Karnataka High Court
Smt Annapurna @ Rajeshwari W/O … vs Shri. Arjun S/O Tuljappa Mali on 20 August, 2008
EN THE HKGH COURT OF KARNATAKA
CIRCUYI' BENCH AT DHARWAD j
DATED THIS THE'. 201% DAY 09 Aways'; '"2:Q§:3--.: . V
BEFORE Tu1jappa Mali,
Age: 33.. years, Occ: Agimflture,
R10 Savalag,
E)is't: Bagaikot. RESPONDENT
fié Izmx.
(Respondent served)
This petition is filed under section 482 Cr.P._{3, to
sevasidc the order dated 2.2.2008 in Criminal Rgvisimar 'Petition
No.10?/200? passed by the Fast Track Court, and
order dated 24.9.2007 in Crl.Misc.No.40/2002 ray .t_;he* ;_
Additional JMFC Court, Jamkhandi, enhance ihc
maintenance amount at R3300] -p;m,.
by allowing the maintcnance pctitipn, etc.
This petition comm' gyon for (gay; inc
Courtmade the following: ' V_ "
2%.' while allowing the petitibn for
"fhe petitieners herein, who am wife and
" -c§1'~.'«_1._"t msgndent, awaxticd maintenance in a sum of
to each one of the petitioner. The
a revision petition chaflcnging the inadequacy
Ac-f thév.V;{i3,aintcnancc awarded. The mvisional court on the
that the respondent owns only 25 guntas of land and is
Q £Lj;,x..
1 'u'h~_:: petitidnerrsf A'
3
doing Coolie work confirmed the order of the trial
d1s3:o1s' ' sed the revision petition filed by the petittoikiéat-é}j'
3. In the matrixraonial .15'
petitioner she claimed maintenance Iaeura I-*!:I1Iéa:,L
been awarded in the said «As ouch,' the
amount of Rs.'750/- Plus; 133.29%] -=. Imaizfitenance to
the 1*' petitioner is regards the 2"'
petitioner it is going girl aged
about 14 produced Ieoord of rights
to estah:}is1I_ the respondent owns 14 acres of
landed age of the minor girl am} the
fact that eheauhae been her studies in a school, the
"'amoe;1t #0:" Rs,200/Iévtttefiirvazded to her is meager which cannot
evee glass of milk every day. As such I enhance
the 1000/- per month. Accordingly, I pass the
I renewing}
ORDER
The Criminal Revision Petition is partly allowed. The
I claim of 1″ petitioner for enhancement of compensation is
rejected. The claim of the 21*’ petitioraer is allowed and the
yketueekikew
respondent is hereby dimcted to pay majutenanqgat f’Afié’~9f
Rs.1G00]~ per month to the 2114 petitioncr~c1_a.if_ngu1:t1t.V ._ Z
Accoxtiinglfih the crimimaal of ”
Rssooo/-. V
fudge