Karnataka High Court
K C Uthaiah vs K B Aiyappa on 26 August, 2009
as rm maxi com': 01-* KAMATAECA 5:?
Dab;-,:i this the 26* day Qff§_ug11§'i:; '
32::-m2_E:., A
TI-IE :«mIi=BLE. aaR¢J::s*:*: «::EA$Ié:s3ii: 3; Iékxfieégfiztsfim
W11: Paiifion 1§3:+'":94* %
B§£fi"si:"EE?§:
K {:3 ¥jf.i1s3:ie1E1
S; :3 Changagfig
Agrifri 52 yr3é:éi"*$ »
:'"~?:i;' 3 E§3a:iagat:3,;ai»'€§}lag2:: '
f\1§8€1ikfi1'i'T£1,hi§'«f "
Eimiagu {3istrix:~:f,_»
. . . F'f:I;iiZi13i1t":i"'
4' _ fig'-3_;»:_;'3*:*i "S ft;---«ii£al3i2m§::a:Zai15 suivcjezatei
' ~ . . . . . ..
_V :;fB. E};éE31"_!1£§::a§}
:«:'5'tgft:z:i_ ;:~3b::»:1_£..f:">6 years
" Sf-Q fihaszmaiah
Fxgéd 539 years
"'_«££ in €18. E~5;2:>.'3,1.'3a;'2€}€}6 and a11r:r;v»'iA'L:'-?i§t:2,.6,
'_._.
filed by fi1¢':% patitifiizei' as gjfayed fear.
This Wfit Pafiiion cuxning on far 1)r12ii13.1i¥1V:;?:;i'§;V
'B' Gffllip this day, ihtr {Z'm.u:'t manic: :iv3"f@fl:»w§:1g.;4 "
$33343 "' A '
*?'_ht:: pnefifigrner has Chaflflggspii _e:$i'I:ier z
iflnnrszxzzre-(3%) gasmd by the pf '«:i11t:§';;e (Junior
Eiivision}, I\iIa{iJ3<:e:::i, 1:; {::;,;<é;';-«%:~z;:z{: 1:3
féV1':L:':--'1r3V:~f'-«xV;:f'€:7&::23 :n.%m.~:f am a3 ilfldffil' : --
'§"i1::« ?, Feeling ~?1ggI'§,£3'§ft:€£:__'!i)§7
thizs ptziifiarz is 321123i:it1:.i:t:ci.
Szii Kmizgibaiahi me: ifigfifiefi
szzbmiis that the has nché,
-3122: jusf. bfitf-Ei1_1S{'. the §§?3$: i::e3<::rI1gfi1g
ta 2: member 0f the conmndenl that it
, ;'i§:v«t§s:;§ia, 333:6; if_:a_?:r1€:I;i a::=s:.::;:::$£:} fag' ihe Iaspggcients
1
. .. _,513§*;§:fiLiii5.--31.3<:.3£';* 33 CE3I11:§§f'Ef-;§'.4f31SiV£? ;i:.I,:it, ;1ame:i}r {}IEs', fig, 8'?,f 1§98 is
__'§%;31t3'L?ifg*ryfifrszéifiéxaficrii: '§ht:% pmsazzf. pciéfiiiwzlar 13:2: dafandant N91
18 fizz:-"; ':2-§.Ez§£;_i'$s12u.1ZI:, Whatesvar reiief he wants is} ceiaim by Way ezzf
__t_'i1& aifiégfiiimam. Caz: he mtzghi 1:25; him 731 1312:: said
'~11' " a:%;";:}--;Ei;:~_r::%i1r:én3i*s;:*:: 31,113: fiifizsi fear iihe rvaiisf «sf pafiiiioil and S£3¥§Z'v«'fi}'af.€
j}-§}Sg'3~6S.':3.ii;'rI:, E53 3330 Slj£§}I3;1i'fS that tiizgz parties 5:3': m j;:2ert:3;, Ha ssu'r:zm;ii.s iihat the
Tfiai {T'«r:n;11'-4:. ix: CLS. N9, 1 ESJZQQ6 has dciivgrad filfi finaiimg that:
$315 parfies 3:13: the CD-OWHSYS £31" the $11.3": schecixfie pmperiy.
,.
i:h.a': the Trial. C-€::u1:*1i has appliexzi tbs twig: EESE fa;
'iilléi amandmcmt appiifiafign: As held by the
and filis CD311 $11 :3 catana of C«'E1$.§f.'f$',' if j
appiication for the amgneimiazlt csf
iwu 3.1231,;-_;:
,mm.._ .~
.
“4
:3, My perusal cnf the iznpugngd 0:11:31′ r.i{;r€:$ :3t;}t:”¢:iiscio$e
He has to t_fié1tV_€ie$1,:i$£§é%’~–s:xe:(:i$§é £32163:
‘€151:-,-%*._a;:”pii4:aiio:1 fear ametnément
” “<:*;a;:z1:i£§._:i;:2ii–§3¢3:"11ii:e:1"befgre ii:-:2 commancemsni
($1: iht:-3: purpoats sf Cflflfiidlfiiltiflg
3135 amméiéément appiicaiisrm Wilfii marks {ha
"§'§€*?f'J§§t.;':aa:":{r€1ne:ni; {if the fiiai is filit flaming Qf
ti: .,
-»,.»v’ -‘ .
“isiéazes and 39′: mt :’e{%{:r:rr:§:i_r1g (}f£fiIi¢3.€fI1CE}:
He has in 31191? that this améndmént saught
is Ifiqtlireti to I’fiS01V¥3 the rtsai crmnuvtairsy
bafzvagn figs: twfi pazfigi: