High Court Karnataka High Court

Muzamil Baig vs Manoharsa Ladva on 27 August, 2008

Karnataka High Court
Muzamil Baig vs Manoharsa Ladva on 27 August, 2008
Author: Anand Byrareddy


– W -. . ………..’ 3…: nr-u\IVl.I*”MI-ll\l-\ nlun LUURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-1 COURT OF KARNATAKA HiGH COURT

EETEEfifififififi§Q§KéfiNé§£§AA§BéE§ALQfiE

‘FEEES ma 2??” my gg mgaafsw % R

EEDRE:

“$52 ;m2a.s*am am EEEETESE ;mg:§§A%§ ‘ ,

§~f£§$_C1§§;§;:’3..?%’E®§S gas? 2s.m,¢H:§*2 %%

§§E%%E§;

§*f E:§g

35$ Azaazfiaég V
€§%;§:;.*rf’§’§ra«.::te:z*_.f V ‘
‘§’zm§§grE£fi7% .

Eegiéana Q3.-5 n ‘

:= ‘
»

IE? APPELLAEQT

S§%*w@gi;:; V

{E3 gmagwg a,::W % Aéfimg

i ” _ s::i:i*’E§m1aa’;f..*is’zm§:Eu;~s,
‘:$§%.E{33;¥i ?f§;%§é4’3§

% _ gssgfidezxi s::§ Ifitmmsmz Mm
‘ ” V ?.E5;;Res.fi,, §-Iaihm:

§%*§%%§r,
‘ -. “§%§’¢’a:’% fi3 Sampwy
I§’1mz¥ $3 fiflmfiy Rad,

‘”E2§”sT’@,az; fihgznai.

§.E§EE%E1§E§ ihrwghfis

— –wu- nevus’: -an nIt’Ill!’ll””\ll”‘\I\J’I III\.7|| guy”;

:~f’L%s§ ta:

‘ ” ” ” I ‘?gT’fa.*::g3?:»5;7:’?*a’;:3fv:3r

§i’=gi$:%§3″a&§ $3 ‘
§i¥i;*§,::§%.a§ iléfifice,
“§’§’m Es:-:::*g2’ mmmfi
§..< §;

{:3}? §«§%.r’éaKg?€*Ezi:2i$@a,, éévacsie fag R.aspenda3*§i_-3, V .
:’:§.€§§$a:%;’i’é5fi1.§-=§ aarirfi} ..

fitiiifilifitfi

$123′: is
3’§’3wi:3:%:= 52% fig ééecstar “s”§his}fi Ra §”3+”.$E:,

13.§},2§as&2:i;a%§%(3:§r}4:: ms {Em fig af ;::~gg% Civfi.
Eu a:5;u:’§§§f§ivi5:?;a3§§u} mad. E2 A.é§E3:z§m:;xé;”;?*§i{;:%£;§r . jA,e:ic{i;ém$s Claims
‘§fi%%;’2z’z=J-.53, ” 33;: :_1m?1é¥:” getitien fez
sfififimwian.

é..§§ %:.*j§ % this 5%, the cm

taxi fiansflgé gngsfim, mfi the m .

._ §i&%é’%m.fté1é’V€a§:+:’§.’£ as fellaws;

aha filmiaf” sf 3. §”za$i;x:s1f–‘§m’§e;r. As a Ififlk

.na-1hav1r%fim§zcdiz1£a=thn

waaymficéinfiemsffimkmuse ofthz:

-ma ‘§’§”a:c£63:~Tra5l$§ :3: mm gag hm pushfié inta the
zegulafi 32’: fimfige in tha Eiéiam % ‘wail. Th: bus Lzamd
a $5.: “fz@::::;s§:~’E’§a£§e§: 5313 she ham mi dmmw ah: hmtse

§a1’mvsm*;2iai_§.:.e Tim wgnflm gm gimésamé ém@:3 §af::s$c thus

a.Esm’2~snE1s::f:s7 _

3’5

‘-*’-“‘-“” V! “””\*”‘MMIv~ rnwn wuvuntg zwmlvnifllxn HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

Eséisawzf -5%§€’i5.Efi§ fiibum

rsfgrred in a fix:

Efiibaaaé’ fix 5.§*z:’r§’£fj in rafifi E3? ihe

‘;%’:s3%§@r 23:2: wsié @ mags $26; tim hangs» It is ihe ”

{E231 étsze ‘ézaé §’m&;c§&

ham; Eh: Tzibmaaé Em

%’ir3t;%}: 353: tfm af €31:

Ewfise 3* R-«’3=
333% ize ‘?:1;;§ bgwna af £31: Emmi-
§”2m5§&1:., mg T:i”§;»fi 2§EV’j’:- aha aim £01′ amwes ‘m

yasmfi; gf ragged 13$’ Xi’an dmfiaa m the

émme Wm gzwmmd thmagh mg
‘§é’s::r§ fiwmmi 9%” $12 % am
‘ V’ thfi ‘:33: said Engnw ha nu: ohm’ eé

.4 i,’j’*«§?::a3:%;§:%z:’;§: Eyés =:: Ea tsggéfi widmme as regards the

EEEE 31% Efiéfi. E}3g$~$ Eifi

_:»_a;*.£:&::e§:a%@%§§;, {Em

$3: gupgééii “£2? fifge

hézéi in sremci sf ihg “§fr3::f,::§~§.’.:$s_e: as i1?<m§" as 'V

save! \a\IIu!i'\E \ll I\!'\!|iVI'|lF'll\li I'TI\J!"I LUUKI

n'%€w§_ –

“§7§£%m:;?$..««–‘:3f ‘iii: = ‘

Eu» aha: muxse 3% Efaa fiaefma this CaruIt,___§he

ggeéfigwi. Em gmésmzz the mama wspy Q: mg
§m,&’*’;.«§% :9 {Em ‘E:”3a;..?*§er-=Tm5}:gi ‘§h?1s amid gm

gsgsiémi was in fact rzyfmrfl as

Egéier. Eve-:1 Ehefcza $13
éacmazsgfig 2;; indiame gm fie was
§’§.fi?&:}§: Mai. gmiéaé $1 mfi
fiagfiisg éirm fiififri 11%
gmmrz bang bik tcrxvmis
TEE @§afi$§
T:”iEunal um ma

cijssmr in rcgpscit. sf thg

mgssfig V’

:: 2 the ixzsw Wtiam ha fiabia

izs. ‘ —- ..

$¢#;*t=a_;¥1éL§13§,_ % Eh: in I’%§E£’§ crf the §i1′;’fiI5& is

j;- «2;§¢t?§§cm*gaé;. .__fé’§:e :.. was 33:3: juséfieé in nsgaing the

Tug mpganma Wmslfi am he mma :0 mnagces fix

” as? aha Exam: %efi3; % wall £21 a Swag z:sfB.s.’?§,0fi8f-_

Q

the

~–w-«A5 ,.~.a_§ up-nnlw-tu-\I\I-\ mun uuuxr or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNAYAKA HIGH coum

the @9333 is aiimveé. The awmré 0f___§h:

£3 3:3: mm 1%: aggaam §;§ ma miiified gs; a _

§.§.§5§§%,.§%3{§:*w §

:3»; ?J§1$ zmméem shall be 3$s::;::y%;a:Fa %f;g x

mm meaiéhfi slégza * ‘

sg wk ggmgtu {E}: 5%