Cr1.R.P.638 of 2008
IN THE HIGH COURT or? KARNATAKAW 'V'
CIRCUIT BENCH AT DHARWAD
DATEQ Tms mg 23% DAY<0E.JAN'pA_1§Y-2969' V'
BEFGRE; ' ' 'T
THE HON'BLE MR.JU$§'1j£:E: v.;m<3AN%r¢:x*r»:»;:¢kkk
CRiMINAL REVISION pm:~1o%;g: No}'633l. 2098
BETWEEN :
S/0 Falcirappa Eihaéantfiri, . .. .. .
A8861 about3.'{ 'V
Teacher, V" H ~
M€;ka1amarVa§ii,--::_BQai1h6ngaL 'L- '_ V
'
Sri Chidambar FaVk2'rappé1..V8 i1:5tjé§v3é11:»:rfi, Q ' .
. . . Petitioner
(By Sri. G--.._S'. iévocate)
ANQ":
_ W/0 Chfidambar Bhajantri,
_ years, Houscholé work,
.A
$j 0 Bhajantri,
Aged about 7 yflars,
«. V' _ firiinor guaniian represented by
* V Mothcr ~--~ 13* respondent,
new resiriing at
T Navanagar Shed, Bagalkotg …Respom:i¢nts
(By Sri. P.N.gHosa%c, Advocate)
Cri.R.P.638 {if 2008
:2:
‘§’his cximinal revision petition is filed
397 read with Section 401 of Cr.P.C. by the ad-igiscaizgaimiiiiiic ~ 4
petitioner praying that this Hon”bl£: $55 ” * ‘V
kindly call for the records in i7¢:v3;3i0_:z1′
No.56/2007 on the file of theV1earnVtd__ P3′–.r:v¢;si£;iiti’:g._iOfiice1i*,, F’ai§’i:.
Track Court«II, Bagalkot of
No.95/2005 01:1 the me of :he”ie¢m¢ci 1’~,igidifioa;1;a1 mm,
This petitiixti coniiiig day, the Court
made the
…. _.
iiéaxwéi both si:ies:,”‘
” 2′;=Tiiist mviéiéii petition, under Section 397 reafl with
of :21′ al Pxncedum Code, is directfid against
t]A::c:_:o:6x;,r’ by the courits below on the maintenance
mti’fié:ii__Ai”§}cd by the respondents —- Wife and daughter of the
gicitiiioner. The Triai Court allcnwed the maintenance petition
iiiad ordered R$.750/- to be paid to the in petitiormr and
R:-3.256/– to be paid to the 235 petitioner aver}! month by the
husbané, and this order, being ex parts order, was again
%
5..
Cr1.R.P.638 of 2008
:3:
taken to the revisional Court, Where at the I’€:€;{i14(‘j2§’«’v¥ZV””‘()éf>’~I.}}€f
mspondent wifzx, the rezvisionai Couri allovweé
enhancement of maintenance and ordered ” u
shall pay each 6f the two petitionéqzs
as maintenance.
3. Submission V ._Sh,%i iearncd
counsel fer the pctifioncr, was a mistake
on the part gi’ pfétitiflflgr ‘i.*::.”:fi£i;t.,_3r_._the wife to join him, the petifioner had to file
9116; seeking éivorce, which is aiso pending,
aw. thgmffiiie, taking into account an these factnrs, the
of maintenance awarded need to be reassessed,
j3u1az–1:,r, in the light of Section 125(4) cg’ Criminal
Code mentioning that no wife shall be entitied to
maintenancc, if, without sufictient reascn, she mfuses to
2*»
-I’
Cr1.R,?.638 (£2008
reassess the maintenance. in View of the pet:it§r)i1ef”._fiQt
takm g part in the procecéings before the ‘
of the View that subject to the conditjgn psfitisnexj K x
gays the maintenance amount awérdetd
the matter can be remitted to
6. in the result, I
The ;$c§it::§:;1Vis”””:1as}§§}i.4:
‘I’t;c the ccsurts below am set aids
and the flatter, iemitted to the Trial Court to
< rec=.§fisig{§r the of maintenance after afioxfiing an
petitioner- to have his say in the matter. At
that the petitioner shall pay to the res9ondcnts~
his §sr5fe3" daughter, the amount of mam' tenance at the
V' by the Trial Court cariier subject to reassessment
-‘ Trial Court.
if
9 /’
Crl.R.P.638 of 2008
:6:
Since the matter is being remitted at this
the Trial com shall ensure that the ma:¢;~T.;*§g–%..;1igg;;o;%,gd.T’ of
Within six months fmm the date c{f m£}:éi§:vt”‘af
both the parties shall co~o}»t)c_:*atcv”ir; this
petitioner, in paxtictllar, shafl’13;§”t*~give “£’r>. 1–‘ once V’
again.
Kms* ‘ V