High Court Karnataka High Court

Reddy Naika vs Smt Nagamma on 24 March, 2008

Karnataka High Court
Reddy Naika vs Smt Nagamma on 24 March, 2008
Author: Dr.K.Bhakthavatsala


II LEIGH E0!!!’ 0!.’ fl Bllflflfublll

nawmn THIS THE aw” Dar or Manna 2ooa,_§ *_

T”” H'”‘.” BLE

E. uuswxca fi.aHaKTHavafisana,«A

am:MINAL smrxrxom uo;;22ak2fiDS j=’=f; }-?

BETWEEN

unuldl-Inn-tram:-MI»

”I ‘[911! ‘l”‘a’!J’ l.1’I1″P1!”‘h
«L .l”IJ-II UL |..’lt”‘I.u|u«H-{‘1

1″;

u 5
fiffl ERMBLA MAJKA_ ‘
fifififi fiEfiUT 4% Tfiifiéy-‘,HBf ‘>j.V=_
BGCIHL WELFARE EKTEHSION OFFICEE*_~
amcznn WELEfiE£ unPT;»j ‘.;, :..>
EHCIAL HEEEABE OEFIQER %A*q>-
Am rnxsawm EDE£$H$_AT PQTTUR
As SfiCZALfWELF%RE”QFFICER; ‘=

4 ,,, rgrxrxamnn

.*’fl’|l’ cute w’ ..,r ‘E -I:”::I’3’£!’lfi’:’3!,LV:I’J).’l:’HE.., Lam’ man
a” I r–‘IkuI- Ll d’I.’n-‘.l’i-ull’-l2l.Invll’I:§\l”‘Ir}|’ J-‘JV 3’ TIFIX
E-‘Ti.1 H .’.E’R?nHUfl’r. J=:.IJ’$r._ :1

. *wwg”R£nnwgNA1Km

‘_A$EnMa£QuT 37 YEARS
firm MREEKRRJPURA VI
EHITEAEUEEA Tu a

r’!’,l’|’–_1″”l’fl|’|.:I’fl’.’Il’.’l.Il”I’J’I.l1f 4.’.’.n’|’| ‘D12I’H”I’U’ II11″‘I”I£”fi.
a«-g.I.|.a. ; nu-rwc 1. not w nuiiuuu I

‘-EEED BBDUT 21 YEARS

,l’.-ox man. man -LI-In In.-up cup! In.
HHJKHHJKU

‘I. $
HJU ma nu
E

LWITRHDURGA TQ

” ré~V

I’?! I-lhfllfl
LI.I”\M’lfi

%¢u

PO3T

3 PRAEERP HUMAE SID REED? HEIKR
H533 EBOUT 19 YEHR3

Rio MADAKARIPURA VILLAGE
EHITHADURGA TD 5 POST

_muq~-In . .-u 1.-. -an 1115

‘w£TAfi KUEAR bru EH33?

AEEB AEQUT 19 vmnns

Effl MADAKRRIPURA VILLEGE
EHITRRDUEGA T9 5 posw

Iu-1|.

st…

‘F

-L

THIS CRIMINAL PETITION IS_ rILEh”=fi;s}492

… nEsPonnEfi§s :V§-f* ”

uni? E av THE ABVDGATE FDR THETPET1T1DflEfi’?RA¥ING’ .
THAT =rHIs HDH’ELE cmuam MAY BE {FLEhSED’~T0 ‘SET’fi
%3IBE was IMPuswEn QRBER HT.lfl.2;Ufl_PAS5ED av THEK

Ifc xnnn. S.J, F.T.C. vcnmwnnnuaaa :n”§c3,ngP

i~ifl.2§.;’i’.’.=’? F’-mi’-H3 31:36 THE Ia’¥iFE£»..’5%i§§B -.’J}’§DER, DT.E«.3.0′}”

933355 5? THE I ABEL. c.araa.nx.)’-a_ JMFc, AT

caiwnnnunsa TN ERLafiiSE;Nfi.i5fiFQ4 awn.» wavs
nzsnxaa THE ERIE PETIT;QN FOR HAEQTEMANCE.

T313 CRIMINAL AE§T1TifiH:”flfiMiEG5 on FOR
Hflfllflfllflu, THIS’, nay, “-THE«; ¢uuR¢»’ MADE THE
EDLLDEING: ;’ ;,r <_ 3*" '~_'.»-m,

'I'h:i;~: -pa'-1: 3' " be f1:e 1:111 5 Cc:-urt:

p1.”.a_yi:m’ fairs; order -dated 18 . 2 .2005

.__.. .. ~ ._,. A r __ _ –

‘V_}VE’m=.%:Vi:-V _fI.1:VArs;»:}:.4V fl::yurt at Chitradurga, canfirming

tile Trial Cczuuxzt: dated 6.3.2007

-made ‘:I;r f31i’is.I-Iiatc.153/2004 an the ti}.-a of the

V’ at i:hi tradurga.

4 . Heard atqumants.

1

L¥,/

3. Learned ceaunsal for the patiti-one):

aubmitaa that both ths Courts below errauj

awardzing maintenance: in a am at Rs

gar ‘Irum1t11. Etftr-7h in ?I.1.’r’ITui£ truf rfifi1’2€”:1’:_t<.*¢-%é:3..t'r"<,=1~,V .3

mm 4 th.-::-ugh the petitioner

mean;-5 t:::- pay'. It is £ux:1_:_han".§11mit»E'ia¢':'_V£h§;tt"

tha rrmp-.*:»r1dentB-3 and 4 attdinééfi' age
of majority and thGArép'fQ1§je,;v–_V'.t11a».i§®titionar is

net; J.:E..»:a.1.:ls.== tax law 111

a=a"n_r:-4;'! th. th .;i1. =

4. was hr ‘–v’r’;ésfi§fici§:31£a filed

Crl . R. 12~’t.I~Tc_w ..i.ET’E.’;.{2V_tI3’04 ‘4..:”‘:1..va§e.king maint enanca E

R3.1..I.’3*|(J(?J_’.-‘”~=~: ‘p:a:1.?”xt£c$:?1t:lfi””‘–;i;ji’ Jfitheir favour from the

huabagufiffatlia’-r.A._V”‘1Th.’é: lfietitioner herein entered

V.Va,’?§’eara:i:f:£e_”a..n,d mp;–wed the petition.- The

_afita’.::~.. hsg’Jn’1′-Jfiiag arguments, perusing material and

i on reward, allcrwed the petition

rgiirr-‘e.:*Eing the patitianar tca pay a maintanance

ljifafi—T:Ra.l,E3JIZ30,v’- par mnanth each in favour of wifra

” ax…-3.. +.:’:s:.ra

age cvf maj entity .

5. Feeling aggrieved by the order of

thy Trial Court, the petitioner hagéifii

Cnuxt. The Praaiding fifficer cf;”th§a Fist

wfiauaceaafiilly nhprcached the E mtjwiradfis

Track Court, after panuainfigt@alh§iflQnfiéfQpa;i

rwcord, came to a canclusign thgf thar§;ig fin’

merit in the patition. CohsgquentIy,irej&cted
the same. Therafuréyith£_gatitiohar is hafora
this court praying fsfiiqnagiifigikgé impugned

arder.

{is aged about 46

years; wéxfiing afi a afifiial walfaxe extenaien

_aflfi@@f in ihsDfiapfirtmsnt of Social Waltara.

.. 5-A -F 4-‘i-. V ‘ ‘
,iu%,¢wn»an»i;n 3. .He pstitianer tuat we ia

d£awimgW¢&ggfit”sa1ary is without basis. If the

Vi_xaapfindaht533 and 4 have attainad majority, as

‘ iiifi§r,;he*§rder of the leaxnad Magistrate the

is liable to pay the maintenance

Eitiil the children attain the age cf majority.

. ‘
Tharafara, I see na i11ega1it’

‘t
E)
H
‘.4.

:3
H:

fs.

9

i
F.

r1′

HI

‘I
‘..|.

S

thy im@ugne& grants.

I

k/

‘3’. In the result, the petition fails

and this same is hereby diaxniaaed. \

wry’; ‘ ?Aw’,, -1* _V .