High Court Karnataka High Court

Sri B Rajappa vs Smt Sowbhagya on 22 November, 2010

Karnataka High Court
Sri B Rajappa vs Smt Sowbhagya on 22 November, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 22"" DAY OF NOVEMBER, 2010,

BEFORE

THE HON'BLE MR. JUSTICE JAwAD RA7H:IM:*E.V.:  A'

RPFC NO. 2 OF,2O'1'O~. « 
BETWEEN:   ,2

SRIBRAJARPA, .    
S/O GODABANAHALA BAI-II"BASAPR,A,  
AGED ABOUT 49 YEARS, A   * 
WORKING : KPTCL.[V1ACAN'IC,,_," 
YARAGUNTA STATI_C):N, -_    '
NO.66,M.U.NS. , 
YARAGUNTA VILLAGE. ,  '
DAVANAGE«RE«»TAL:.,u+ii<*

RPFC FILED U/S 19 (4) OF THE FAMILY COURTS ACT

F"W._r4'.v.AGAINST THE ORDER DATED:O3.l1.2009, PASSED IN
 cRL.MIS.NO.18/2008, ON THE FILE OF THE JUDGE, FAMILY

 



Ix.)

COURT, DAVANGERE PARTLY ALLOWING THE PETITION
FILED UNDER SECTION 125 OF CR.P.C.

THIS RPFC IS COMING ON FOR DICTATING ORDERS
THIS DAY, THE COURT MADE THE FOLLOWING:-- "

ORDER

This petition is against the ord’e’r’-date-Cd in V

Crl. Misc. No. 18/2008 on the rsie«,,orC_Ct’he CClearrieci«.

Family Court, Davanagere, thepetitiorier”toT payi’

maintenance.

2. Heardgyboth A

3. “~~.|’V1_e’i’_e’i’i’_:1 invoked Section 125
Cr.P.C. the petitioner at
Rs.8,000’/_– per’ that she was married to

him accordiiirigttoVth_eii:_:re.ligious rites in the year 1980 in

.–.,Linges3’hvvaV’ra__Ternple.._._i.n«Davnanagere. Out of the wedlock

V”–.siieV’ga.ve.__b’irth:to.son, who is presently 18 or 19 years age.

sheTei’iegeeltiet after hirth of the child the petitioner

‘.neglectecTgher and deprived basic necessities to her and

‘»even”to the child. Consequently, she took refuge in the

___”ihoi;§se of her relatives and lived in that position till recently.

She alleged tht the petitioner has willfully negiected her and

has thereby deprived her of her marital iife.

4. Petitioner entered appearance and

respondent is his wife. In this regard he

married to one Nagarathna in the:-~”ye’ar &19_80_Lalrivd_

her has two children with whom hells deri.ied:”thla’t._VV

the petitioner and he are ‘rel’ated.V’in,.’t~E3ef_:rr::at’ri’moniall”

relationship and assertively,~’de.n:ie’d”-».thatA ‘Mruthyunjaya

named by the respondent ishis.g§enetic’V:ls’o.n”;

5. _;l=ead_ respondent in
support of herself as PW1 and also
on Ex.P1 — Birth
certificate;name is shown as father of

male child. born-ion”i0;O8:1982 to the respondent; Ex.P2 —-

fiT’rans’ferfjertificate in which in relevant column at father’s

in-ame tne:'”‘-«petitio–vner’s name is entered; Ex.P3 – Election

‘ identity caraarl the respondent; Ex.P-4 ~– certificate issued by

VyKam’alananda Hospital and Ex.P5 ~– salary certificate of

petitioner. The petitioner herein on his behalf examined

‘:fhi.rnself and three others and relied on Ex.D1 to D12.

as

\}

6. To negate all her contentions petitioner
summoned school records relating to Mruthyunjaya, alleged

to be his son. He also summoned the admission ‘regrigster

and the original application submitted by the

admit Mruthyunjaya to school. Those wereulfi

received by the trial Court and ma,rl<ed..4a$ ciefe,nce"ev'vi._cI'ence.

It is evident from the app|ica=ti.o_.n fillediby the»"'i'*espondlen'tl

admit Mruthyunjaya to schoo|,'V'll'th_a't ovnellilgudramuni
is mentioned in the "the father.

Thereafter, subsequent_.to,:’f§.lirlg_VVAc§,l a~pjp.li’cation the name
Of R”‘”a”Tlii1iAiiisaéfi name of the
Detitioner l.’ll”‘ac’el. Besides, the date
appear_:ing_! been altered as 07~O6–

1988. Apartifromlvi’t,’th’e’~«.._e’xtract of the school register was

SUfT];;~]30.r}ed,Vil3»_W?1l’Ch also at relevant column where father

name ;”has_””t.o be mentioned, name of Rudramuni was

Al”‘me’nt,iAo~ned,V_ has been struck off to enter the name of

the”‘4..pe_titioner — Rajappa. On both these documents

.fi”–Jpedtitiorler contends that the evidence tendered by the

‘ ”r_es~po:ndent was undoubtedly, concocted version and petition

~-vvas liable to be rejected.

K

7. The learned trial Judge rejected the contention
of the petitioner and has allowed the petition directing him
to pay maintenance to the respondent, against whi:c_h’a.this

petition is filed.

8. As has been observed in para-‘vs’upjr*a:”t»he«_on:l’y’»

material evidence produced by the resrpond’en’tr..’is’-e><t:i=a_ct;oli

school register to show thatVpetitionlerfsl'nam:e"%'i5: grivteredlsinilis.

the relevant column to .VV_Vfatlheri_:v'nanfie when
Mruthyunjaya was respondent has
relied on the petitioner by
that the name of
the petrtiovne'VgrA:*'r;i.a::i?iitsvvhastggbiéein"entefired after striking off the
name which was originally

mentionedlli'–Thivs Vas_pe:;t been totally ignored by the trial

-‘W._vCou_rf’«:.inLrecvording~a._..finding on the relationship between the

_’.’v’v’l.iT_\._’i.’t:’hot1t referring to this evidence the learned

‘v._VcounselRforV respondent would submit that Rudrarnuni has

A “:lf”cted’~«_.as a guardian of Mruthyunjaya and therefore, his

name was entered in relevant column. Later, they removed

his name and inserted name of the petitioner. This

or/l*’M”‘*’
tr

explanation was not tendered before the trial Court. Even
other wise, whenever there is a correction in the original

records, the person who carried out correction musVti»-speak

for it. Further, the custodian of the record_s””rtn_’us:tf.

summoned to speak about such corrections,-‘*~ it

had relied on the extract of those:=.,docurnTen’ts,’ ATher’efe,r_e’;;1Vi_t

was incumbent upon her to»’s..howV”w,_h’y alte’r’atj’o.nV’ inl

records was effected and was Rwhfeethper do’n._ef”honest|y. In
the absence of it, it has_._”to’ be ¢;_onsi–cj’e,red_, as interpolation.
Once the document is As.h.o:w–n :,,ta”rnpere,d”‘ it had lost its

credence andHevideritsiarv,va_lu£e. _

10. “”” si–tuation”‘th-elltrial Court has seriously
erred and ignored the tampered

original enwtriesvv in -__hoE.,din..f_;7f’ the relationship between the

,_part§_e§.. ,The__findAing»v.o.f.the trial Court is therefore, set aside.

V.’-._P’etit’ion_ ‘vfileidV’~b’y~«.the respondent is rejected. The amount

deposited fbvcithevfpetitioner is ordered to be refunded to him.

.. 1’ With this observation this petition is disposed of.

” VVK

sd/1
Iud§9