High Court Karnataka High Court

S S Range Gowda vs Smt.Omana on 15 September, 2010

Karnataka High Court
S S Range Gowda vs Smt.Omana on 15 September, 2010
Author: A.N.Venugopala Gowda
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATES THIS THE 15"' DAY OF SEPTEMBER, 

BEFORE

THE HONBLE MR. JUSTICE A.N. yVENUGOPixi;AgvG'f)V:W--DA...:4 "S S'

warr PETITION No.13131/201:1 ';{eM%§cP'c58;..." 

BETWEEN:

1. Sri S S Range Gowda

S/0 fate S Shivappa ' '
Aged about 74 years g
No.7 3'" block 2" stage - S
Nagarbavi Bangalore.   * 
2. Sri S R DEV5¥e4sf:f___--_'_ * _ __   
S/o Sri S S Range Gowcfaijf  
Aged avb__o_uVt'43"ye.a_rs.  " 

3. Sri  R._RajVeSVh*-_»A"o    S a
8/0 Sri 'S S-Raoge'!3o_wda"' 
Aged about 38' years, »-- V 
Petitioners 2 and .3':-are. r/"a
"Sr',i._RaVnga" '

 V'  _ Sha.n:i<a,_r£o u-ram Eiétensvion
.Has_sar_q.   :PETITIONERS

(.'E5y__jSri Sa'r"Igai;nesh R.B., Adv.)

  

  "1."S'ri1t:. Omana
  V' W/o {ate S R Chethan
 "Aged about 35 years.



2. Shefaii D/o late S R Chethan
Aged about 8 years

Since minor, rep. by

Naturai guardian --

mother -~ respondent No.1.

Both are r/a
No.4, 2″” Floor, Aashirvad Apartme

nt,:_,,, j.

No.25, Crescent Road, _ ‘

High Grounds,
Bangaiore ~– 1.

3. Smt. Nagarathnamma

W/o Sri s s Range Govrda. —

4. Smt. Soumyaybineshw
W/o S R Dineshi’

(By Sri R. Nat’araj§1,.>,.Adv…i’or .921 =an§1

. u _. . R2»:

R3 and R3; re deietiedjy’ V

I ‘V :RESPONDENTS

‘i?,his__ ,,fiie::§j….u;1d’er Articies 226 and 227 of
the Constitution offIn_dia_ p.ra,>ying to quash the order dated

12.3.10 passed in 0.5.460/09 on the

fiie of XXXVIII Addi.

City Civii Judge’, Ba’;nga_ioré City, vide Annextire-“N.

.V A petitionéveorning on for preiiminary hearing in ‘B _
Crroup’._th.is«.day_, the Court made the foilowing.

QRDER

2′ ” Respondents 1 and 2 / plaintiffs

“defendants, for reiief of partition and

have instituted suit

agaiinst the petitioners and respondents 3 and 4 /

separate possession

/

I’:

seeking 1/4″‘ share in the suit schedule properties.

Piaintiffs have filed I.A.1 under S.94(e) of CPC

8.18 of Hindu Adoption and Maintenance

direct defendants 1, 3 and 4 to pay’ m.ainijenan”ce]_to vthem-.A

at the rate of Rs.1,00,G0O/- per

and objections to I.A.1 were fi_l”ed_, It”‘was’ con,te’nd’ed ‘that, i’

there is no joint family,.–in existence.andptheficiefenvdants are
not in a position to pay’ the plaintiffs.
The Trial Co.u,::t;’ ._u£>on’m ‘I.A.1 and the
objectionsdoeurnents which were
brough,t–«on_,rec’orti;;, treating the same as
havingi-pbee’ra CPC and has directed

defendants.___1,_ “4~.:_”.to pay maintenance amount to

plaviritiffs’at thee”-rat_e__of Rs.30,G00/– per month from the

id;a’te_,Vof.vA_appl.i:c’at_i_on till the disposal of the suit, with a rider

paid shall be adjusted in the plaintiffs’

–V sharethe suit schedule properties, or in the mesne

‘:jlp’r’ofi,ts of suit schedule property which plaintiffs may be

— entitled or in the amount which the plaintiffs are entitled

K

towards their share in the capital ancgnrofits of the

V

f.

business from SSM Hospital, i-iassan. The defendants 1, 3
and 4 have filed this writ petition questioning the said

order.

2. In view of the deliberations that took M
is unnecessary for me to record any find_i.ng.
consideration of the grounds raised in..y,vfriit’4’petl,ti’on”‘against

the impugned order. Keep,ing_ in “view

made by the learned counsVel.._i%’on, both it was
suggested to them that,_.there_x co.ulfd’«..tie:’a«. reduced lumpsum
payment towards accu,m:ul»ated :»ar’rear’s..f_.o»’f maintenance
from the date’ till future payment
and exipeditioiusv’d.i:sposa’l’–.g:f”the suit.

3. R.B., learned counsel for the

usut>mits____,th:at, the petitioners will pay towards
arrears of maintenance, a sum of
six equal monthly instalments and the
future.’ ‘rnai’n.tenance amount of Rs.15,000/- per month
ifif'<4'if:fromyyléfffoctober, 2010 onwards till the trial and disposal of

–‘ suit and subject to the condition imposed by the Trial

“Court with regard to future adjustment. \

/7’

f

4. Though Sri R. Nataraj, learned counsei for

respondents 3. and 2, has reservation for the suggestiiongin

my opinion, the suggestion which came

from Sri Sangamesh, in the facts and >circurns’taif}”ces’i.ofthe ‘* V

case, is acceptable as an interim m.eas_urei;

In the result, the writ ;J:e’t-i.tion astands avi’l:o’wje.cl_,,iVnpart

and the impugned order stancl”s:V”rnod.i_fied.” pétitioners
shali pay to the respon.{ien’ts _/ plaintiffs, the
maintenance amount fortheiraccyuimuilatelil,period i.e., from

January, Rs.4,00,000/~ in

six Rs.6,67,000/- p.m.,
commencing frothA:-l..’th§~.,.,:tno’nth of October, 2010. In

acfdition, the peititionelrs shail pay to the respondents 1 and

pi’ainti.ffs, i§s’.’i$,000/» per month, towards the

~..ma_ii nVte.n’fa.nCé ~ . V :].~

The pleiadings in the suit are complete. The Triai

.’lsfi’cIirected to raise the issues within 3 weeks from

The parties are at liberty to file draft issues if any

_,within a period of one week from today. After the issues

/

.-

4′

are raised and witness lists are fiied, the piaintiffs_.._sha|i

adciuce and complete their side of evidence~«j”b:efore

18.12.2010. The defendants shall aciduce and
their side of evidence before the en.d~of.
The Trial Court is directed to iheaiir the

dispose of the suit as eariy-.v:VasV_A pra’ctica~i1ie’~.Van.d'”~ai; ‘any * L’

event, within two months from–the’v–date the”tria_! the suit
is complete. . t u

Neediess Qbset&}e:’th;at made towards
maintenance’ to outcome of the

suit stibjieciti–tojvhich the maintenance

amount has been awa’r’dedL4by4the'”Triai Court.

7isac*