Karnataka High Court
Shobha Devi vs Milind Dixit on 9 September, 2008
%?%fia"§"fiz%fi&= mm mmm OF mwwsmm MWM mm
%
é
gt»
%
3
Q
43253
X
%§
E
%m
é
E
x
2 mwwww we" Wmwmmmw Wifirw £JUHfE¥'§"'§3§" %$%W%fia."?3fi;§€§:§% %"§%@W QWWR? WW
C§§.R.?4 E43? ()6:
U!
6. Having regard to the inflatien and the basipa.
and necessities of the patitionsra including the .
children, it is, necassary to ma1*giI1a}1§?_;(:£11f;ia11cé:" " "
mamtenalzce from RS.5QQ/~ to . 5
appcars to ha in the facts and ci3;%r:_in::;staIiec:s .o_f[':i1i':%_:'cascj as * '
just and reasamable. For the reajSl{z:1S"--._ statie7d--.;3,bg:<§Je, the
feliawing: »
,9 cnmi:;a;z --i;P%:::uié§z:n._:'}5}é:zéii§r: gym-zzy allowed. The
_ .' thé._' §3'évisiona£ Court dated
2 2;. No. 6/ 2006 passed by
PrE.J,?if;?'C, *.'.}§z§Tzariabad is hereby mzrdifieci
g:z?ir:~3c£iné; ., respondent to pay monthly
A }’naii#:€e*n: a:’zceAV¢:}’Fs.600f- per rnonfh to each of the
‘ ‘Vpe’Véii}ic%:’e%S’fi@m the date of this petition.
I2′) gfifiéitioner $605.2 to 4 are erztiiied far monthly
mzzifitencznce tiiz they attain the age of majority.
V’ érdered accardirzgly.
Sell-
Judge
(£235?