1
124 'mi: 1:163}{1§3Li1{'i'f_}FI<_ARNA'}'Ai«i.A AT 13AjNC3AL{}1{E '%;'.P.7:'~£<3,}{S4§% GP 2:333
IN THE HKSH COURT OF KARNATAKA AT BANGALORE
DATEE3 T}-HS THE 1173 QAY 0}? JUNE, 2DG'9 ,
355025 _ ' V
THE HGIKYBLE MR. JUSTICE N.K.PAT§--3..3 '* " %
WRIT PETIT;0£I No.164s Q§_.3_$®’ “i”<3-$3-.I5'{::vj J %
BETW BEN:
SEE A CHANDRASEKHARA , _
SK} CEBAYW-\ S’r1’ERVEGARA’ _ ”
AGED ABOUT 5? YEAR8 ‘
RIM’ NESKR G{3A,BHAf’~lDES’u”v’A TEEVPLE
K002′-‘iVAFEi..;’ ‘\r”§LLAGE_,.- . ,
PO31’ !’v’§AL;’3E L3f3U?%v {_I}t’fs’T 7
-. .. , ;’. f–?E’f%TiQNER
{By an ; C§%ALAPAT%_~{?” 3, sR15:§§é:§s;.§,a§?z3;:jA”jrEs3 ‘
s:¢sT1.–e¢\sa.,:..<»:,:',.:~a.2.;"-». '
vm sm A sag:-zpRA3§:<:.4a.:zA
R:A2=..xA:..A':":~:uR s;*z:;;..:x<3§2
$§3?HNST ; A. v.
RESPGNQENT
V 1′ :$;_- é:; ; 4~§§:;::,j::*:” sag??? E ADVO{3A?Ef:
:i~§*§
:’H_:sS}’é:i:g_2e*§ 9£,s”§’:”:’:0r~: IS mam EJNBER AFWCLES 22$ ANS 22? G?”
TH-5″‘::Q§;s”:’§;’i;’r:Q:\: SF 2:’-sea mavssgza TO QUASH THE §.i’v1E3’%..%GE’~1EQ
agagfi’ .Q”=;i 22:2.-:2.?2ss:’ wH::;:~«: as A’? ANNEKURE 5;. PASSES.) av “ma
‘ V. ps2;é:+:{,;;?AL. 24% geuaea, sagas: vamp: :24 :s::.:::.m’3e:e’:=
A “§”H%:’:3 WEE? §3££”°§7ET%G§’~£ CZOMENG CM FQR E-%EAR§NGE “§E~:’%$ S35?! “f”E~%E
* ….§§U§? €’v’£P%SE THE FGLLOWENG:
‘:’%%%: .%~§%{§«H: <7:::s;=t*r* 52+' mragk-e;a":"..:x m ' 25%;' ;:.§:éa2%é%;}_2x;:,:::§&2é a%;.'}5':i;':;L§':é;%éé éhéfizéészé
"}
'1"§'iEi §§£€;jI§ €;.'..€_}i.jR"'1'£}1' li:'ii§}€A'§'A}{:'<f;§'%' 13-J-zE"é£;§£%.1¢€}}.?;.{3 '\t'¥{'P.'§*éi}.3C(¢43 GI? EGGS
012333'
?etitior2er in this petifien has sssught
the impugned order dated 23%' Dece.rnbe§fh i3 V
at Annexure G passed by ihe"'1'.VQP§'§§1¢'§pai'*
(Sr_{3n.) Lidupi in M.C.N$.3$z'é§G1_
2. Tha briéf facfis-..;;f *:ijVé”i’::.-V:::;.*=’;§;f”é:*a’f£hé{‘§::étEfiv;:3ner has
flied m.c.:xzo.3e:2om Prina3ii3a¥ csviz
Judge ‘the respcficfenf
seeking V’« :R’éspendent fiied her
objea::t:%>”ir’:’;.:’;v Wfiefi fine mafia? was
pefidiné’ -:;’T’}§’f”:r$§:ffiI§é%’Q:aA:’%’;*.§f3e>”§é.,4′::”§#§éJ’.féfifiéfifififif herein has flied
3_A,E§ié}?..seei<E::g ihter:im maintenance frgfxm the gsetiticmer
§TEa–rfi§zafy 20G? for iwerseif and her sen who is
'"§x:A.: s'°'.:":'*;;s..':i;*vv2 g" 'é;§:§'é:§i%aring. "fine maimed Judge; emf the T533
C€3s.§ft.. hearirsg bath sizias aiémmd ihe saié
V' '~ff"s§pé:p1'ii§:,ai%:3n fieflfiy and grsnteé fha interim mairtéerzanse at
V 'zfie rate 01' Qszigifiwim per mania $9 the respmdenf fmm
fize fiate :2? petiféong éa fram 2% Augusf I268'? instead :12'?
'–'"
=£’;»«::~: §–‘mé§L’a’«::s;_..::;i~z.’:’ E???’§<;A§§'?'£}§.';'E'::'%.§€;.;5a. '§3§£..§¢éL;}i."::{iéé£éA 22$[15f§:5_"1';§;éé~:"{}}3'§é§r,is:é
3
E3? THEE Iiiéliil €§3n’_}¥_ii€’;T {“315 K E\_R§’~%A”FA§<L:"~; AT EEAEJEG ' {DRE '\§§'.§~'l'<E£:-Viésfiéi CE? 2888
awaréing fmm the date sf fiiing ihe apfiiicaiian for V§§§"ieErim
maintenance? ie. an 19:" January 200?. Th§:'efr.3Vre__,j E'S:_.__i7s3.
the case 93' peiitianer that {ha Ceuri: be£::w~Vi*:#Sj u V.
an eermr in granting 4,0Cv3i»- ms" :9:}:3:3$h .2&$ ?:ij. eA.' 's?§fi jc:fA i:%2=fa£
petificner hag aéreaéy a*ttaé:': e:fi._V§T2a§:::r%%§ §nd § f .§1ugLe– '
armurzt cf interim m$§¥3ten§Vnr$feV*»viis'~Va§:vé§'{:i::=:d..__A§i_i%ieuEc§ be
défficuit fer him ta v.:'T§f;~:erefearé, iearrsed
Cf)L§?'§$$3 far pet§§§e.ne: §%.;§a§fé€Eaner ia ready
and wiiiing that may be
grantefi' :""§§¢:§':fié§hi$%:2anse Qf iiha sea asf the
pe'£§t%e{é"ér é§n§ §$ gmsecuting §/35$ fiudias
in engineéééng S.ré§§é§:é_ ' Therafere, being aggréavefi by
' "'«A€§3Ve""Lc§E'<3*ééz* ifi*;g:; ;.s§r'ae5V(:i"'[if§és$a~cz' by the Snug": beisw, Qeiiiiener
*–§': e:fa.§§V:'§ .;f'_2<1:-§:i§}=s.-.':=:'si'taie6 ta present this writ petiiicm.
E.L ?'1éve heard ieamad caunsei apmaring far
. :p:?s§§i§§nér..efi<§ iearned csunséi apfiearéng far fégpanéefii.
After fiaffifiii parazsai af fheéarder Emmgned
égsséé by +55% Famééy C 3 f fie mi fifié any ermr fit'
"'*"""'*"
%.§*»;» §~:é§:§§+§ zr:;1;s<."§ :_:é%§; ,%.2«%ééA':.'axA ,é;'_;" ::%;}é,.;«;<T;.:x?;:T,%:}a§{2§" 'i,£é';3'.%?<z'SIé§§é12:Tr;:i%4'Lééétézsé
4:
ma; ii§<3iiC,{3L:;i'i'£.}1? I" ~ 3:1" I3.A§'é{§AE.:f}RE 22'.}*.N<;«;:a48 <3:-' 2:393
éiiegaéity as $u:::¥1 cemmitted by the Ccmrt beifiw in
awarding Rs.4,00Gi- per menth as maini9h_&n'éé.VV'_.éigik _
respendent having regard ta his saga, $iat:.:a..éi:;1fi'*é:isQ [t':§é~.
fact that, the $631": of the ff:3':e3¥'ii¢$. 'i'.€'§'. %2ri;if'$_:¥fi§?'§§_,._ i§}:§;
engiraearifig csurse. The pzfimnjauniv.cé;':sifié£*éf¥;Eu.*;:v!r3Hfr:£r theu."
parentg, hushafié andjgife §jf3f1é:§'x"%.§$;"f'£§§e :xf&é'£'§;fi2:.re§*f the bay
am is give besf e£Lé'<;V:$§–2;f:§;§__5},.;j}d" %3 c?.,V they must be
fortunate in §ja:2§ efv:.a; :1st};;s;:§*§ng Engineering
{';9ur$e_ ':3:-I'V$._L%fiz.__::"!?§$…:3,GGOi- per mcnfrz in
'éi*'§'é; in meat the day ':9 day
essen;fv§a§VV'%éqLs§ré;;'¥5§§:3fsv..§§§;;:;§'§<:'és ciothifig, medicaig beaks,
atc.,_.é.n mfvigw-Eés 'r"2ot ":3z§ the highs? side and iiée said
.°"af:i':::L£r§t""Aés3;""}.a;st: fa5§?"Aand reasanabia i Cit) mt find any
,,…§§ié.ga§i£;if"–«._éé5j' -:*i*23%e:'iaE irreguisriiy as such hence,
§ntér'fer,e*7§1ic.s=,§"' by this flour? if: the Empugfied erdez' is
. ' " aznzrgiiéfi fir.
AA 5, §-iawever, $9 far as awardirzg the intarém
V’ Ewaintanance fmm fhe data 9′? petition? ha} 2″” August
/
‘§%~:E Héééié <%::::Jse*§'::%: %~:isi2§~2§'~£..é'i'!';€!,!<fi. ,a';"R;a_%~4:;m§;x§’ by ciarifying that
%_he regpandegfi’ %z§f::uidi ;be: ‘é2:nrt§%Vi é5_j§tQv maintenance
at the ratefi’ V?nfi :’xi§’§§1’Vf?¢zm the date cf fiiing
the :§pp§:aa:§en féhé déggjésaz as :m.c.Ne.3e;29e1
pendirsé gar: Wincipafi CNS: Judge isehicr
m«:s.a:»«:), Uéfagi; ~
%g.f Qgsth thiggézcdéfigatéeh, the writ pefiiifin flied ray
§e:;ik:ang:%%as§ka¢$ dispasea :3?
‘% fig directefi ta pay ihe amczurfi depesiiiefi by
ipeififéfizfigr V to {he ragpandent iiaraugh has’ caumei
‘V ” ., §§?’:§?}€§§f3§E§y.
saié
Iudga
8§sr§'<J*
:s;%;§;;2-sg<7’§%%.,?-4i.-=’i~,§’%«’¢,§~f…s?.:e: ‘~a.:.’.?.?xs;»é,’:e2§:’éé”é§§%'”éiéééé