High Court Karnataka High Court

Sri N Y Srinivas S/O N C Yalakkaiah vs Sri N C Jagadeesh Since Dead By Lrs on 13 August, 2008

Karnataka High Court
Sri N Y Srinivas S/O N C Yalakkaiah vs Sri N C Jagadeesh Since Dead By Lrs on 13 August, 2008
Author: N.K.Patil


“VII 1–I-out-II urn |\ru\IIr\Ir\I\I-1 I!

:’*.m..

“-7” vr nnzuw-Mann nluri I..UUI<I Ur KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH U.

E'? TI-E BHGH COURT OF KARHELTAKA AT BAN

mmg 'r'r-us um 13th my 0? AESGUST 29:33; a x

BEFORE

'rm H{1}1'I'BLE B:1R..JI3S'I'I{3;f§3.OAA§[':I{' yam O Ln

WRIT PETTTIOH so.9197;2o£:3(;O<.;2§1~c1éc;}% ' O

Between;

2

3121 H Y SREHIVAS sis M: V¥fiLg.EEI§£LIAH
AGED A5621′? 26 YEARS & * 3 ‘ k
we §FETHANA}ifiLI,I_V1LL£5.CZ%E A ‘A
Kasam HGEL-I, Maemx =

{By Stri

AND:

3.

m N cf
BEAD 3′: ms

” « 11.5.. JAGABIEH
man wmam

. R;f0V’§%!l§;’I5I-il~’gisi’£’LI-Ifi.L1I muses

is

Hem:

I-&’aG;a§:I32v’§’ALUK

am SHA

– 3;): mm m:::. .JAc–A1:nEEsH
amt: Amm’ 25 ‘mans
R50 m:’mI:HAHALLI vmma
MO HCIJBLI

I ‘TALUK

GG’\é’fi’E3I!fi
35$ LATE HEI J£LGAmESH
.a.m.D OT 22 YEARS

-as

Ed

R! C3′ IifE’I’I~$H.E\Hfi.LLI E
EL.L HOBLI
1S&%% ‘E”.fi.LUK

Sfilfiikfififi

sgomm rm. JAGADEESH

EGEI} if 28 FEEARS

Rffi RE’T’E-EHAHALLI Vfl..1.AGE
L HGBLI V
%m EALUK

mmbfitmafl 3/ca mam: cHANHu;§L&£!.%A %

MERE ABUJT 33 YEARS M
ow: smug sex-zocnn ,
P3.R..Fv3£1’)A1?}, temmngmwn V

mrzagm %
swag DEAD B’Y3IiIS- A
2 ,2mm 3 ARE.,fl€1..F;§C£?R3ZI’J”- ‘ ‘a j

3a smiu :::%vEH}§.£;*zg$g~A%%%% . %
33 Q’ A GADI’ QEEEFQHHAH
R,’ XE” W2?-+1E’1?3;’-‘5’I’Eij_19:IAm’
EHLIVAI€E~3HWAF<?{E§;GAR,
E;2%I.'E€iALOR§S_j~5fi0 Q51.

4 ~ . ?riTm}M%§,m%%:ma%* % GER msava BANK

.3.'

~ A fit BRANCH
% . * E%iEEi'E¥'i';%_, mm
X

*1";-E MANAQER
% * <$i'fi..'§E mm: C)? Ierrsom

– smnca

A am mnzmak vmva. same

MAGEH BRAITCZH
Mfifififl

fr SE11′? ‘v’G()V[t§DAR2%..fi.§
was mcs. vzmmmsn

mu-n uvvn: vs nruuvrlu-Inn-\ I'”:nJI1 VII’ l\l”\I’uVll-III-\l\l-I THE’?! LIJUKI Ur KAKNMIAKR HIGH COURT KARNATAKA HIGH COUKE ‘Jr KAKNKIAKA 339″ 5′-

é{3E: 40 YERRS

R1′ 51′? PA BULEIEGS
mg RGAD, T. WMJALH
RE-560 (351

$25 I,

3 gmmrnamu
swag mmavms %

aa :$I€§iJAY1K§1E¢IfiW}’ Q AHJAIIAPPA
AGES ABOUT 55 mam
gym’ MEHENAHALL: vmaz
mmax. imam, macaw Tmm
55mAI.x:>E£: Harm fiSTRICT .%

Sb m$ wgGmwAHHg%%
fi=fiEfiAEQU’I’5OYE~Am¢.:’..__ A _
R§fi?B IWf’ ”

Kasamamm.

GRE mrwammcr

«masmmaagrs

{By 31%: mm 8 RPLC>,’ADV_”F€3R I<A,jT % % ,

SE1 2»: 31:33:; ; .am.mR R;=.'3.,' "

SR1 SI-EVE; Aim RAWLEY .-I V gms

AEVFCJR R.1r,A,B,(:;;R2.%& 6 e-» ..$7ERVE1§:

SE1'? 2 'VE;I¥ KA,fIES}_-3; gamma 7)

A :*m:s%3s:Ry;#r mnfiox IS mm mama ARHCLES

mas-L 'Am:3% «*;%2%2:%&%:.::5* Tm cmrswxmneu or mam

PRAYEEG _T't;'.2~~_.QI}ASH T:-IE mama AT AHX-E, Ur.

–i3:6.2I?’Zjfl8– Q’*£~’E 1.325 P338523} 13′!’ ‘mm calm. ..nm<3-E
_(_SR.fiHj iXi§'~R.&§aI£IAGAR IN 0,s.H<::.36; 92.

' =,5E'%<ES WEI'? ?E~'I'§TIC}IaT commie 0:4 FQR

-Pm:m.«mmEY magma *3′!-flS my THE cwm MADE

= mLmWmG:

1-1

I\WI I \vt€’¥F¥\l VIII

GREEK

mpugh my mattasr ia poatsad fior
wmant af the $2-xw magma} fitpflefim. ‘4 ‘V

pefifinzzgy and rmpaznrzdeztzm, the. if

E, Fsatithnm efvarder
datzefi magma pgaased .-;;;%T%1a. :25 m the
m sf’ aha sr;L Ramm,

mwexitafi V’

an gut by the lnarxied
wu11a«31_§m°’ K V Rarasimhan ‘3 that’

?.2§’;:ea the suit same cm the 51¢». of

% mg for the: ram caf parmon.
mappamjon Lurder Order{Ru1e
not prayim tins Crzsu.-rt ta implead him as an

% amaan: “m the said auih First new-pcandxent

A % has fileei nbjactiarna as the applic-at’mr3:1. The trial
“‘-« C2m.1r:.aftuer hwring bocmm sidm, afiam mmmering the

avermnta mafia: by the petitiansr in the afidavit filed
akm w”it1:1 the app%t..i::n;. has passed the

.o 1&3’

5. .. nu-u\I1r’I|.v-‘u\J’-‘I ruun uuulu Ur IUWNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FEGH CC

srdear zajwtizg the applizmtznim filed by the petitioncsrftm

the gmamld a! delay and latches. Assailing”

mamas: of the order imugmd, ‘

wmrfited the Ensmnt writ

fin Hmna mm
1:-uamafi mama]. for

1&3: ar the order
mar tha the
‘efljvtkze ground. of daisy
mi as eafiy as in the year

Efiii, mum vim by way of an

mmfir has ham: &taad for

Tim tzrial Caurt was however

§uen&:ga as the applicaficn an the mug: of
. s*’:_3§t*-:}g§r Therezfszre, mtmfarcm by this Court
arzld in mm m be regiechad at the
. h ‘::”‘&’~.’.1.t_”~§*s§a1’1::>1d. Hawevw, the obsmwmfiom made rega1~dmg’
rights nfthe petitiozaer is umaned for and thesre in

11:: new for malia such cwervaamom when the
applicatinn is rejected on the yvmfi of delay and