ANS; 'V
§N THE HIGH CGURT-OF KARr\:ATA..§§;':'. °'
CIRCUIT BENCH AT;DVH.ARw';§1"3 .<.J I
SATED THES THE 12TH
Bgmgg .. V » A .
THE HON'BLE MR f»*,gAc§A;§N';§;T:§V§%N
cRL.'é:';r;Q.'i?3&3;s}.2a£}8:'* _
BETWEEN: . '
Sri V
Age: 52 years, "023: S6:rvic£:v,' ~ _
(L0harv~iI1"I1'ai1i+?ay I1); ' '
R} 0: Qfiice of _ Einginscr,
Near Raj1way'StaZiQn, Beigaugll. ..PE'T¥TIC)NER
(By Sri Jdgagiish Aé.§?é)cate)
_ »A /9 Vasant Kolkar,
Age: 43'§n:ar9;T.{)§;c: Household Work,
R['o;VVch3as:::1'£afi:;Stafion, Tq: Rafloag. ..RESPON{)EN'I'
criminal petition is filed under Section 482
" q _ 'C1r,.P.C{'prayi;t:1g to setaside tha ordctr dated 3.7.2008 passed
by the ilird Addiscssions Judge, Belgaum in
' . '{§ri;E%iP.N0.68/2O0O and confirming the elder passed by the
A dd1.Civi3 Judge (Jr.Dn.) and JIVIFC Court, Raibag in Crime
....£¥Io.5/ 2605 dated 16.12.2005.
This cximinai petition coming on for admissitm this
day, the Court made the fofiowing:
ORDER
In this petition, the oniy gxiéyafxcé . is
mvisional Court was 110:’ in
maintenance amount flow. f–_p.n:f. 1,300] – p.1:a.
and therefone {he om.r:{r’~Qf sought it;
be sebaside by restczring fiizijt
2. ‘I’}1q_¢xV f,.(}v'{‘1.v.j._’1S€..}./\.:’.’@ the petitioner is an
asthama for his treatznezlt
and _Co’%.1;rt coulé not have enhanced
the RS500/– pm. to Rs.1,:”300/-
p.;;n. ;i”i,~i._s:_ alsc; cnfitehdéti that the petitioner worked as a
Wager ‘the railways.
H * $10 gI’€)1lIIItdS are urged by the leanmé Counsel
. . ‘ ‘\
-V far jfigfififiner and tbs Courts below having C(}1’1(.’:13.I’I’€d
–. to other aspecis, only the quantum of
_ niaiiiténancc is the issue in focus.
4. Though the trial Court awarcied maintenance
amount of Rs.SO(}/- p.m., the revisional Court considering
the fact that the peiitioner being a Centrai Gmrernment
32%