Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kaveri W/O Sanjay Ghaste vs Sri Sanjay Basavant Ghaste
2024 Latest Caselaw 12730 Kant

Citation : 2024 Latest Caselaw 12730 Kant
Judgement Date : 7 June, 2024

Karnataka High Court

Kaveri W/O Sanjay Ghaste vs Sri Sanjay Basavant Ghaste on 7 June, 2024

Author: M.G.S. Kamal

Bench: M.G.S. Kamal

                                                -1-
                                                      NC: 2024:KHC-D:7640
                                                     RPFC No. 100179 of 2023
                                                 C/W RPFC No. 100019 of 2021



                      IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH

                            DATED THIS THE 7TH DAY OF JUNE, 2024

                                             BEFORE

                            THE HON'BLE MR JUSTICE M.G.S. KAMAL

                            REV.PET FAMILY COURT NO.100179/2023
                                            C/W
                            REV.PET FAMILY COURT NO.100019/2021


                   IN RPFC.NO.100179/2023:

                   BETWEEN:

                   SMT. KAVERI
                   W/O. SANJAY GHASTE,
                   AGE: 43 YEARS,
                   OCC: HOUSEHOLD,
                   R/AT: SHANBAG BUILDING,
                   MARUTI COLONY,
                   SHAHU NAGAR,
                   BELAGAVI - 590 010.
                                                                ...PETITIONER

                   (BY SRI SIDDAPPA SAJJAN, ADVOCATE)
Digitally signed
by YASHAVANT
NARAYANKAR
                   AND:
Location: High
Court of
Karnataka
                   SRI SANJAY BASAVANT GHASTE,
                   AGE: MAJOR,
                   OCC: SERVICE,
                   R/AT: PLOT NO.29, SECTOR-5
                   SRI NAGAR,
                   BELAGAVI - 590 010.
                                                               ...RESPONDENT

                   (BY SRI JAGADISH PATIL AND
                   C.S.SHETTAR, ADVOCATES)
                            -2-
                                  NC: 2024:KHC-D:7640
                                 RPFC No. 100179 of 2023
                             C/W RPFC No. 100019 of 2021



       THIS RPFC IS FILED UNDER SEC.19(4) OF THE FAMILY
COURT ACT, PRAYING TO,         MODIFY THE JUDGMENT, IN
CRIL.MISC. NO. 466/2017 DATED 19.02.2021, PASSED BY THE
COURT OF JUDGE, FAMILY COURT AT BELAGAVI AND ETC.,


IN RPFC.NO.100179/2023:

BETWEEN:

SRI SANJAY BASAVANTGHASTE,
AGE: MAJOR,
OCC: GOVT. SERVICE,
R/AT: PLOT NO.29, SECTOR-5
SRI NAGAR, BELAGAVI.
                                            ...PETITIONER
(BY SRI JAGADISH PATIL, ADVOCATE)

AND:

SMT. KAVERI
W/O. SANJAY GHASTE,
AGE: 37 YEARS,
OCC: HOUSEHOLD,
R/AT: SHANBAG BUILDING,
MARUTI COLONY, SHAHU NAGAR,
BELAGAVI - 590 010.
                                           ...RESPONDENT
(BY SRI SIDDAPPA SAJJAN, ADVOCATE)


       THIS RPFC IS FILED UNDER SEC.19(4) OF THE FAMILY
COURT ACT, PRAYING TO, SET ASIDE THE ORDER DATED
19.02.2021 IN CRI.MISC.NO.466/2017 PASSED BY THE JUDGE
FAMILY COURT, BELAGAVI ETC.,


       THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,
THE COURT MADE THE FOLLOWING:
                                  -3-
                                        NC: 2024:KHC-D:7640
                                      RPFC No. 100179 of 2023
                                  C/W RPFC No. 100019 of 2021



                             ORDER

R.P.F.C.No.100179/2023 is filed by the wife and

R.P.F.C.No.100019/2021 is filed by the husband aggrieved

by the dated 19.02.2021 passed in Criminal Miscellaneous

No.466/2017 on the file of Family Court, Belagavi by which

the respondent-husband is directed to pay Rs.9,000/- per

month as maintenance to the petitioner-wife from the date

of petition till her lifetime.

2. Wife who is the petitioner in

R.P.F.C.No.100179/2023 is before this Court seeking

enhancement and the respondent-husband is before this

Court seeking reduction of maintenance amount awarded

by the Family Court.

3. Marriage between the parties which was

solemnized on 22.11.2000 and a child having born to the

petitioner, is not in denial. There appears to be some

matrimonial discord between the parties leading up to the

dispute.

NC: 2024:KHC-D:7640

4. It is contended that the petitioner-wife was

constrained to leave the matrimonial home and to live with

her mother. Contention of the petitioner-wife is that now

even her mother is no more and she staying all alone in a

rented house paying rent of Rs.8,000/- with the help of

her brother.

5. Learned counsel for the petitioner-wife submits

that the respondent-husband is working as Executive

Engineer in Public Works Department, Belagavi and

earning a salary of in excess of Rs.75,000/- per month.

Hence, he submits that considering the requirement of the

petitioner, the maintenance amount be enhanced from

Rs.9,000/- to Rs.25,000/- per month.

6. Learned counsel appearing for the respondent-

husband vehemently opposing the same and submits that

the petitioner-wife left the marital home even when the

child was just about seven months old. Ever since then,

the respondent-husband is taking care of the child on his

own.

NC: 2024:KHC-D:7640

7. Learned counsel for the respondent-husband

further submits that though the salary certificate produced

at Ex.R.1 shows the income of the respondent at

Rs.73,000/- per month. The same is a gross salary, and

that after deduction, his take home salary is less than

Rs.40,000/- per month.

8. Learned counsel for the respondent-husband

further submits that the petitioner-wife having voluntarily

deserted the respondent-husband cannot claim the

maintenance as a matter of right.

9. Thus, he submits that the enhancement sought

for by the petitioner-wife is exorbitant and the same would

cause unbearable hardship to the respondent-husband.

10. Submission is taken on record.

11. There is no dispute at the fact that the

respondent-husband is working as a Chief Executive

Officer in the Public Works Department and receiving a

definite income per month. Though there is a submission

NC: 2024:KHC-D:7640

with regard to the rate of income, the fact remains that

the parties were accustomed to a certain standard of life

that cannot be ignored which is one of the criteria. While

fixing the claim for maintenance.

12. The Family Court has awarded Rs.9,000/- per

month towards the maintenance of the petitioner-wife. The

fact that the petitioner-wife is residing in a rented house

all alone also cannot be ignored.

13. In that view of the matter, taking overall facts

and circumstance of the case, this Court is of considered

view that the maintenance amount awarded by the Family

Court at Rs.9,000/- per month be enhanced to

Rs.15,000/- per month.

14. With the above modification, both the petitions

are disposed off.

15. The other direction issued with the Family Court

shall remain intact.

NC: 2024:KHC-D:7640

16. The enhanced amount of maintenance shall be

paid from the date of this order.

SD/-

JUDGE

SMM/CT-ASC

 
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