1
EN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
DATED THIS THE 1679 DAY OF JULY, lfjjf
BEFORE
THE HON'BLE MR. JUSTICE :Si'A1§ANDATi4"w.*%,%, " V
Cr1.P. No.4s93}2§o5
Between: u
Papaiah,
S/o.Ramachandra Boon, . 1' V
Age major, 0cc:Ag;ric7u1turc = V'
R/o.Botaran1 _ ' .. Petitioner
(By Sri Sharatxaliasappéi Adv.)
ya:$izfs,'T:0oc:Coo1ic,
R/.9.Borxas"p,ur, Tq:Chincholi,
Disi:Gi:Ibarga.
{ [ f2.°' I tzajcshvvazi,
_ E)»/o'.jPapa1a.h' ,
"A352 ycars, minor thmugh
% V tier natural mother ihzxmyamma,
" 'W/o.Papa'uah. .. Respondents
Sri’I’ Rajararn, Adv.)
me learned trial’ judge
This criminal petition filed under _ V
praying to set aside the order dated 26.9.2005
Fast Track Court»!!! at Guibastga in Cr}.
Chinchoii in CrI.Misc. No.29/2001.
This cumin’ ‘ al petition oommg’ for Ah:=Vm*£n_g1
the Court made the following: ” ‘ ”
The petitioner is the No.1 and
father of mspondeg: 1:1; refused to
maintain them. a petition under
3 ‘ V’ A 1 petitioner hmein
K/J
them. it is also
had neglectezj
contended that tcgiien second Wife.
rt”
.e:., V’ appreciation of evidence has
me gas taken a second wife and he had
AA..é;iven msyeizdents fitam his house. A panchayath was
. wherein petitioner had agreed to give 3 acres of
:fo1§V1%:j’a;?ntenanee of respondmts.
‘£2/aving Iegmd to income of
«. A-..qA;-,§eiii!$0ncr and amount mquinzd for sustenance of
éespondcnts granted mahatenanee at the rate of Rs.400/~
V.
Section 482 ‘
RP»..Ne.8–2/2O05’4an!:i–[
also order dated 27.6.2005 passed by PrL_JMFC=atA_
p.111. to respondent No.1 and Rs.200/– pm. to
No.2. Aggr1cv’ ed by the same, ”
No.82/2005. The revisional court one ri§_¥afipieci§§tion_u
evidence has confirmed the ”
judge. Therefore, pctitionerjs
Section 482 Cr.PC.
5. On considerofioo of below,
1 find that trial of evidence has
held that to maintain
mspondente;-e_ fie’ maintenance at the
rate of Rs.4oo/”;._pu;1a. No.1 and Rs.2oo/- p.131.
to;espons?gei1t”No.2 to income of petioloner the
emo1§ni« .. : for_’ maintenance of respondents. The
ieepprmmfion of evidence has confirmed
findiiigs 1 court. Therefore, I do not find any
‘ iniieefem with the orders passed by courts below.
petition is dismissed.
M sd/~
Judge