EH THE men wear or xaanxrmm AT '
Dated this the 15th day of January, ' Z
BEFORE '_ T _
ma Honrnnn rm. JI_J8TI C'E E._ - * V' .
Writ Pefition No. 9933»;&-2098
writ Pctition 'ré.g;95:§g 9.5.2 1' GM' --F{3]
Writ Pefitien No. 0f $3608 "
BETWEEN:
STE Vijiayapltakasiii' §§£I}:tcg%3Wda ' ' .
Sjo Puttcgcfwda ' V * > '
Aged about 33 years' V ' ._
Fast Track Indi.9,P\.'t. L'i*r1.; ; ~ V
K-6]-4, Erandwafifi " '
,'*Ya<3.1:\» %%%%%
2?" F103;" A .4
Pulng ., ...Petitioncr
_' v(Jii?2y% H (3 Shivaramu, Advocate)
%.""Smf+'% $6Wm:ra
'* ._ Agz:d'..a"b<mt 30 years
R'/a amass, pt Fioor
'T Eiimgadéahalli Further Extension _
Nagar
Aflzxngaiore -~ 560 032 ...R¢sp0ndent
(By Sri R L Patil, Acmmtc}
This Writ Petitien is filed under Articles 226
the Constitution of India, praying it) quash thc_=:1:1deI"- V.
18-6~2€)O8 passed by the learned I! Additional"-._Pri;"Ji1dg'c,.T
Faxuily Court, at Bangalore on LA 1~;g,3 in McV'19~n1re=:--F.
Writ Pefition No. 952g of 2{)()8 iC?§.5rFfl}
BETWEEN; " '
Smt. Sowmya.
W] 0 Sri Vijayaprajkaah
Aged about 30 years " «
Now shekemd at #386, 1s¥.,V--».., V
Matadahalli Fnrtlltmj Extension
Bangalore-5:50 ,..Petitio11er
._ -- Advocate)
AND:
Puttegowda .....
Pzged' abdtzt years
Manasgér "
Fast1.'r:aa;:kTS¢itvéas:e.se1viL~es Pvt. Ltd.,
' " VA Muifinafionai
E{«6[4, Firgoriérandwane Society
Yash
" " --« -- 41 1 Respondent
(By Sxi H G Shivaramu, Advocate)
‘i’his Writ Partition is filed under Articles 225 and 227 of
hfikjnstihiticaxa Qf India, praying to modify the order dated 18»
~E:~,£2008 marked as Amixexure-D to the writ petition awarding
the mouihiy maiumnanct: from Rs.15,GOO{ – in Rs.4{},OO0] – and
La}
increasing the: litigation expenses from
£350,000; -.
Thaw Writ Partitions coming on far u x
‘B’ Group this day, the Court made thy: fofipiving: *
o g :3 E RI, ‘ ‘
In these two Writ Pcfifiofis _fhsfl saxiit tI:1e’~
Family Court awaxtiing i3ltt%IiJ31..ii}”i3i11i’.€’5Ila]1.¢&:t§’€!iTA R§3E15,000[–
to the wife and a suzmfi -.. £s3wa1fis iifigation
expenses is chaflcnggd. féairen up together
for C.3GI1SidEI’afiQI:K., fzéillmon order.
2′ Ft)? xtzf; mnvaniancc, the parties are
referred to 35%; gr: to in WP. No. 9933/2003.
Vijayaprakash Puttczgawda filed a
13(1)(1A} of the Hindu Marriage Act in
M.C, 1′?§b. 2’1’5;,{:2%i:at::§5 on the me of the learned cm} Judge (SI.
flDn), “for dissolution of the maniage against the
V’ “‘,I’€1’§AAf)(K.”P”3”:3,,l.’Zi€Iv.”1i. The Apex Court has tzransfcrred the saifi case to
‘ 9;’ zemlmizxered as MC No, 1944/ 2007.
..fft’:::2{=; i I’ Aadiaonaz Pr}. Civil Judge, Family Court, Bangalore City
La/
pefiticmer owns a shoppmg compkzx and he is gt;-,tti$1g
those cimumstanmszs award of Rs.15,0G0[- is 911 ?-ide. J _
As the respondent is without any _j
needs medical expenses, at icasj; a_ suxfr –R3.25,:€){)!E:)’/- “$53
awarded as maintcnanon.
7′. From the it is «slicer that
tbs nlarriage between the:1,3*a:%i§::s Petitioner is
residing in at Bangalore.
Pefifionefs V’ ” Vfiovcrnment employee.
03:: his jaminvensioll of Rs.:’:’S.0O0}– and
residing prcnliscs. Pefitionerfis brother
is 131a1f;’i.’3xiLAa1:14′{ia’22t”:.?¢:’.IiVV$iett.ie?>cl«§’ . The material on mmd disclascs
V’ that “A:1§.g i{i=s:3j;:43&11dc11«f””§§’fis working. After she shifiacd her
and because of the pcndency of the
divdmé ‘;§.he is unable ta sccum any other employment.
‘..__V”i7hercfo1*c§_A§:ht: has no independent income of ram own. She is
£10111 various ailments which require immediate
and suficicnt money ta take can: of her health.
, jAnnexurc–E is the sahxy cerizfica’ ts pmducmtl which is not in
dispute. It shows at one place that the {ma} earning of the
by
‘egéeefidnsj dietiiissed.
appreciation of the entire materia} on record, taking a
Rs.50,0{}O/ — as the salary of the petitioner has _
a sum f R$.15,£}O()/ » pending disposal of
merits. it is to be remembered that
paid {:3 see that the Wife do pat a
awaldeé during the pendency of net the
law that merely because a amount,
the wife szhcz-uid be pad’ the higher This maxim’
maintenance :is§« during the
pendency ‘bf’ ” iii: themferm, award of
Rs.1:”$,O0{)ii’/_-« fir the case in a jast amount
which has Court. Themfom, I do not find
“a1:iy mega: eiihei bf Writ Petition. Hence, both the wm
Sd/-
Iudge