.. uw-u – uuwal r uiwun I \l!’ l\.I*I\l’£.l’|lI’\l\Ii 715$!” BJJKI U!’
Van aw Rm]§:’31.g a 9?’ mm
:22: 1% $63 mug’: QF I<1AR.Né:.'£'AI{A AI BANGAL.C¥;:i§E¢ 1
mama arms Tim 15?" my GP' sEP'rmB3P,;2aas;
EEQRE:
mg: m:~:*m..E Dr. mama xaHAK:mAV’gTsaL;gA% 5
‘*e3£’§If_i;’ PEIITIQN 339.1 1s§?%r;§*
fisialé ”
egszfl aésxm. £3 yams, . Rcadifififlwhng Z: - (§ciémé"£'rafEs: V ($3;
fez” Simiifieéiqa f§.rdd§g.;%§.::1§:1fc3£.g}”‘*«. %
.5n.z”€’§:
« ….. <4 ;
$.;:;:s
. _ . ‘_ _3s’a:7=;_1$a 321%. Smpabushm
_ V . aiggé: $3393: 3*?’ gyms,
‘§’§.Sarpabn3m
V. “sgaé aéam 33 yws,
(4-1: _I
– – -… . — ….. . …-..n.uu vr nnrwu-unlsn Hiuft COURT OF KARNATAKA HIGH COURT OF KARNATAKA H36!-I COURT
3,1; ‘: ‘~.
mi: Pefifian is me man mm 225 and kz>27*a£
£325 §a sn ef 13%”: WE}: 9, praya in wt V.
ma gmgss pmsa 3.21 ML in €).S.Ne.1S9f87 an aha ma’ _’
€?2isz’fi Judge: (Jamie: mm} aid __
Annaxurzs-A}.
‘Js?z°i£ Fcfitim scam an .
éay, 1:31: Caw made the f4:rI1ow%z;:g:_-_.
R
a;%%s;1¥s:¢;:5;¥i2aa7 ms at’
tfie Asfiéifianal ciwél Eudge §ix;n.i.a; is hefrma
gags cm: 5.9.3668 pamed
$23 at % Ru1e 17 at’ cm sf
3&9?! fl Armaxmfc-A.
__.2f,i Pramd, mm Sezflifir Counsel
xC’.aL:12se§ far the pafitimafi subrmim Si! as to
sf tim énfammzt, that the norm: m
Swim 136 51” {ha Trmsfz-.1′ 9f the Propczty
V is:-reuma by the plainm the defezndml filnd m
um; Qréa 1?’IRu1e 1′: at Code of Civil Procedure
ta mend the wzifim stameni wd incalporate
ER 33 med in. the wplicaiien but the trial Cam
Lg
LEI” I LlLlLau-_a- ..
….1 – ……-.. . uvunl vr nnnrvunnn HIGH COUKI OF KARNATAKA HSGH COURT OF KARNATAKA HSGR COURT
emeé regeszing the agpucam. balding cm the pxgpcaa
.+=:’-. am 1:9: ngacsfixy,
39 ‘£’%.a gzssgmtfimfis hmre fled 5% Zéfief .
fa: ejarémmfi fism the swh find. profits
eta La yasggh $6.3 anfthaz Wm
” amugh lam waaeam
argmazg an arm wmm
aéaezswafi, 32% éilegecl ‘ ‘ (sf
mm ,W®: fig gmwi A m% “an and tmramascien of
L€’§§$£iTf£ of Trmsfar sf Propexty
M was; gaaz ;;£tr34;.:V:#.:a.=’-Lit: ” O
plwdings, the $31 Com has frfi the
O pzaiuws perm am we defaadmt was a
iéaémt $1: $3 wit sfiaduis jprapmy nude! out
‘?fi-Swbh1§skm,&¢ha%daft1se&*stpf&tifi’m(dthe
faikarsfithzge: mfim’p1fi£ifi’a?
‘ZiWh¢thse:::* $9 fifififi prawe my: 31:: {ME affiie
=<i.9.fma%1a'tir§%eft§eazz5.tsch%pm*bpert3r hasbmm
t dupfihw?
L
…..r. . …… . ..~…… Ur N-mm-umm mun. I…UUKl ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT
Efiigfiethas’ the: dsfanfizfi pram thfi he is 9. team in tbs
§’1.5§’I &Eba§:5§$y’t:1:e¥’t§ undw m1aNagw§7u? ” 4′
»£”‘Wi1ethe:’th:ap£mtifi’is wixmaza zagzextnat’ “ff _ ‘
W?
:5. EVEQ ardzeret dams?’
123% 2’§.a*’::.2 is an the yam the
tezzmxcy .:)f”L§EE dc§emd&t gopexty
has hem cf
wrifien fiatamgni is umxeeamay.
‘Eh: mp}-icaiion. I see no
,:~ asrdrrt. In the result, the
ma mgam; M m hereby diszqma.
Sdf-v
Judge