High Court Karnataka High Court

Sri Eshwarappa vs Sri Siddaramaiah on 20 September, 2010

Karnataka High Court
Sri Eshwarappa vs Sri Siddaramaiah on 20 September, 2010
Author: A.N.Venugopala Gowda


. ..u-o.4………–..-.

}_,5 »’

1

91 Tim }~EGH mam ms’ xawazrgxm AT BarzGa13§kRL1§§%%k.%Lk A%

mrrgn ms ‘mm 23% my 3%’ SE?IErsmEI§§Q’:§~ % ‘ M’

BEFORE

THE Hmmm ma. mmcm A.n._vEm§é?AmV V’

W.P.Ne.19’9′?3 0 .:V§MfQm3V.

Sri. Eakmarayw V
Sic Nat1jur1dappjs1, ‘ ;_ V ‘
Aged amut. :51 V . _’
Risvakkmdig ‘
‘F’z.tml«a.1r Taiuk–.&*33i#?%%i¢f{. ., V’

% _ ,..PE’:’m01~3ER
(By an; Adv.)

mm: ,

” .s:c ifitamsifiéagpa
‘- $135;-_1r;;:=71 ymrs

. ‘ AA Sic: Gixmfiicidapm
» V Figad about 65 ymrs

Aged. abcut 51 %

V V 4; Sri, Rajgaxm

8} or Lats Hazminidaziah
Agad amut 31 years

2

All are R! an Vakleadi, Ballavi Hebfi
Tumkur Taluk 85 District;

mm writ petitiea is flied undc:%%’:22€;j%%&
cf the Crrsrzstitutian af Imiia yragirg ‘€:.:e._q11ashTV.t’:1e vvarcieir ‘

dated 30.91.2010 passed in, M;n,,z%.49/’2Q£¥9VVom
af Principal mm’: Judge {sr.::m,; 85
cmmfirmrg ths erdar eiafxscl paasazi can
¥.&.N@.1 513. 0S,,Na.178f €31′; “f§..L3f i33!jf I Additianal
Civil Juflge {Jr.Dn.} 8: .-.JIvIFC_;.,’

‘§%7m i’:_-£1 f<;d:*AV.p1'=5L1i1":ii13ary hexarirlg
this éaxa the ibiigpés:-_erin g:… %

vplm suit agairisst

rmpmfigsantgsf £51? a decrrm sf t

1% gait sfikfiziifi P¥"fiZ1'$'7l3n

stahmeni: and have vmntestw.

{km séxré-:_. had mcfl IA.§a'}, under Qrfiaar 39* R1315

' "cf"-sZ:"3c:ée csf Civil Pkxatzadure ix: pass an ardesr of

irzjtmtien rmtraining thee éafezndants from

any scarf: af erxszzhmant in gram' {:3 {arm any

mad in the suit sckrsedxile promgr, fiefenfiants

Court upon

K

J»!

fifi stamezrt af abjectiana», Tiiw Trial

3

mmiasrazim of the case ef mm the *

that the disgutaad exhent of

Imfi, saw havirg been aaquirgyei

began the
extant af Lam and thus; any
izfiunctfion against the bund af
ma c’-hannsi to §~2′;’:;%I%§§?1 It was
furflzer diacicaed the
true clear hands. as
a resuii, Said ard-er wag

quaafimfzse-c:1L :’§V1f)£I’&i1’i IA.H6.1 was film

….. if}; ‘ I: in’ tm like

in the Trial Caurt. The Aprmllate

‘Wtauré §§€»§éansitiarac1 thc appem andm,Hm.1, km

‘ dsefe. néanmgrmpondenta have not mde

ts: cncreach upan say gart sf the p}a.int:ifi”s

m fiorm road axfl that the wciatmg mad is anly

‘ made use af, me appeal was found in» he davsid

J as? merit and banana bath I.&.Ha.i ané Gzfiapfll were

/.”‘.

4

dismmaii. Challcnging rim am srszier snfi

the mfitinner has fifi this writ pe1:Et___Vim:1».__

2. Hmré 3:-i.v3g11mhwa;~

Commas} &p far pefitinfier

3. imm Ceurmel bezkaw

couid lavas t} 1e propm’ty

wz-ash is deing ac, mm ‘m
error arder and tin:

juémngtéi, LA

§::e:_1te21§$£i is desmifi ef merit, smce tlw

m xmfiain the d m finm

m a1g’;»;’g .. Aoachmnnt in ardar to form any read in

‘ prafity. Na matariai af any nature

an mmrd; 1:0 the auit $2″ in the apmal

VT out that there wag an attaemyt 3:: part af the

x Eiefendants to etxmaash the unaequiwci ptartjnn sf

pt:-e@*ty asf the piaintfi’ in farm a wad. T? éeferidanm
K”

1”’

5

have mt made: any csiaim an any gaesrtiéfin sf

which actuaiiy” hahnga in the p1a’B;1?.ifi’..__ % k

aeught to be umw. is witlrmut any

km warm: be acczeptfi,
circmtarw cf thus.’
orderfjudgat are

In the 1″w1:11?.;’,Lve~fr’it merit am

am]: stand

sal-

judge