Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 2]

Karnataka High Court

Sri.N.Jayaramaiah vs Smt.S.Vanitha on 23 January, 2014

                           1


IN THE HIGH COURT OF KARNATAKA AT BANGALORE

      DATED THIS THE 23rd DAY OF JANUARY 2014

                       BEFORE

  HON'BLE MR. JUSTICE PRADEEP D. WAINGANKAR

   CRIMINAL REVISION PETITION NO.853 OF 2013

BETWEEN
SRI. N. JAYARAMAIAH
S/O SRI. C. NARAYANAPPA
AGED ABOUT 38 YEARS
R/A KADAMALAKUNTE VILLAGE
KODAMADAGU POST
PAVAGADA TALUK
TUMKUR DISTRICT.
                                      ... PETITIONER

(By Sri: R.B. SADASHIVAPPA, ADV.,)

AND

SMT. S. VANITHA
W/O SRI. N. JAYARAMAIAH
AGED ABOUT 30 YEARS
R/A NO. 25, 1ST CROSS
KAVIKA LAYOUT, MYSORE ROAD
BANGALORE 560 026.
                                      ... RESPONDENT
                         -------

     THIS CRL.RP IS FILED UNDER SEC.397 R/W 401 OF
CR.P.C. PRAYING TO SET ASIDE THE IMPUNGED ORDER
DATED 3.10.2013 PASSED BY THE L ADDL. CITY CIVIL
AND S.J., HOLDING C/C F.T.C.-XV, BANGALORE IN CRL.A.
NO. 338/2012 PARTIALLY CONFIRMING/MODIFYING THE
ORDER OF THE TRIAL COURT DATED 16.04.2012 PASSED
BY THE M.M.T.C. -II, BANGALORE IN C.MISC.NO. 68/2011.
                               2



        THIS CRL.RP HAVING BEEN HEARD AND RESERVED
FOR PRONOUNCEMENT OF               ORDERS,   THIS DAY,
PRADEEP D. WAINGANKAR              J., PRONOUNCED THE
FOLLOWING:

                          ORDER

This Criminal revision petition under Section 397 r/w 401 of Cr.P.C. is preferred to set- aside the judgment dated 3.10.2013 passed in Crl.A.No.338/2013 on the file of the Presiding Officer, Fast Track Court-XV, Bangalore and the order passed in Crl.Misc.No.68/2011 dated 16.4.2012 on the file of the Metropolitan Magistrate Traffic Court-II, Bangalore.

2. The parties are referred to their rank before the Court of Metropolitan Magistrate Traffic Court-II, Bangalore. The respondent herein is referred to as 'petitioner' and the petitioner-husband is referred to as 'respondent' during the course of this order. The petitioner Smt. S. Vanitha filed a petition under 3 Section 12 of the Protection of Women from Domestic Violence Act, 2005 in Crl. Misc. 68/2011 stating therein that she is the legally wedded wife of respondent, their marriage was solemnized on 4.3.2007 at Bangalore, at the time of marriage, the respondent husband was given 100 gm of gold in the form of ornaments, a Suit worth Rs.25,000/-, silver articles and cash of Rs.1.00 lakh in the form of dowry. In addition to that, the family members of the petitioner spent about Rs.5.00 lakh towards marriage expenses. After the marriage, petitioner and respondent started residing in the house of parents of the petitioner. Respondent proclaimed himself as coordinator in Chirasree Institute of Research and Development and also that he is working as lecturer in Pusphagiri Management College, Arunodaya Law College and Venkatagiri college of Management, Bangalore. It is further alleged that the respondent used to tease and taunt the petitioner as she brought 4 very meager dowry at the time of marriage. Out of their wedlock, a female child is born. But the respondent after the birth of the child, never used to give food, clothing and shelter to the petitioner and her daughter. In short, she was subjected to ill- treatment and harassment both physically and mentally by the respondent husband, which made her to file petition under section 12 of the Act.

3. Respondent opposed the petition contending that the petitioner and her parents are not in good terms with the respondent and that they always tried to interfere with the affairs of the respondent. It is alleged that the petitioner deserted the respondent on her own and as such she is not entitled to maintenance or any other monetary benefits at the hands of the Court. Both the parties have led their oral and documentary evidence. The Trial Court gone into the evidence placed on record by both the parties both oral and documentary and by order dated 5 16.4.2012 allowed the petition filed by the petitioner, directing the respondent to pay maintenance to the petitioner at the rate of Rs.3,000/- p.m. from the date of the petition and pay Rs.1,000/- per month to each of the minor children, till they attain the age of majority. It is also directed to pay compensation of Rs.1.00 lakh to the petitioner within one month from the date of the order apart from granting prohibitory order against the respondent from committing violence upon the petitioner.

4. Aggrieved by the order, the respondent husband preferred Crl.A.No.338/2012 before the Presiding Officer, Fast Track Court -XV, Bangalore. The Appellate Court on reappreciation of evidence modified the order passed by the learned Magistrate by its judgment dated 3.10.2013 confirming the order passed by the Magistrate so far as maintenance and compensation awarded to the petitioner and her children. The Appellate Court further ordered to pay 6 lumpsum of Rs.20,000/- per year to each of the children towards their education expenses. Aggrieved by both the order this revision is preferred.

5. From the material on record, it is evident that the marriage and relationship of husband and wife is not in dispute. It is also not in dispute that out of their wedlock, two children are born. There is ample evidence on record to show that the petitioner underwent both physical and mental agony on account of treatment meted out to her by her husband, which amounts to domestic violence. The respondent has admitted that he left her company, when she was pregnant. No woman will come to court making such serious allegation against her husband without there being any cause for the same.

So far as maintenance and compensation to be awarded, it is necessary to find out the occupation and monthly income of the respondent. The 7 educational qualification of the respondent is M.A., I.S.C, M.Phil and MBA. He is doing Ph.D and working as lecturer in Government First Grade College Pavagada. But, according to the respondent, he is working as part-time lecturer. But no documents are forthcoming regarding nature of employment and salary of the respondent. Though the petitioner has stated that his salary is Rs.50,000/- per month, there is no evidence to substantiate the same. If the respondent is really working as part-time lecturer and getting monthly salary of Rs.50,000/- nothing prevented him from producing the document to that effect. In the absence of documentary evidence, the Court below is justified in not accepting the salary of the respondent as Rs.5,000/- p.m. The father of the respondent has got 10 acres of agricultural land, wherein the respondent has got one share. Having regard to his income as lecturer and having regard to his income derived by all agricultural land, the 8 maintenance has been awarded by the Magistrate. The Appellate Court also on reappreciation of evidence on that aspect upheld the order of maintenance to the wife and children. The Appellate Court has rightly modified the order so-far-as amount awarded towards educational expenses of the children so as to avoid further complications. I do not find any illegality or irregularity committed by the Appellate Court in the impugned order. Hence, criminal revision petition is dismissed.

Sd/-

JUDGE *mn/-