High Court Karnataka High Court

Smt Shubha Urs vs Bruhat Bangalore Mahanagara … on 26 November, 2008

Karnataka High Court
Smt Shubha Urs vs Bruhat Bangalore Mahanagara … on 26 November, 2008
Author: Ravi Malimath


IGH COURT OF KARNATAKA I-RGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-1 C’

33′?

..1_

E53; ‘?’%”§E ‘HIGH 333133.? OF §%?;i’3A’F}*:.§{.7’z 3%.’? B3-“aNGAf.:0RE

:$$2a $313 $33 23″ may Q? xgvawfisn Egfifi”,

BEFGRE

rag HQfi’ELE MR.5QSTE£E RAVI fifl§§%Afi$-i

wax? PE?E?I$§ §§.14145C¢%”2$Qs,:as{%£;C”w_7

EEEEE

EH? gavafia HRS 1, »
55253 filfii SEZJBEARPRE 1.133 V
AQEE RESST §3s§EAR$*”–_j
;5é.E$I§I§*%G NE’ £433.?-‘ ”

?m’EfiEfi Rfikfi ”

“a?”*s”?»iLf.? %.’A1%’.2’*;2z

sAmaA;aaEw56¢j§$3f} C*D=_.;FE?ITIG§ER

£3? §R:C;5é3sai23§aa$a§;~a§v.:

Rfifi V …. H

1 73Exam?”Eafiémgagéwagaaxagafin PRLIKE
§E?EE3§fi?E§,E¥_T§§»Cfififiififiififififi
a &L3gaA3E”y’_ 1,
VRfl%ELaRE4§65_§fi3

[Ea 33S3$?a§@~§xat$?zva swazfisza

C” FEEEA; S§fi«EE¥ISEQfi

»§§wHA?§_§n§aAa9EE Mamamaaaga PALIKE

C-Q$EEH3$,RGA§

&&$$R;$£E

.$H:§§ gaazwmga 5&3?

‘rrJag?H anfianaaag Maamfiaanaa FALEKE

Pvfi-§ZiE~T?vi£T f3$§*i%1’S$IEQ§§E’;F. E33′?

§«*~’3a.11’%’E2~?:’§’E SE?-§EE§’§’ ZI’i”e;’E SE E3213

fifififiéfiz L-SR3 §§xK’$.&R?a ?fif.a3 KE
‘1?” FLQGR, FEEELEC E.3’§’E LET? 592 LEE H13
5{i£§fiis§EE–3fé63£% §G’i . . FiE$F€3f*s?}3El’*§’3’3

«EU…

IGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA EH61′! C*

-2..

$23? PETITIflfl :3 ¥E&E§ fiflflfifi .RRTIChES 226
Afifi 2%? 3? TEE £G§$?ET¥TZ$§ Q? EMQIA eaavzws TO
2325:? ?HE §E§?Gfi§EfiT$ ?e Rmava THE MfiBILE_TQ¥ER
32.39%? ?£;~iE§’$E?.%.’T@R$ EREQTEE i}!§P;£§’I’?fi3R7iZEE!{.aY
Tfififikflfi Q? THE fififififififi? fiwzanlfifi mas nzaagw 2: in

fié ?$ waxa auzfaaza Afifi %ECES8&SY A:?I3fi_f@§«%fiE+

sEa§;2T1mw Afis Raxmvmn er __aaAm$HQR:zsa

EH$?R%fififi§E mg Mfifiiifi Tawsamgms;éEaEaaTéRsCAnn*

ETER i”_359..3-‘~.§*=§’E’ {BF 32%??? OTHER RE§s3EFS.4′ .. ”

?a:a §ETETEQfi samzms Vfifilfigaa §E3RINGCOTH§Su

aav, $33 mama? Rfiflfi ?HEVSe;Lm§1§a:V

Fatitinner a§%§%_§§£Jé*§f§t_sf mandamufi ta
£irec% tha r§§§5n&§fi§$gt§Ofi§m§%éififié Mabiia Tawér
sag fian$r$fi¢;éC §§e£§é§2O#fi%§th%£izadly an the
tarrsea€%fC%§$C§d§é§§§:O$§;lding and diract tha
:e3§§$%éfit% E Q? %Cfi§ té§éw%uitable ané neaefisary
astififié:«f§rCLO£§@O»m§%§@iitian and ramvval mf
anag:hm$iz%fiV:i:é:%ifiétimm ai Manila Tawer and

aé$a£%§¢$$, ‘”~H.¢ …..

vC~$;C’fig§rfi tfig ia&f§e§ Cau§5el far tha

gazitiaaét.

3″ Tfifi yrgyar aflught far in the §etiti¢n i3

‘li§°:&é agtura &f 33 iajnnctisn. In vimg af tha

‘”§3:: fihgt aha gatitienar has an altarnativé

“f”i£$¢i§ufi ramaéy; {ha réliaf ssught Ear by tha

gfititianer im thig gazitiaa unaer Axticie 226 af

gkfi.

EGHCOUR1′ OF KARNATAKA HIGRHCQURT CF KARNAYAKA I-HG!-ICG.3R’¥’OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C:

….3…

the Canatituticn wcuié therefaze stand

féfitfiifiififi.

fit Qaarnafi Caunaai fer tha petiti§fiér~ is*.

ML

unabéa ta $§m£ as is wy/g;:§§&ativéV;afia&y isu

3&3 bsimg avgiiafi fif. ?§a fgEie§3ncé’ bf Efia

§%tiiififiéE can va*§* w§ii_ ha aagitatgéf fiafare aV*

§Gm§%t%fit fiivii fiwurt Vfiince tha_ prfiyer 13

cmmmietaiy mithin~§%e jugififiictian ef the Civil

?h§5″§§tEtia§j i3_’thérgfere rejected. Na
:&5t$,m_ ‘

sd/-

Judge

%fi