High Court Karnataka High Court

Smt Sujatha W/O. Shivakumar vs Shivakumar on 27 January, 2009

Karnataka High Court
Smt Sujatha W/O. Shivakumar vs Shivakumar on 27 January, 2009
Author: A.S.Bopanna
 - .%sH;v.§}:;UM'm.   %%%% ~ "
 '~ ._1\€}ED» A£sQ{3T'3s 3'-EARS

  ' (By Sri:   KUMARA swam. ADV.)

' ,COU§?}'"E'> ACT, 1984 AGA!NS'!' THE ORDER DT. 13.6.08 PASSED
 WIN 'C-.MISC.NO. 30/{)5 ON THE FILE 0? THE JUDGE, FAMILY
T  COURT. MYSORE, PARTLY ALLOWING THE PETITICN FILED
 {US $25 OF Cr.P.C. AND AWARBING MAENFAINANCE OF
QRS.3,0{)O/~ RM. FRGM THE DATE OF' THE PETITION AND

we THE men coma' are KARNATAKA AT mrz<;~§.:;b .éé'1::.:
DATED THIS THE 27% DAY OF JANUARY--..§i}O€éTV:.  '   é "
BEFORE    4' M    %%
THE HON'R§.F. MR. .fE§S'FI('L"£?,VA7 $ r%o?Ar§I§A   A

R.P.F.C N(;; 93,.]2o03  A

BETWEEN :

Sm" SUJATHA W/Q SHIVAKUMAR' . A  '
AGED ABOUT 33 Yams  '    ' 
R/O. cm, '2' sR:_Nm:s, I)c«.o1:aNo. 44:; '- 
KALLE KOPPALEE; £§EAE;7 MIDEFLEV i~I£C1;H
swoon, PAM. rg-.xm.r, snmmjxgmuanpnrraun
TALUK, MANnirA":3i:§rR:-::r;V V = ~ . V   PETFITONER
(By sm:;,; RASHW; .f1.JRDHAV;..ADV. FOR'
Sri: :3: H'.;A:::HAv,":\u'é.:,)'J~T._.' ' __

AND :  _

amp. LATE MUDDEGOWDA
R/AT I~:0.2a4's, MAIN

4%; GRQSSMNAVAKANAGAR

MYSQRE. _ . . _   RESPONDENT

“‘FHIS PETITION {S FILED UIS 19(4) OF THE FAMILY

L

“-

come in the eonciuainrn that the petitioner is cnfitkzd

for maintcmanm from the mapnndcnt. The V’

that arises fm” czansidcnatitan is with nif, u

maintcnance, which has been t’i”iV:r=: :’

4. In this reg1ani’,;:_§:i”«g3¢:rif1s:=g!.Adfjzhgé”mfier impugm: in

I this pratitinn Wonk! fndicatr; that has tefiened

in the rival cnnfi&tyfEnns;3._h3irI’e;1zaii’ ;:=§1′::fl* also noticed the
materials it. While ocmsidering
the qtlahfiihi to the Cmlrt below

has: c:¢1n5Eé{i:étr:dV the’:’aEimé w?:ilg:.–disc11ssing Paint No.3.

E was on behalf of the that

s;h é.””is ‘tn maintrtnancae at Rs.I5,000]– per month

aiiure’–.+:=:<:c:tfiiiin;g; to her, the tesprmdcnt was gtttzing an

~Vi:1<m3;ie2.."§3f.Vi%s.4,00,(XX)[– 1:0 Rs.5,0(),OOO]– fium his

u u " 'agi i:c::q_!t:1f%-:1 sources and aim fmm this blxsimess. As against

.' mnhenfion put forth by the pcfitinncr, the

itfipnudent had caéntcndczri that he does not haw: the saifl

E

6. in my view, even afirr noticing flue
teqziimd by the msprrndent himself and other _
the fiamily, the maintenance: that wmlid
pefitiontzr Wmfld be in a sum of
thmrsand malyj per month asv;=r.g_§:in51v’1fi’t§”1é*–s1:m L.
ordcmti by the (‘Smart hciow. 1′-!’i’ilv§)tlV_1!1:tc’:’.:V’f *
per month shall be pm’ by in me ‘ix-,s.:s4:imer
fmm the dam ofthis ” A’

in mtg smnria disposed of

with rm

_____ judga

hq»:h=.a.4