Karnataka High Court
Smt. Shailaja W/O Khobbanna Patil And ... vs Sri. Khobbanna S/O Siddappa Patil on 17 April, 2013
Author: Huluvadi G.Ramesh
Bench: Huluvadi G Ramesh
IN THE HIGH COURT OF KARNATAKA
CIRCUIT BENCH AT GULBARGA
Dated this the 17th day of April, 2013
Before
THE HON'BLE MR JUSTICE HULUVADI G RAMESH
R P F C 501 / 2013 c/w 542 / 2013
Between:
In RPFC 501/2013
Sri Khobbanna S/o Siddappa Patil
50 yrs, Lecturer, R/o BLDE College Hostel
Quarters # 1, Girish Nagar, Jamakhandi
Bagalkot District Petitioner
(By Sri S S Mamadapur, Adv.)
And:
1 Smt Shailja W/o Khobbanna Patil
42 yrs
2 Kumar Abhishek S/o Khobbanna Patil
14 yrs, student - since minor reptd. by
mother
Both are r/behind Siddeshwar Temple
S S Road, Bijapur Respondents
(By Sri Ameet Kumar Deshpande, Adv.)
2
In RPFC 542/2013
1 Smt Shailja W/o Khobbanna Patil
44 yrs
2 Kumar Abhishek S/o Khobbanna Patil
16 yrs, student - since minor reptd. by
mother
Both are r/behind Siddeshwar Temple
S S Road, Bijapur Petitioners
(By Sri Ameet Kumar Deshpande, Adv.)
And
Sri Khobbanna S/o Siddappa Patil
50 yrs, Lecturer, R/o BLDE College Hostel
Quarters # 1, Girish Nagar, Jamakhandi
Bagalkot District Respondents
(By Sri S S Mamadapur, Adv.)
Petitions are filed under S.19(4) of the Family Court Act praying to
set aside the judgment dated 22.11.2012in Crl.Misc.397/2011 by the
Family Court, Bijapur.
Petitions coming on for Admission this day, the court made the
following:-
ORDER
Petitioner in RPFC 501/13 is the husband who has moved this Court against the quantum of maintenance awarded by the Family Court. 3 Simultaneously, another petition RPFC 542/2013 is filed by the wife and son of the petitioner husband seeking enhancement of maintenance.
Petitioner is said to be working as a Lecturer and in a matrimonial dispute between him and the 1st respondent wife, the Family Court has ordered to pay maintenance of Rs.15,000/- to the wife and Rs.10,000/- per month to the son. According to the petitioner's counsel, the 1st respondent is also working as a Teacher and is earning.
However, according to the counsel representing the 1st respondent, there is no proof of income being produced and she has no permanent source of income. Accordingly, he has sought for rejection of the application filed by the petitioner and to enhance the maintenance awarded.
Having regard to the fact that the wife is also capable of earning, she could be awarded Rs.6,000/- per month and the son could be awarded Rs.6,000/- per month. Ordered accordingly. Amount in deposit be adjusted towards arrears and also for future payment. Amount in deposit be 4 released in favour of the respondent wife and child, as per the modified award.
Petition (RPFC 501/2013) filed by the husband is allowed in part. Petition (RPFC 542/2013) filed by the wife and son is dismissed.
SD/-
Judge An