High Court Karnataka High Court

Hanamagouda vs S R Melligeri on 18 February, 2009

Karnataka High Court
Hanamagouda vs S R Melligeri on 18 February, 2009
Author: V.G.Sabhahit & A.S.Pachhapure
' "§*--x'E€7%1;:e:%3¢:;s-e:;%;},  '

" " -T Q 2'*;g*é=;'» Majayrj €§}::%?s:%; fia&21t$TE::§;,

 _  if; "E§i;;ii;a_;§p:§. ;'%E1{:E.£a.ppa {Zh;:+L§wz-":e;§i,
" V  :,:ge'3%5;ajc}:~, C}i'?f_'.': fizivexi, 3 Cap *3 *

are TBS aim»: 99:53? 9? maxaram,
czasvrw BEECH Arr aunmaaa é  .___ 
gigfgkgfi THE 1833 mm? Q? $333333? 20:5  -Q "  
3%-ESENT       A  % %
'§'I-IE H9291' ELE MR. JIESTICE V7, G. s§g.1;iz:¥§4a;;i--£:"1*--- 4'   A  7
MD _  ..  ._  ' ' V .
wig K933' 31:3 ma. J::s*r2c3E_,§;...,;s. égaaiigwxsafi'  

ffizggmmngavs F1R.ST..;%PPE4$L-- fig. ':§.5;76:2S6m gézv;

§3§?L"'f"\EJEi§§'% :

§'§a3123:fi';&g(3¥i€}2i,   _--   
3;' {La Baiawaniia g<:nx;5:_i,::_ ?'Aé;i1§;a:3i,«  _
51%: 557 }'f'f.a;3:8, {}{f{?;5'F*§i1,."".V " "  '
Ric: :'i¥:7'E:eihaE,   1],

Taiuii Basavaglaifiagsisfiézdig'fa;  »
iiistriezri Bijapzlz' _      _ _'  .:ff§§§}§_}€'i3§.§.,5?i§'§,§_I

{By Sm'; Raifiéi -- EVE ?  i%;2;§k<§§gi::::;2.%,_§§; ~ s5~';a§:?:;}<:§:'§::}

;"§§'*3i} _: _
1.

:3. E3, :v§;:§¥;§L:ga:~;, ____
Age-. fiagfizggssxy §~,};:.i'{,?:’V” L§§§”i:§’ dzéver,
%:[?’§%2;”»%V M’ 4 $5 %.,:;:.};§:s:;.::§:i§

E{:é%:,i;_§;§}w.:A£’i’i; « _ .. ”
§%}§.{»’Ei:§:;§.°Z{;~’éj, «

j {‘3 Ni11gz:;1é1g01.1:’E a §?’a'{ii,

E53 :2, ?%.,’§3;~§y’i.{f3’ Y;-irfi,
‘§’~:€1:’£'{A'{‘£:%.§It;i_.é’;al.

ix.)

‘q »_§”.s,a_¢ –» of Z 3’¢;,’- ea.-”
ssistcm’ Registrar “” 9
High Court of Karnataita, I
C!fCL!iZ Bench, Gulbarga

:13′)

Fin.)

}«sfl”3.»5%. 3’~i=’e,é3?6:-=86

L{:=:3:§;’ 340. {3¥€?§. -~ 4-88,

R,’ G Muddebflmi,

{3} G {?aK»8}11°ada3~,

APIWC Yaré, Muddebihal. ._

XL §”11€ Oxiétiztai izlsmiazzcé: C0. L31′,
Branch eiiffice,
A.P.§e§.§:l.¥:fl’£i, _ ~ V ._ ”
E§ijEi:)I1E’. V’ i§:%.$;;3<)1Vgcie:1ts
TEES M£SCE§LLz%FéECsiESv :–':2i;__i13 MV Acf:*’%A.£:A:_:v§5sT ‘f’E=iV::3,V:;J»{3VD{§f\zEEN’F Am)
5fi¥AR{>1L%?Efi 12;a?g20a5_?gS3E£zg§’égygagtx 1/2002 on
1&3 3L8<n??HE;cmfi;J§DGE1sRItw;jMEMsEm MACK
Mi§D$EBi§~£:5:L, ?;f'1R'f:_';;Y1"'-:%§;§..§)i5g5f*{.§§IG"__'i;§~£§3.; CLAIM §~"'E'i"£TIsf)N ma
c0MPEN$qnQ§;'xA§a__ $EEKm&aWfiEwHANcEME&T or
COM?ENSKRQfi. " " '

THIS I':/'IF'['§ ORIEERS r~ u TEES BAY, THE:
CCU???' TH E *E3§}LvL,(}'VVI'N{.}E

'7§'}i:i§:é,7 is grazzted is take gteps in z*esp{;€:~;p<)m§.e:;:f§4vE%é'v;3.VL £§i}ing Which, théf? appeai shaii 3:311:53 chlsnxisseéi

» f111'th;é:r_€'f=rdz::trs of Liza Court.

Sdj~
LEU ii} (3%:

Ski] A
‘ , ;.;:;§><';§.«';

W’ “‘ Ms;

‘1» ¢~*’r’~””U:”i’35 ‘<1
Assisfané Regisirrar L; -7/ii?»

-High Court: of Karnataka,
cggsr Bench, Gulbanga

/.31′)

§’irE}”». E’~§Q.65′?6.f{}5 3

Despita tbs czrdm” ciated 18/ 02/ 12609, the

§§1′.. ‘
aypsilant has mat dent: the mzedfui, ” .’ ‘V ”
Hence, the appaai is dismisased, i:{1j’§.éi*ms« §;=f7;i;h§’:

E5/$9!2QQ9w ” “[ ‘. . ‘A2

M’ £54.; géré Z” ;7″”‘+*5’L
‘ »;..A-‘:1. _ ‘:r?’_’:[€;,;
._ ._ . p;=.g;a.,Cunrt of Karnataka,
_ iv ‘.2; ‘, r: G ibarga
*3’ By: PMS V : §?f'”*_?§_’3_°. ‘ u