Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri. Katta Ashwini Kumar S/O Katta ... vs Smt. Katta Srilakshmi W/O Sri Katta ...
2025 Latest Caselaw 2115 Kant

Citation : 2025 Latest Caselaw 2115 Kant
Judgement Date : 9 January, 2025

Karnataka High Court

Sri. Katta Ashwini Kumar S/O Katta ... vs Smt. Katta Srilakshmi W/O Sri Katta ... on 9 January, 2025

                                              -1-
                                                         NC: 2025:KHC-D:339
                                                   RPFC No. 100116 of 2023
                                               C/W RPFC No. 100013 of 2023



                           IN THE HIGH COURT OF KARNATAKA,
                                    DHARWAD BENCH
                       DATED THIS THE 9TH DAY OF JANUARY, 2025
                                         BEFORE
                         THE HON'BLE MR. JUSTICE E.S.INDIRESH
                     REV.PET FAMILY COURT NO. 100116 OF 2023 (-)
                                        C/W
                      REV.PET FAMILY COURT NO. 100013 OF 2023

              IN RPFC NO.100116/2023
              BETWEEN:

              1.   SMT. KATTA SRILAKSHMI
                   W/O. SRI. KATTA ASHWIN KUMAR
                   D/O. ANANTHAIAH SHETTY,
                   AGE: 33 YEARS,
                   OCC: HOUSEWIFE/PVT JOB,

              2.   MASTER SUDHANWA
                   S/O. KATTA ASHWIN KUMAR,
                   AGE: 5 YEARS, OCC: MINOR,
                   SINCE THE PETITIONER NO 2 IS MINOR
                   REPRESENTED BY HIS GUARDIAN MOTHER
                   SMT. KATTA SRILAKSHMI
                   W/O. SRI KATTA ASHWIN KUMAR
VN
                   D/O. ANANTHAIAH SHEETY,
BADIGER
                   BOTH ARE R/O PLOT NO. 6,
                   1ST MAIN, 6TH CROSS,
Digitally          S. N. PETH, BALLARI
signed by V
N BADIGER          TQ: DIST: BALLARI.
Date:
2025.01.10
16:40:13                                                      ...PETITIONERS
+0530

              (BY SRI. NEELENDRA.D.GUNDE AND SRI. HANUMESH M. DESAI,
              ADVOCATES)

              AND:

              SRI. KATTA ASHWIN KUMAR
              S/O. KATTA SRINIVAS,
              AGE: 35 YEARS, OCC: BUSINESS
              R/O: HOUSE NO. 4-182
                             -2-
                                        NC: 2025:KHC-D:339
                                  RPFC No. 100116 of 2023
                              C/W RPFC No. 100013 of 2023



RAGHAVENDRA COLON,
MAKTAL, MEHABOOB NAGAR DISTRICT,
TELANGANA STATE.

                                             ...RESPONDENT

(BY SMT. VEENA HEGDE & SRI. ANNESAHEB SHALAGAR    ADV'S)

                           -------

     THIS RPFC FILED UNDER SEC.19(4) OF THE FAMILY COURT

ACT, PRAYING TO CALL FOR THE RELEVANT RECORDS AND MODIFY

THE ORDER DATED 23.11.2022 PASSED BY THE PRINCIPAL JUDGE,

FAMILY COURT- BALLARI IN CRIL. MISC. NO.131/2020 THEREBY

AWARDING MEAGER MAINTENANCE OF RS.5000/- TO PETITIONER

NO. 1 AND 10,000/- TO PETITIONER NO. 2 AND CONSEQUENTLY

DIRECT THE RESPONDENT TO PAY MAINTENANCE AS PRAYED

BEFORE THE COURT BELOW, IN THE INTEREST OF JUSTICE AND

EQUITY.


IN RPFC NO.100013/2023
BETWEEN:

SRI. KATTA ASHWINI KUMAR
S/O. KATTA SRINIVAS,
AGED ABOUT 37 YEARS,
OCC: BUSINESS,
R/O: HOUSE NO. 4-182,
RAGHAVENDA COLONY,
MAKTAL MEHABOOB NAGAR,
DIST:TELANGAANA - 509208

                                                 ...PETITIONER
(BY SMT. VEENA HEGDE, ADVOCATE)
                                  -3-
                                                   NC: 2025:KHC-D:339
                                       RPFC No. 100116 of 2023
                                   C/W RPFC No. 100013 of 2023



AND:

1.   SMT. KATTA SRILAKSHMI
     W/O. SRI KATTA ASHWIN KUMAR,
     AGED ABOUT 35 YEARS,
     OCC; HOUSEHOLD,
     R/O: PLOT NO 6, 1ST MAIN,
     6TH CROSS, S. N. PET,
     BALLARI - 583101.

2.   MINOR MASTER SUDHANWA
     S/O. SRI. KATTA ASHWIN KUMAR,
     AGE: 7 YEARS
     OCC: NIL, R/O: PLOT NO. 6
     1ST MAIN, 6TH CROSS,
     S. N. PET, BALLARI - 583101.

                                                       ...RESPONDENTS
(BY SRI. NEELENDRA D. GUNDE, ADVOCATE)

                                -------

       RPFC FILED UNDER SEC.19(4) OF THE FAMILY COURT ACT,

1984, PRAYING TO    ALLOW THE PETITION BY SETTING ASIDE THE

JUDGMENT AND ORDER DATED 23.11.2022, PASSED IN CRL.

MISC.NO.131/2020,   BY    THE    PRL.     JUDGE,   FAMILY   COURT   AT

BALLARI, IN ALLOWING THE MAINTENANCE PETITION FILED BY THE

RESPONDENTS HEREIN, IN PART DIRECTING THE PETITIONER TO

PAY MONTHLY MAINTENANCE OF RS.15,000/- TO THE RESPONDENTS

(5,000/- TO RESPONDENT NO.1 AND 10,000/- RESPONDENT NO.2),

IN THE ENDS OF JUSTICE.


       THESE PETITIONS COMING ON FOR ADMISSION THIS DAY,

THE COURT MADE THE FOLLOWING:
                                -4-
                                             NC: 2025:KHC-D:339
                                     RPFC No. 100116 of 2023
                                 C/W RPFC No. 100013 of 2023



CORAM:     THE HON'BLE MR. JUSTICE E.S.INDIRESH

                         ORAL ORDER

These petitions are filed by the parties challenging the

order dated 23.11.2022 in Crl.Misc.No.131/2020 on the file of

the Principal Judge, Family Court, Ballari (for short "the Family

Court"), awarding maintenance of ₹5,000/- in favour of

petitioner No.1-wife and ₹10,000/- in favour of petitioner No.2-

child. RPFC No.100116/2023 is filed by the wife and child

against the respondent-husband and RPFC No.100013/2023 is

filed by the husband against the wife and child.

2. For the sake of convenience, the parties are

referred to as per their rank before the Family Court.

3. It is the case of the petitioners before the Family

Court that the marriage between petitioner No.1 (wife) and the

respondent (husband) was solemnized on 09.03.2014 at

Matkal, Mehaboob Nagar District of Telangana State. It is

stated that the parents of the petitioner No.1 had given cash

and articles as dowry to the respondent-husband. It is also

stated that, in their wedlock petitioner No.2 was born on

25.01.2015 and thereafter it is alleged by the petitioner No.1

that the respondent-husband and his parents were repeatedly

NC: 2025:KHC-D:339

ill-treating the petitioners and also not providing basic

necessities as food and shelter to the petitioners and

accordingly, the petitioners have left the matrimonial home and

were residing at the parents' house of petitioner No.1. In that

view of the matter, the petitioners have filed

Crl.Misc.No.131/2021 against the respondent-husband seeking

maintenance under Section 125 of the Code of Criminal

Procedure, 1973 (for short "Cr.P.C.")

3.1. On service of notice, the respondent-husband

entered appearance and has filed detailed objection admitting

the relationship between the parties. It is the specific

contention of the respondent-husband that the entire marriage

expenses were borne by the family of the respondent-husband

and further, the attitude of petitioner No.1 was not good in the

matrimonial house and as such, she has left the matrimonial

home without any cause and accordingly, the respondent-

husband has sought for dismissal of the petition filed under

Section 125 of Cr.P.C. It is also stated in the objection that the

respondent-husband was working as a car driver at Raichur and

earning ₹8,000/- per month and as such, the respondent has

took up a contention that since the petitioner No.1 is working

NC: 2025:KHC-D:339

as a lecturer in an educational institution and therefore, she is

not entitled for the maintenance from the respondent.

3.2. In order to establish their case, petitioner No.1-wife

was examined as PW1 and got marked 17 documents as Ex.P1

to Ex.P17. The respondent was examined as RW1 and got

marked 7 documents as Ex.R1 to Ex.R7. Further, two

documents as Ex.C1 and Ex.C2 were also marked by the Family

Court by concurrence. The Family Court, after consideration of

material on record, by its order dated 23.11.2022 allowed the

claim petition filed by the petitioners and as such directed the

respondent-husband to pay a monthly maintenance of ₹5,000/-

to petitioner No.1-wife and ₹10,000/- to petitioner No.2-child

Feeling aggrieved by the same, the husband has preferred

RPFC No.100013/2023 and the wife and child have filed RPFC

No.100116/2023.

4. I have heard Sri. Neelendra Gunde, learned counsel

appearing for petitioners/wife and child and Smt. Veena

Hegade, learned counsel appearing for respondent-husband.

5. It is the submission of the learned counsel

appearing for the petitioners in Crl.Misc.No.131/2020 that the

NC: 2025:KHC-D:339

Family Court has committed an error in granting a meager

maintenance to the petitioners despite the fact the respondent

is owning a fertilizer shop and therefore, the petitioners are

entitled for enhancement of maintenance.

6. Per contra, Smt. Veena Hegade, learned counsel

appearing for the respondent-husband submitted that the

respondent-husband has no objection insofar as maintenance

granted in favour of petitioner No.2 (child), however the

maintenance of ₹5,000/- awarded in favour petitioner

No.1(wife) is incorrect on the ground that the petitioner No.1

was working as lecturer in an educational institution. It is also

submitted by the learned counsel appearing for the respondent-

husband that both the petitioner No.1-wife and respondent-

husband are MCA graduates and therefore as petitioner No.1-

wife is also earning, and further as there is no acceptable

evidence to award maintenance to petitioner No.1. Accordingly,

she sought for dismissal of the impugned order passed by the

Family Court insofar as granting maintenance to petitioner

No.1.

NC: 2025:KHC-D:339

7. Having heard the learned counsel appearing for the

parties. It is not in dispute that the marriage between

petitioner No.1 and the respondent was solemnized on

09.03.2014 and in their wedlock petitioner No.2 was born on

25.01.2015. The perusal of the finding recorded by the Court

below would indicate that the relationship between the parties

was strained and the petitioner No.1 left the matrimonial home

and residing in the house of her parents along with petitioner

No.2-child. It is the case of the respondent-husband that the

petitioner No.1-was working as a lecturer in educational

institution and therefore, there is no need for awarding

maintenance to petitioner No.1-wife. In this regard, on careful

examination of the finding recorded by the Family Court would

indicate that no documents have been produced by the

respondent-husband to substantiate as to the petitioner No.1 is

working in educational institution, so also earning a handful

salary.

8. On the other hand, perusal of the finding recorded

by the Family Court would indicate that the petitioner No.1 is

not working in M/s. Manavi Pattan Souhard Pattina Sahakari

Sangh Niyamith and therefore, I am of the view that the finding

NC: 2025:KHC-D:339

recorded by the Family Court is just and proper and the award

of maintenance by the Family Court to the petitioner No.1 is

just and proper and there is no perversity in the impugned

order passed by the Family Court. Accordingly, the impugned

judgment passed by the Family Court is hereby confirmed

taking into consideration the law declared by the Hon'ble

Supreme Court in the case of Shailja and another v.

Khobbanna reported in AIR 2017 SC 1174 wherein it is held

that merely the wife is capable of earning does not sufficient

reason to reduce the maintenance granted to her by the Family

Court. In that view of the matter, as the petitioners have also

not made out a case of enhancement of maintenance and

taking into consideration the respondent-husband is working as

a driver at Hyderabad, I do not find any merit in both the

petitions. Accordingly, both the petitions are dismissed.

Sd/-

(E.S.INDIRESH) JUDGE

YAN

 
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