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

Smt Geethamma W/O Ramakrishna vs Ramakrishna S/O Nagendrappa
2025 Latest Caselaw 5466 Kant

Citation : 2025 Latest Caselaw 5466 Kant
Judgement Date : 24 March, 2025

Karnataka High Court

Smt Geethamma W/O Ramakrishna vs Ramakrishna S/O Nagendrappa on 24 March, 2025

                                                      -1-
                                                                  NC: 2025:KHC-D:5401
                                                            RPFC No. 100170 of 2024
                                                        C/W RPFC No. 100234 of 2024



                           IN THE HIGH COURT OF KARNATAKA, DHARWAD BENCH
                                DATED THIS THE 24TH DAY OF MARCH, 2025
                                                     BEFORE
                                  THE HON'BLE MR. JUSTICE E.S.INDIRESH
                              REV.PET FAMILY COURT NO. 100170 OF 2024 (-)
                                                      C/W
                               REV.PET FAMILY COURT NO. 100234 OF 2024


                      IN R.P.F.C. NO. 100170/2024 (-)
                      BETWEEN:
                      1.   SMT. GEETHAMMA W/O. RAMAKRISHNA,
                           AGE: 32 YEARS, OCC: HOUSEHOLD WORK,

                      2.   ROHITH S/O. RAMAKRISHNA,
                           AGE: 09 YEARS,
                           SINCE MINOR REP/BY HIS NATURAL
                           GUARDIAN MOTHER I.E.
                           SMT. GEETHAMMA W/O. RAMAKRISHNA,
                           BOTH ARE R/O. D.NO.127, W.NO.29,
                           GOUTHAM NAGAR, BELAGAL CROSS,
                           COWL BAZAAR, DIST: BALLARI-583101.
                                                                          ...PETITIONERS
                      (BY SRI. SRINIVAS B. NAIK, ADVOCATE)
Digitally signed by
ASHPAK
KASHIMSA              AND:
MALAGALADINNI
Location: High
Court of              RAMAKRISHNA S/O. NAGENDRAPPA,
Karnataka,
Dharwad Bench         AGE: 40 YEARS, OCC:
                      R/O. K. BELAGALLU VILLAGE,
                      TQ: SIRUGUPPA, DIST: BALLARI-583121.
                                                                          ...RESPONDENT
                      (BY SRI. SABEEL AHMED, ADVOCATE)


                             THIS RPFC IS FILED UNDER SECTION 19(4) OF THE FAMILY
                      COURT ACT 1984, PRAYING TO ALLOW THIS REVISION PETITION BY
                      SETTING ASIDE THE ORDER DATED            18.10.2023 PASSED BY
                      PRINCIPAL    JUDGE,   FAMILY    COURT,   BALLARI,   IN   CRIMINAL
                      MISCELLANEOUS NO.73/2022 AND AWARD JUST AND REASONABLE
                               -2-
                                        NC: 2025:KHC-D:5401
                                   RPFC No. 100170 of 2024
                               C/W RPFC No. 100234 of 2024



MAINTENANCE TO THE PRESENT CONCERN PETITIONER NO.1 IN THE
ENDS OF JUSTICE AND EQUITY.


IN R.P.F.C. NO.100234/2024 (-)
BETWEEN:
SHRI RAMAKRISHNA S/O. NAGENDRAPPA,
AGED 43 YEARS, OCC:
R/O. K. BELAGALLU VILLAGE,
SIRUGUPPA TALUK, BALLARI DISTRICT-583121.
                                               ...PETITIONER
(BY SRI. SABEEL AHMED, ADVOCATE)
AND:
1.   SMT. GEETHAMMA W/O. RAMAKRISHNA,
     AGED 32 YEARS,
     RESIDENT OF WARD NO.4,
     BADIGERU PAMPI ONI,
     K. BELAGALLU VILLAGE,
     SIRUGUPPA TALUK,
     BALLARI DISTRICT-583121.

2.   ROHIT SON OF RAMAKRISHNA
     AGE: 09 YEARS, STUDENT,
     MINOR REPRESENTED BY HIS MOTHER
     NATURAL GUARDIAN RESPONDENT NO.1 HEREIN
                                           ...RESPONDENTS
(BY SRI. SRINIVAS B. NAIK, ADVOCATE)


       THIS RPFC IS FILED UNDER SECTION 19(4) OF THE FAMILY
COURT ACT 1984, PRAYING TO SET ASIDE THE IMPUGNED ORDER
DATED 18.10.2023 PASSED BY THE HON'BLE FAMILY COURT AT
BALLARI IN CRIL. MISC. NO.73/2022 TO THE EXTENT OF AWARDING
MAINTENANCE TO RESPONDENT NO. 2/ROHITH FROM THE DATE OF
PETITION AND TO ALLOW THIS PETITION, IN THE INTEREST OF
JUSTICE AND EQUITY.
                                -3-
                                            NC: 2025:KHC-D:5401
                                    RPFC No. 100170 of 2024
                                C/W RPFC No. 100234 of 2024



     THESE PETITIONS COMING ON FOR FURTHER ORDERS THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:


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

                        ORAL ORDER

RPFC No.100170/2024 is filed by the petitioners in

Criminal Miscellaneous No.73/2022, challenging the order

dated 18.10.2023 passed by the Principal Judge, Family

Court, Ballari (for short hereinafter referred to as "the

Family Court"), seeking enhancement of maintenance.

2. RPFC No.100234/2024 is filed by the

respondent-husband in Criminal Miscellaneous

No.73/2022, challenging the order granting maintenance

to the petitioner No.2 therein.

3. For the sake of convenience, the parties are

referred to as per their ranking before the Family Court.

4. It is the case of the petitioners that, the

marriage of petitioner No.1 with the respondent was

solemnized on 09.06.2006 and in their wedlock, petitioner

No.2 was born. It is the case of the petitioner No.1 that,

NC: 2025:KHC-D:5401

the respondent was not taking care of the petitioners and

that the respondent-husband and his family members

were ill-treating the petitioner No.1-wife and therefore,

she left the matrimonial home and residing separately and

hence, filed Criminal Miscellaneous No.73/2022 seeking

maintenance from the respondent-husband.

5. On service of notice, the respondent-husband

entered appearance and filed detailed statement of

objection denying the relationship with the petitioner No.1

that, she is not the legally wedded wife of the respondent.

6. The Family Court after considering the material

on record by its order dated 18.10.2023 dismissed the

petition insofar as the petitioner No.1 is concerned, and

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

petitioner No.2. Feeling aggrieved by the same, the

respondent - husband has filed RPFC No.100234/2024 and

petitioner No.1 has filed RPFC No.100170/2024.

NC: 2025:KHC-D:5401

7. I have heard Sri. S. B. Naik, learned counsel

appearing for the petitioners in RPFC No.100170/2024 and

Sri. Sabeel Ahmed, learned counsel appearing for the

petitioner in RPFC No.100234/2024.

8. Sri. S. B. Naik, learned counsel appearing for

the petitioner contended that, though the respondent -

husband has stated that, the petitioner No.1 is not his wife

however, admits that the petitioner No.2 is his son, that

itself will makes it clear that, the petitioner No.1 is the

wife of the respondent and therefore, sought for

interference of this Court.

8.1. It is also contended by Sri. S. B. Naik, learned

counsel appearing for the petitioner that, grant of

maintenance to the respondent No.2 is meagre which

requires to be enhanced.

9. Per contra, Sri. Sabeel Ahmed, learned counsel

appearing for the respondent - husband submitted that,

the petitioner No.1 is not the legally wedded wife of the

NC: 2025:KHC-D:5401

respondent-husband and further submitted that, the

respondent is working at Gram Panchayat of Belagavi

Village, Shirguppa Taluk on contract basis and therefore,

the award of maintenance granted by the Family Court is

on the higher side which requires interference by this

Court.

10. In the light of the submission made by the

learned counsel appearing for the parties, I have carefully

examined the finding recorded by the Family Court. The

finding recorded by the Family Court would makes it clear

that, one Manjamma is the first wife of the respondent and

through her two children were born to the respondent. It

is also forthcoming from the evidence of RW1 who admits

that, the petitioner No.2 is his son. In that view of the

matter, I am of the view that, the finding recorded by the

Family Court denying maintenance to the petitioner No.1

is contrary to the judgment of the Hon'ble Supreme Court

in the case of Chanmuniya vs Virendra Kumar Singh

NC: 2025:KHC-D:5401

Kushwaha1, where it is held that, the strict proof of

marriage is not condition precedent for awarding

maintenance. In that view of the matter, to that extent the

matter requires to be remanded to the Family Court for

fresh consideration.

11. Insofar as, award of maintenance of Rs.6,000/-

to the petitioner No.2 is just and proper by looking to the

finding recorded by the Family Court at paragraph No.11 is

concerned and therefore, no interference is requires for

enhancement of maintenance insofar as, the petitioner

No.2 is concerned.

12. In the result, I pass the following:

ORDER

i) RPFC No.100170/2024 is allowed in part and matter is remitted to the Family Court to reconsider the case afresh to grant maintenance to the petitioner No.1 is concerned.

(2011) 1 SCC 141

NC: 2025:KHC-D:5401

ii) Since, the parties are represented by their learned counsel, parties are directed to appear before the Family Court on 28.04.2025 at 11.00 a.m., without waiting for further notice from the Family Court.

                   iii)   RPFC      No.100234/2024        is
            dismissed.




                                               Sd/-
                                         (E.S.INDIRESH)
                                             JUDGE



SMM

 

 
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