High Court Karnataka High Court

Sri E Raghunathan S/O Elumalai vs Smt R Sarala W/O Sri E Raghunathan on 16 April, 2008

Karnataka High Court
Sri E Raghunathan S/O Elumalai vs Smt R Sarala W/O Sri E Raghunathan on 16 April, 2008
Author: N.K.Patil


Eh

them 13 rm liability fem: tzlm gmtitimn-at tit:

maintain him fatbfir. .&a a mattaz Gf fact,

during the pafienay flf Hfi.N¢.543f§9, t@a ,
patitiwnez haw fiailad ta pay the maint%fi&fifi§f*V
at tha rate at R5.l,5OQf- and ha ha5Jf&iiafi*£c_ I

ytouea macaasary flaauwanta ta a$tahLi3h’tfi$t %~

he baa mu aauxca mf incmmégagxmagt’5ay£hg=that

ha is gatting Rs.1,5QQf* 5a§&$y;§.m;’~ .

3″ Taking the gfiagmfitié ,§§§;¢amh after

thmzmugh vmrif§¢ati§n,§thm £§£a?§ht material

an raQa$d,*5tatt§,¢f t%Q’fiartias and alsw the

famt that £h#%p%£ifii@n§r baa failed ta pay the

v,mainta§a§fiaV a€”nth%. xata wfi Rs.1,§GBf-, as

V£&fexxafl_Vtm “ah@v$, tha trial cmurt haw
7*_V fliBWi¥3e&’7gth@ yatitian filad by the

& gatitiwgfix,

*.9; Eakimg all theaa ralevant famta inta

‘”fiQn$i$§ratimn, thm tri@l Cmurt hag fieterminad

u “~%hm Imaimtanance at Ra.1,§$$f* which. ia just

at

and xgaswnabla. E dm amt fimfl any array at

iflxeguiarity in thm mzdwxggafiaafi by the trial

fiaurtw flu mafia $3 mafia nut ta antemtain tha» KV

zavifiiwn petizianw

1%. Fe: thfi fmr@geing* ta§§9mm, ,th§ Vx ”

raviaiama petitian. is aiiamisfial aa”.fimv&id. cf”-

merits.

Qxdared aammrding1§; W”


Sd/

W.       Jud

'Q

"1-an

9'9.

-4 nu-4.–.–. ._–…- —.. …..-….._.

.4. 4;… 4…. _._…_.. ………- _..- __ .._._

.4; uunni I..a|uu.nun..-1-nun.-an nan. nugunxgu nnpun man-nzngnnnnpnu -4 -‘-4544: -nag:-n u_–.n;-;.;..u.–