/O. Bhimappa … vs The State Of Karnataka on 6 July, 2009
Author: Jawad Rahim


” Eimf; Sgitféiwixféz,

IN THE mm»; seam’ Q?’ ;::ARNATAx;3″—- 4. *’ ”

czactzm BENCH AT’ II.3HAR§VA.’_£§m V’4″ 57′ H
BATES THIS THE: gm DAi*’1«fQ¥’f%}’Ei:L’?;*§.:e3<fs?

‘V
THE HGWBLE %q:R.JLJsfr{(:z.:__J;§§xas1%;D
CRIMINAL
BE’§’WEEN: i
Srmasapiéa
@ Bhhnappag’Kaf:a;%1ti:i3 ‘
aged. 28 yaarszl {}::c.: Shéfiphérd; «_ *

R/0 Mafiamxni”{Yad€-;§?aci}.g_V ”

Ta}: Geigak, {}i:~;t;» _Be1,§g4a1:.m;»._ _ PETETIQNER

(33; Szi.Jag:;di3h. Pa:§;;Lj.’A’gx§v:§::a:;:}

AND: 5′ » LA

1 2 W tr E$aa%ap§)z;:.VVKapar’at¥:i,
A3-‘§g£+:.:« _T . Maj_<;sf1*,._« (3:33: _ EjI.»3u.seho§d.

R59 'Fin1m'2;qjs»21:{,'jff°q: gskak,
Qis1:..uB€1g:131:i:, ' RE:SP{)NDE1§'¥'¥'

T}1i§;:t'czimi::ai petiti-my is filed ufs %82 cf Cz:P.C. praying

I ..f£r3A 'TqjL1ash ihfi iznpugxmci Qftifil" ciatad 9,-4.208% in

.'i1'::*};,~E??:£:w;?.P'.130,'2€f}Q9 passefi by the 2: Aadza. Bismct snags,
Béigaum, and 9112131" passad; by tht Add}, JMFC, Gekak in
T -{3:–:}.Misc.No.14Q/2905 éated 11.352909.

This pétifien coming on for admission this flay, the emit:

made the foiiowing:

MW

ORQER

Petitioner (11u$band) is qufigtiening the Z

Q.<%.G9 passed in C§r1'Mis.13()[G9 §<:}i:Aih f.}.&.y

Sessians Jtxcige, Beigaum, :3;3§:yza1e£:;;'A 'cf 2

maintenanca of Rs.10C#{}/«~ to flis'–r§$pGndé:1E. V V"

2. The matter is }_.i7ste<:1.'_f91:.é;dn;gi;<:.§;i<:3:1' E6535.

3, The 1;;:§:1t2?§.$§11éf,é€iV'f9g:,§f:3 V

The S2:'_t,§c:im§?a petiéien :3] S 125
$1298. '.':'"07"§1:iér for hair mainienance an
the pifia f§1at«.s§:c– §v'2a':s§L'.7§fi?1ga.}}§<, i§~sda"ied Wifa of petitioiimr flaming

Tim: gaiitianéf-.hadV j:1<g:€gA}§c%{::$é;{i: tats maintain her withsui. afly just

V' '<"§au€»*¢?_"i:.v0:?7'-§*~&~é3ue:1t. "iov-.¥.Ih'ic}1 she was driven in sta1vati{:;:1 aad

–V.é;6pi*1va1″»:2f’¥::{é:;::ziA5€’ mecassifim in fife. That petiticm was msisiied

bjgé’ .:}’i;:~« flrsfiy 921 this gmunzi that mam ‘H33 139

matri§n:3:§ia1.::e§afi5ns§3ip baixxzsen him azid hm’ ami se:cm:3.c32jg’,

“..fi}”1xa’£:’§ 3:356 13335 wall seifiéd in life having mariried ans Sattgwveza

— «sf viilagé §sfi1:ga}§}1. He specifically gsieads that

” 5% had no I’€}8fiGi].S§’1i§3 ef any kiné with resgonéezxt hsreiz). nor

« his was morafly or lagafiy obfigad to maizztain her.

‘ir;ii’€:r;ce.

5!. The 3393112511 trial judge accepted __ ;’¥::9i?i<':¥.[;ej_;§'::§$ M

zfispandent {wife} as establishing the vi11cu1un ;..£)f ,V

wife. G11 such finding it held 3116 was e;:;¥;it3c€§._ t€§A'H1;§i:::i:z:1ite3r;sa11£?€ }1U$.:«E§3éi3C{"'

without any justifmbie cause:-. "¥'h:;:EV'V;1ctiti:j»i1<3fVV't??.;2s . {§.:i{'€Ct6d to
pay maintenance for .é:'t.:_ msfiihg The said
Offifii' dataci 12.3.09 is assaiiéci However, ?he

Ieanzed Sessienja &1;(5£<ge While s»'%ayé1i"g.i;i"3.e Qperation sf tbs order

gassed '£33? 'éhfix jii:r§<z:_1iC$i0:i;éE1-_M:?tgi.sf:I°ai€ has passed an interhn
G}£°{i€:1' ' "..'#fie{§';1€€11€EiI1C€ to n==:sp011d€}:1t ai

R:3.1G{3»Q–,J'-_ pa; 1:{Q t1'i'}:i £133 gzsfiieii 3 months time is C1631'

'AV'«.*E'E1i$.V}3etiti0n is étérrscted 115:: 93133' agaéflsi ma said

V «V iI1i:m'§i:m ai¥:§ei* éaififi '§%.<§~§Q9 but aim agaizzat ihe order passed by

.=3p.1°f:$&icfionai Eviagisirate which is subj€::'a mattar ef

*_.c§.;é:1I€:fige in Cri.R.P.13Gffi9. U::d:;7ubi<:(%1y, the petifimzer baa

" izahs-en 2103-suifiad S0 far as he is chafienging {ha mréar gyassati

by {he juzisfiictional magistrate as if. is zmaésr cgnsiciaratizsn in

revision p:*m:€€d§11g refer§'°€;d :9 abmvsw What ramming £3 '$0 S86'.

M

whefizar iha impugixed erdfir passsd. by the Esamad

gzaxztiijg iaztmim majnttfiaizcé: car: he €§uas§1€£1 ii}-'ifiisv §?:<§€§%i:;2::_I"T M

6. By mischief 9%’ mafia}: 3;97(2} {j;aflF’:_. :’€x?i$.é:::::s.;a;”§:

barrreé against interim orciers. The vet}; “pV1;z.1*p:a{::v d; «§11ié:1: t’; r}§”‘ }.

its legislature appears in be };:.§}t’:%H.?ez1t ‘:2.r:1$f:{::*5:zs;§s§e§1*j;-* Eitigug
corzduitt with regard ta :i1jQt&3;j£0C§«ii{§:’f§ -::’§41:i t é:-*3 pass€:§:1. §t appears
to ha 4:0 ensure that no Evy {:.ha}§&11g4E: to

izricrim c:s1″d§rs, _.7FL§*.g Egmp1;1gm2r.{:.:is ‘cé§’%;§;i=3};f§;’ erder barrcé

by sub–sEi:?{iiar: X939; $%i§¢fi§::.3§? aif'{:;:’~, Rc.
‘Fhé’.{§{1£3$’§iO.§:, fi?i”3I:€:vf§féi,§§701fi§ be whether {he same £33.31

336 ¢’11tm*’£ai:1é€},§:1 t.53X€ I'{2i5’&€ §3If §0ws:2:* 21,15 482 {‘;;:P.{T:. S€€i”{if3.Ei

If}G (§€*..’¥.,.31.}.}’§ is 3 snafiiing provisi03;1 in the fiigh

“–_jC0::f’§; .. xs”:’11_§C£3,”«v2Cé§:;1f€r pawer ‘E0 €:x.ami1}€ the I’f’fC{3I’*&iS» af {ha

};i3′{§r€”?i退§é§;3;’1;gS§’~.V–€Z}§ cmzfi biz}; the purpose is vary” atizfiar. it

sh02.215 §’;€ %Q {ha Cril3fl§§§Si”,€ j13sti{:a i am safisfiad {hat ii. may

i;2g “‘:{t;g3j:}iy §=€z**miS$ib.§e ujs 482 {1’r,PfZ3.. {G €:é:zfl:e1″%ai::1 a ystéfimg

sack infcrlecutmy ordars but kegs} germiasibflity Ea

Vléififezent fmm lfigai éesimbifityy. E am net gatisfisd that 31: is net

nxziesirabie ts antefiaiz; a §€i:itiQ:1 22/3 482 {L’;1:*.R€f:, againgt

5%.»

5

izziezém {Z?If’€1€E” pEi;SS€£§ in 3 §>mz:r€::{§’%:r::.g mgaztiizxg a zzéamz fibi’

aiimmxjya

7. “.§’},1er€fore, E am 11.0% inctiinéd is .

peiitian ti] 3 482 Cr,P.C. agéiinst :;::c}1JaA§:b_or(§.c1;” ‘§.Vf11_r§h

that the relatienship b<:tWem1 ;.1a:'tie£;'».}'.'§.se_};f tf§E::=:§i.ss 3. %é1aCi;§i;};:'V=aé;12

ngerrits am} as {E16 Iaaxfleci S@é$'i.r_3}":s
matter, it viii} ha afjprmgaziate to d§:L%:§:9.i ;"§€)°x?:§ 1ofaé§:}fic:u:gt. sozriietrtzzi
by 'iihfi irztfizfim Qfiier $3r:a2.§ 3'3<: b:;_ gfifiitifiiifir azzaé fliff.

Eearnezi SfiSS:3}:G§}S_ VJ11(ig€'VV'VS.h§1.;fi _{if;Sp;§S€ '~:{}.f.iiiifi 3I1{<'£§f.€E' as

5xp€éiti§:V;1s%§;–a$V ';i*r3:%$iE}1s::'<a§:i'i;%;i;:a 3:: Qatar iignii. {sf two mm:"£.E::~.:

fmm fat: iiafét sf z*§:s::f:fE.§:$f :;;f ciaf §Z%:§;$ <;':':iez':

*f'lt;:§:__Lg<:§;iti0:15c'§*vis%;…;g;ra:':%.egi Exam weeks %:i':,;i3.<: ii} z%e§:;sé:{ ‘aha

V’..e::3:t?oli:-m. ”

Sd/.2
JUDGE

$12’i3*

if ‘1:.§’:s:=t_”‘ ;