Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Gowramma vs Sri. Nanjaiah
2024 Latest Caselaw 1299 Kant

Citation : 2024 Latest Caselaw 1299 Kant
Judgement Date : 16 January, 2024

Karnataka High Court

Smt. Gowramma vs Sri. Nanjaiah on 16 January, 2024

Author: Hanchate Sanjeevkumar

Bench: Hanchate Sanjeevkumar

                                                  -1-
                                                               NC: 2024:KHC:2248
                                                            RPFC No. 267 of 2023
                                                        C/W RPFC No. 174 of 2023



                         IN THE HIGH COURT OF KARNATAKA AT BENGALURU
                              DATED THIS THE 16TH DAY OF JANUARY, 2024
                                               BEFORE
                        THE HON'BLE MR JUSTICE HANCHATE SANJEEVKUMAR
                           REV. PETITION FAMILY COURT NO.267 OF 2023
                                                 C/W
                           REV. PETITION FAMILY COURT NO.174 OF 2023

                       IN RPFC NO.267/2023:
                       BETWEEN:
                       SMT. GOWRAMMA
                       W/O NANJAIAH
                       AGED ABOUT 47 YEARS
                       R/AT, BAPUJI CHILDREN HOME
                       151/F, 3RD STAGE, 4TH CROSS,
                       GOKULAM MYSURU - 570 002
                                                                    ...PETITIONER
                       (BY SRI. PRASANNA D P.,ADVOCATE)
                       AND:
                       SRI. NANJAIAH
                       S/O LATE MALLAIAH
                       AGED ABOUT 57 YEARS
Digitally signed by
RAMYA D                R/AT KAGGALA VILLAGE,
Location: HIGH COURT
OF KARNATAKA           MALLINATHAPURA POST,
                       B.G.PURA HOBLI, MALAVALLI TALUK
                       MANDYA DISTRICT - 571 463.
                                                                  ...RESPONDENT
                       (BY SMT. NANDINI B FOR
                           SRI BHARGAVI. G, ADVOCATE)

                              THIS RPFC IS FILED UNDER SEC.19(40 OF THE FAMILY
                       COURT ACT., AGAINST THE ORDER DATED 31.08.2021 PASSED
                       IN CRL.MISC NO.687/2011, ON THE FILE OF PRINCIPAL JUDGE,
                             -2-
                                         NC: 2024:KHC:2248
                                      RPFC No. 267 of 2023
                                  C/W RPFC No. 174 of 2023



FAMILY COURT, MYSURU., ALLOWING THE PETITION FILED
UNDER SEC.125 OF Cr.P.C FOR MAINTENANCE.


IN RPFC NO.174/2023:
BETWEEN:
SRI. NANJAIAH
S/O LATE MALLAIAH
@ BORALINGAYYA,
AGED ABOUT 57 YEARS
R/AT KAGGALA VILLAGE,
B G PURA HOBLI, MALAVALLI
MANDYA DISTRICT - 571 463
                                              ...PETITIONER
(BY SMT. NANDINI B FOR
    SRI BHARGAVI. G, ADVOCATE)

AND:
SMT. GOWRAMMA
W/O NANJAIAH
AGED ABOUT 47 YEARS,
R/AT BAPUJI CHILDREN HOME
151/F, 3RD STAGE, 4TH CROSS,
GOKULAM, MYSURU - 570 002
                                            ...RESPONDENT

(BY SRI. PRASANNA D P, ADVOCATE)

       THIS RPFC IS FILED UNDER SECTION 19(4) OF FAMILY
COURT ACT, AGAINST THE ORDER DATED 31.08.2021 PASSED
IN Crl.Misc.NO.687/2011 ON THE FILE OF THE PRINCIPAL
JUDGE, FAMILY COURT, MYSURU, ALLOWING THE PETITION
FILED UNDER SECTION 125 OF Cr.PC FOR MAINTENANCE.


       THESE PETITIONS, COMING ON FOR ADMISSION, THIS
DAY, THE COURT MADE THE FOLLOWING:
                               -3-
                                              NC: 2024:KHC:2248
                                          RPFC No. 267 of 2023
                                      C/W RPFC No. 174 of 2023




                            ORDER

RPFC No.267/2023 is filed by the wife seeking

enhancement of the maintenance and RPFC No.174/2023

is filed by the husband challenging the order of

maintenance granted by the Family Court to wife.

2. The relationship of husband and wife in the

petitions is not disputed. The wife has filed a petition

under Section 125 of Cr.P.C. that husband has deserted

her. It is the case of the husband that his wife is leading

an adulterous life, therefore she went outside the house

voluntarily and has submitted that the husband is not

liable to pay maintenance amount. The Family Court has

granted maintenance amount of Rs.6,000/- per month to

the wife and Rs.10,000/- per annum for clothe expenses

from the date of order. The husband filed a petition

questioning grant of maintenance and the wife has filed

the petition for seeking enhancement of maintenance.

3. Learned counsel for the husband submitted that

wife is leading adulterous life with another person and filed

NC: 2024:KHC:2248

certified copy of the complaint and FIR filed before the

Hullahalli Police Station. This complaint and FIR were not

produced before the Family Court. The complaint is dated

24.02.2022 after disposal of the petition before the Family

Court. Therefore, there could not have been occasion for

the husband to produce this documentary evidence before

the Family Court. The complaint before police is given by

the wife against another person namely, Krishna that he

had promised marrying her (petitioner herein), but did not

marry her. Hence, police complaint is lodged. In the

petition before the Family Court the defence of the

husband that wife is leading adulterous life, upon perusing

the cross examination of the wife before the Family Court

suggestions were put that the respondent/wife is leading

adulterous life, but the said suggestions are denied. Now

after disposal of the maintenance before the Family Court,

on 24.02.2022 the wife has lodged the complaint before

the police against one Krishna, which is registered as

Crime No.31/2022 of Hullahalli Police Station, in which the

respondent has stated that she has lived as a live-in

NC: 2024:KHC:2248

relationship together. This complaint and FIR were lodged

after disposal of the petition by the Family Court, but the

counsel for the husband submitted that husband has got

filed such complaint by taking signature of the wife and

the wife did not know the contents therein and denied the

allegations in the complaint. Therefore, there is a dispute

regarding allegation of leading adulterous life by wife,

ground raised by the husband. Therefore, this cannot be

adjudicated in this revision petition and for proving this

ground taken by the husband, the matter is remitted to

the Family Court by setting aside the impugned order.

Hence, the petition filed by the husband is liable to be

allowed.

4. For the reasons stated above, I proceed to pass

the following:

ORDER

(i) The petition filed by the husband in

RPFC No.174/2023, is allowed.

NC: 2024:KHC:2248

(ii) The petition filed by the wife in RPFC

No.267/2023 is disposed of.

(iii) The judgment dated 31.08.2021 passed

in Crl.Misc.687/2011 by the Prl. Judge,

Family Court, Mysuru, is set aside and

the matter is remitted to the

jurisdictional Family Court for fresh

disposal.

(iv) All the contentions of both parties are

left open.


(v)     Both    the    parties      are    at    liberty    to

        produce       the    oral    and    documentary

evidence in addition to what has been

already lead.

(vi) The Family Court is directed to dispose

of the petition within a period of six (6)

months from the date of receipt of

certified copy of the order.

(vii) The interim relief granted by this Court

in RPFC No.174/2023 directing the

NC: 2024:KHC:2248

husband to pay Rs.3,000/- per month

to the wife, shall continue till the

disposal of petition before the Family

Court.

Sd/-

JUDGE

DR

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter