- 1 - IN THE HIGH COURT OF KARNATAKA AT BANGALORE 'DATED THIS THE 2-'?'1"fi my OF JULY 2009 BEFORE " V THE HONBLE MRJUSTICE SUBHASH 'B,_€A1Z>ji- "' M -- H cmvmw. PETITIOH zco;4s3,1?L@10'i '%%? V: BETWEEN: S1f3'..Venkatappa S /0 Eats MuI1i1ve4n§katappa, Aged 55 years, Teacher, Residing at iéocligehalli, «. . Kasaba Hobli, Gubbi'I'aiuk,' ' ' __ V. _ District Tumkur. V M " j' P:mT:oNER (By Sri.G.Ba1a siaasiitff AM?) AA AND: 1 snix.va.ra IaV.. % W/o~Ve11katfappa_j,~._ Aged 4S_yea1*s; H 7 -- ' __ 2 - Venkata:dpa,~ * g _'Afgcd ,ji54jr:_€;1rs, ' A Dies Venimiiappa, "'Age<§'?' years, n T 2 minors V ' rsspmsented by first respondent
” ~- Smt.’v'”ara1akahmamma.
All am residing at Oballi,
Kasaba Hobli,
Gubbi ‘ra_1uk,
{District Tumkur. .. RESPONDENTS
{Respondents served)
-g-
This Cxinzinal Petition is filed under Section 482 Cr.P.C.
graying to set aside the 01631′ éatcd. 202.2066 in C:r1__.RP.P¥o.
233/()5 on the file of the of 13.0., FTC-H’I, T’umk”ur the
order da.tcd.9.11.20€}5 in C.Iv!isc.No. 15102 on thc”.fiia “-9fv_<the
JMFCL, Gubbi be dismissefi and this Cr1.P. be allowed -{mats
flamughout. _
This Petition coming on for admission .
made the foilowing:
ogp§Rg”‘
Petitioner — husband of thé”afé:=.po11de;3.f_ f€o;’.1 ‘ d
question the order passeiiby t13i锑Fénf$t VV”1’1fe;_1<:14: Tumkur
dated 29*-11 February 'Revision Petifion
No.233/2005, _ V'o'I:ei£V:r passed in
2. __’mai:ntcna;n.oc petition before the
iearmzd fitfgfaliia seeking maintenance from the
_ pefitioifgeif. Then’ “iea;j;;¢d Magistrate 01:1 consideration of the
‘V__e§*i{:I:*:_rz_Vce oxdered for maintenance of Rs.500/- each per
Ashwini and Divya — respondents-2
V . and : §*he1t=.}ifi.v oxdcr of ganfing maintenance was called in
.4 xsigestion Vvbfiefore the rcvisional court. Revisional court aiso
_’ the same.
3. Learned Coungel for the peititioncr submits that, the
” ” fiefifioncr is not against gxanting of maintenance, but the