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

Fakkirayya S/O Sangayya Hiremath vs Smt.Vasanta
2026 Latest Caselaw 843 Kant

Citation : 2026 Latest Caselaw 843 Kant
Judgement Date : 4 February, 2026

[Cites 2, Cited by 0]

Karnataka High Court

Fakkirayya S/O Sangayya Hiremath vs Smt.Vasanta on 4 February, 2026

Author: V.Srishananda
Bench: V.Srishananda
                                                  -1-
                                                             NC: 2026:KHC-D:1599
                                                      CRL.RP No. 100156 of 2019
                                                  C/W CRL.RP No. 100157 of 2019

                        HC-KAR




                      IN THE HIGH COURT OF KARNATAKA,AT DHARWAD
                         DATED THIS THE 4TH DAY OF FEBRUARY, 2026
                                           BEFORE
                          THE HON'BLE MR. JUSTICE V.SRISHANANDA
                      CRIMINAL REVISION PETITION NO. 100156 OF 2019
                                   (397(CR.PC)/438(BNSS))
                                            C/W
                      CRIMINAL REVISION PETITION NO. 100157 OF 2019


                       IN CRL.RP.NO.100156/2019
                       BETWEEN:
                       FAKKIRAYYA S/O SANGAYYA HIREMATH
                       AGE: 59 YEARS, OCC: AGRICULTURE,
                       R/O: HOUSING BOARD COLONY,
                       SHIGGAON, DISTRICT: HAVERI.
                                                                    ...PETITIONER
                       (BY SRI. A.M. GUNDAWADE, ADVOCATE)

                       AND:
                       SMT. VASANTA
Digitally signed by
                       CALLING HERSELF AS
CHANDRASHEKAR
LAXMAN                 W/O FAKKIRAYYA HIREMATH D/O. MALLAPPA
KATTIMANI
Location: High
                       SULLIKERI,
Court of Karnataka,
Dharwad Bench
                       AGE: 49 YEARS, OCC: HOUSEHOLD WORK,
                       R/O: RAJEEV NAGAR, UNKAL, HUBBALLI.
                                                                   ...RESPONDENT
                       (BY SRI. PRASHANT MATHAPATI, ADVOCATE)

                              THIS CRIMINAL REVISION PETITION IS FILED UNDER
                       SECTION 397 R/W 401 OF CR.P.C. PRAYING CALL FOR RECORDS
                       AND ALLOW THE PETITION AND THEREBY SETTING ASIDE THE
                       JUDGMENT AND ORDER PASSED BY THE JMFC II-COURT,
                       HUBBALLI, IN CRL.MISC.NO.243/2015, DATED 10.10.2017 AND
                       THE JUDGMENT OF CONFIRMATION IN CRL.A.NO.128/2017,
                            -2-
                                      NC: 2026:KHC-D:1599
                               CRL.RP No. 100156 of 2019
                           C/W CRL.RP No. 100157 of 2019

HC-KAR




DATED 19.03.2019, PASSED BY THE V-ADDL. DIST. & SESSIONS
JUDGE, DHAWAD, SITTING AT HUBBALLI.


IN CRL.RP.NO.100157/2019
BETWEEN:

FAKKIRAYYA S/O SANGAYYA HIREMATH
AGE: 59 YEARS, OCC: AGRICULTURE,
R/O: HOUSING BOARD COLONY,
SHIGGAON, DISTRICT: HAVERI.
                                             ...PETITIONER
(BY SRI. A.M. GUNDAWADE, ADVOCATE)

AND:
SMT. VASANTA
CALLING HERSELF AS W/O FAKKIRAYYA HIREMATH
D/O. MALLAPPA SULLIKERI,
AGE: 49 YEARS, OCC: HOUSEHOLD WORK,
R/O: RAJEEV NAGAR, UNKAL, HUBBALLI.
                                         ...RESPONDENT
(BY SRI. PRASHANT MATHAPATI, ADVOCATE)

       THIS CRIMINAL REVISION PETITION IS FILED UNDER
SECTION 397 R/W 401 OF CR.P.C. PRAYING CALL FOR RECORDS
AND ALLOW THE PETITION AND THEREBY SETTING ASIDE THE
JUDGMENT AND ORDER PASSED BY THE JMFC II-COURT,
HUBBALLI, IN CRL.MISC.NO.243/2015, DATED 10.10.2017 AND
THE JUDGMENT OF CONFIRMATION IN CRL.A.NO.122/2017,
DATED 19.03.2019, PASSED BY THE V-ADDL. DIST. & SESSIONS
JUDGE, DHAWAD, SITTING AT HUBBALLI.


       THESE PETITIONS, COMING ON FOR FINAL HEARING, THIS
DAY, ORDER WAS MADE THEREIN AS UNDER:
                                    -3-
                                                    NC: 2026:KHC-D:1599
                                       CRL.RP No. 100156 of 2019
                                   C/W CRL.RP No. 100157 of 2019

HC-KAR




                             ORAL ORDER

(PER: THE HON'BLE MR. JUSTICE V.SRISHANANDA)

1. Heard Sri A.M.Gundawade, learned counsel for

the petitioners; and Sri.Prashant Mathapati, learned counsel

for respondents.

2. These two revision petitions are filed by the

husband challenging the orders passed by the learned

Magistrate and the first appellate Court granting

maintenance and compensation in lieu of shared residence

by exercising powers under Section 12 of the Protection of

Women from Domestic Violence Act, 2005 (for short, "the

D.V. Act").

3. The facts which are necessary for the disposal of

the present revision petitions are as under:

4. The petitioner married respondent on

24.05.1992. The matrimonial relationship between the

parties became strained. As a result, respondent

approached the jurisdictional Magistrate by filing an

application under Section 12 of the D.V. Act.

NC: 2026:KHC-D:1599

HC-KAR

5. The petitioner was notified and, after due trial,

an order came to be passed by the learned Magistrate.

Being aggrieved by the same, the present petitioner

preferred an appeal in Crl.A. No.122/2017. Likewise, the

respondent-wife also filed an appeal in Crl.A. No.128/2017.

6. The learned Judge of the first appellate Court

heard both the appeals jointly and passed a common order

allowing the appeal filed by the wife and dismissing the

appeal filed by the husband. The operative portion of the

order passed by the first appellate Court reads as under:

"ORDER Appeal filed by the appellant in Crl.Appeal No.128/17 is hereby allowed.

Appeal filed by the appellantin Crl.Appeal No.122/17 is hereby dismissed.

The judgment and order of the trial court 10-10- 2017 passed in Crl.Misc.No.243/15 is modified only to the extent of compensation.

The respondent is directed to pay Rs.1,50,000/-to the petitioner as compensation within 2 months from the date of this order. No order as to costs.

A copy of judgment shall be kept in Crl.Appeal No.128/2017.

NC: 2026:KHC-D:1599

HC-KAR

Send a copy of this order to the trial court forthwith for compliance along with lower court records."

7. Aggrieved by the same, the husband is before

this Court in the present revision petitions.

8. Sri A.M. Gundawade, learned counsel for the

petitioner, reiterating the grounds urged in both the revision

petitions, contended that the learned Judge of the first

appellate Court misconstrued the scope and powers under

the D.V. Act while allowing the appeal of the wife and

dismissing the appeal of the husband.

9. He would further contend that the petitioner was

always willing for an amicable settlement, but it was the

wife who refused to settle amicably and was interested only

in harassing the petitioner. Hence, he sought for allowing

the revision petitions.

10. The parties were secured before this Court to

explore the feasibility of an amicable settlement. The offer

made by the husband was not found to be satisfactory and

was, therefore, rejected by the wife.

NC: 2026:KHC-D:1599

HC-KAR

11. Thereafter, this Court heard the arguments on

merits. Upon perusal of the material on record, this Court

does not find any good grounds to interfere with the

impugned orders. The allegations against the petitioner

include having illicit relationships with several women and

neglecting to maintain the respondent and her son.

12. It is further specifically alleged that the petitioner

started living with Smt. Geeta and, thereby, has deserted

the respondent and her son entirely.

13. Taking note of the material evidence placed on

record, the learned trial Magistrate allowed the petition

partly. The first appellate Court, upon re-appreciating the

material on record, considered the probative value of the

documents and also took note that the petitioner is facing a

Sessions trial in SC No.21/2007. In the said proceedings,

the respondent-wife was examined as PW.17. She

specifically deposed regarding the conduct of the revision

petitioner.

14. While recording the statement of the accused in

the said case, the revision petitioner did not deny the

NC: 2026:KHC-D:1599

HC-KAR

material evidence placed on record by the respondent-wife,

which clearly shows that he is maintaining company with

several women and is also residing with Smt. Geeta.

15. Taking note of these aspects, the first appellate

Court allowed the appeal of the wife by enhancing the

compensation to Rs.1,50,000/- as against Rs.50,000/-

awarded by the learned trial Magistrate and dismissed the

challenge to the maintenance amount.

16. Accordingly, this Court does not find any good

grounds to interfere with the orders of the trial Court and

the first appellate Court. Hence, following:

ORDER

The present revision petitions are devoid of merit and

are hereby dismissed.

Sd/-

(V.SRISHANANDA) JUDGE

AC, CT:CMU LIST NO.: 1 SL NO.: 40

 
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