High Court Karnataka High Court

Sri H T Manjunatha vs Sri Byrappa on 27 January, 2010

Karnataka High Court
Sri H T Manjunatha vs Sri Byrappa on 27 January, 2010
Author: Ravi Malimath


*3 %”%P. “i ‘E§2?;'{}3~

we THE HEGH saw? 3? §<§aR%'%.éf§§§<Ag 3;2%e®2Li@§[?R%E% 3 Q «
SATEE mg mg 2??" am Q: .»§-§:'§éj'i3%5;R :?'1.:§€'Q': .- .. A
gE?§RE k% % %% –

‘ms i-§QN’BE.E saaR.3us%§§:Rg;r§ %rg22;xé.;§§.w”%+§
wag? ?ET%T§§?-.é E’£{:)f:’%f§€32f}’;.»’i.:’:fls§§§{x'”§fvi-CPS’)

azmsgarsz:

E.

ks.)

3%: Ea: ?.R§*§§E\§::§§§.§\§;&a:”§f%”i_;;é».:V..V. 1-

AGES. ,a;?a§fit£*rj;2a ‘:i’E;?z’$fR’§si’«
S353} 3Ramf:”&5;&:::;¢a:sa:;s;::§a. %

sa%::~;;wV3:~:k.w%’% k
%GE§ ,%3am'” 24 %%Ea:§§,
:;;:v:>: SR: :2: ?2~aMm;AH

_ §QT*3i”‘i-i ‘§”<}@E*?s& E,é REAT
,%§§;§$i3Fy€géL?€AY;5x%<r%§\EA§%ALL%

e<;«.sr23:;: f%~&;€;i'?~BLE, mama "aazsx

"'§s.§€,j f_Q;’i1$”§’R§€?I ,. PE’?§T§®§\§E§S

% pgag §::.%§%;§ }.§é.§A%4TmRA:zgz ,aas;., ;

3°, éai B’*:’RAPPA

§$§§ ABGQT 35% YEARS,
SEQ LAYE BA?E–§YA?§3;§:

cwéw

EM}

$1? 1 1’é:2?;§;3

R50. HANUMA?%§AYAi<§.¥\E%.HALL§
KASAEA HQBL} .

MAQLUR TALUK KGLAR §§S’?R§€.f{‘T. 1 A

2 3R} CTH3E’~JiMfia%A%% s
SE3 SRE CH%KKfixfiAi}N§S’¢Jfi;M;?’V.%»
fisfi-ES A801}? $5 YEARS
RESED§£’siG Cifik §flU?~§E.SWA§é%fiLP?;’%
‘:’ESH1é”v’ANTHAPiJRA.,_
KMABA may
::2sA:..LsR TALUK; Kam§§%s$*::Q;m”.
H . .1 V V’ RES?$?~$SE§§”%”S
Respom?}eh’i ‘z_*~»£1.,ei2″E’:’~’s.._deEet£%_sixfifié_ ” _ ‘
602551; Qrdgr ;:¥_a§;et§ 2″T£’.fi1§fi3ffi”3i_ ”
(83; Sri,RAMES?{VL’£%§v;;.ESE’-«_ _ –
35???? Ni3;’Rfi\3″A¥*3A ‘é”{?fl§§Y,”–§ §?e:§ FGR Rf}

“§f§-:3s% V23? :3; riéaaés :§”s%§3ER Awcasg 225 3. 22? SF

%%% %%”:*2~é§Ef%%:§§~es;§§”:i;;”r:é§~;§’$ E§x%S§:% gamgxsa 1% mg: mg

‘5¥gg7C.}£§5Ri’ié:}gf .A,§;q4’:;§;§«é$D2i2£§4§ ?EN§i¥%.EG aw ‘mg mg 3%

L “§’?~§E;A§;;.i1E:;fi;§f.?=§~§jE;§i.~:1’§L’Q§V§i..3i.}§GE{$§>§?~é}§§§ALé§R§ E?£.

‘ %*??% %$ yaw? §§?:?:@§x: $Q§é?§§%§G 3%: ma §§§E§$

% ~ T”%”°E~%§*$’»§§§’:’1 “SHE cazjm” azgma “ma ms_z..$m§x:s:~

-<?Aw~

SN

'W,iF'. 'E 'E62T'ii?«8

TQRQER

At awe request af the ieamed ce§£::~ss}e'§_ e}1;%2 i;x§tf'§*a;_ %'i'-*z.:e§'

the matter is taken Lia far 'firsai diss.§*e$;ai§4 A

2. m the suit vfiigd fir-:_s t géépanziéztg iéze
fietitianersfdefendamts f§ieé ‘a’rs_T_’a§§E§§§fiéés§’ ii §r§e’;-. Qrée: 25% Ruie

1’2 ef the Sade gt ?::§5ieis:;;:e.é;si*eiAe:<:;:g a§:énamen: 9: the

:§fe§ég:*:i% §~:2V'_ éf ':i%x:3V. said aptpfiicatisra éhe

writteré s€ateme7sfi§._"–..

present ;::;.v3%§i§Qn1E’$7f§%efl.5_ » ,

23 éré}i’§v_R,.é;-2j2azts:§éa.k9~érz*:, Eearneé sménsei agaeagifig

“”~§§r thé ‘:;3e§%i§€£;_ers 5s%;3ia2fé’.:.Et.«%%”:a*£ the émgugnaé mder is ma in ‘saw

‘a%;§V §:§§%;A§ev..§é% }t%é:ia–ei asiée. Be smtends that the agpiécaiisfz

t?::3%éz§%i’§E§e§§§é%_%i’éé§y iéigfiiiifi fig aecassary far we jigs’: am féfiai

Vagéguééagééfégg Va? the case, fie gagfimiig iféai éirée m*§$$~

‘ “§:é:§:;${§%§§’:”;«;aiia§: Q5? Pg-E $3 E3 §¥”$§¥’$S$ arié %”%$§’:£& if {fie a§§§E$&%§0§”§

” ,.__ ” E$ é§§§§?€&§§ fie wmsié have an aaequaie sp§$r€;:.zr:3iy is fiefeyzd

, g§3és aaseé

W

.»:: ::*»;.?x:¢3:?.:2.:§

3, G5: the ciézer fiand? Sriflamashg iearnm..§;g.{,é_§f§;3&§ ‘

aspaaring far ihs first reaparsdenf defends téwe i;°:f:;;;i;é g;?1ei§.::9v2;4§afz.>:9

ainé submits mat rm énterferenae is $a§§’§e :££ j; 3%

thg agpiicatim mafia have been §V§>§i?%fi at §§*:e és:ri§es§ éf t§§fé é’% V’

and me agpéécafian flied at a be!a:é7TdéfEta:ge c3§2~:.”e§% Er{7e éézgeptefi.
game he smbmfig $132 the Lc:frV:};ss:-_:ée?$é;ffr§L§§§§€%»%,§_§§*:.sf ?\.5€%~€ v§s gcing
$2″: gm seeking am;a::dn’:e§fiz iV_vG€__§§€§:§gréttav%s’ %ia€emeni at we

stfifie is agnaafiieé
4 E’heafév’i?ij:§:A. §e:;=zvé§é”sz3e§’s::§§.§:r3se§ Qfé bath ihe séées am

§’am ca? {£39 éE::=«:};é§§&E§ed_§’€:.%véa*z:.”.~i§:a% the §ei§t§§§°: ég Eiafiée is $3

~ aéiawgfi-3*f§§ {$23fc:§i9:?é*%§%§..r&ass%’:$:

_ ¥j:_ . “~._%§’: E59 gf?§§§a«*é% ?§§§d $3 saggafi cf ihé
.%g¥§;;%é§Laé§¢::, siafeii ihai whea Eéiey ssugh: ia

$%é$s~a::a;:i’%ne W6-=1 E: sama $3 Eééa réeiécé am ?§”‘:&§§

V naTr:f:er”:§’r$:es”§:s am fgquégeai. “fiaerefereg ii is age Ea

%. é:éia§2:er%e:§£e arzfi aararsigfif fiat aha gaiiiianeg’ 33$

” ” ‘” Ef2g§r margsai sag:-ifi mi éakg asgav {mg c§§:t§?:%§§€% at

<!2.[\~m-

” $fi_

3 f§ET~”§{}8

earféemaifitgffime. “zm a§§idav;§:§§w a;§;;:aéf$:€:’;::¥b§:s_ f

bsrsaféde’ “me ameridmeni
fequireé fafihe just and fi§§ a§.._&§§L§é& 3fEan
3 deem it just and §r0pe:’f:f’§*’zVi;a’§_t fgije ha
aéféwed. Since ihesgérs _$é§:§s?§;$:f§t’§¢’2i§§%ay’ in fifing the
appéicatm ihe patitie.:,=2~z e.:f-§gy cast 3?’
§s,§GGG;f«; onéy) is the

§§a§§’si%ff§ –w..§’§e4§.’§i§9;’¢t;{11d’é?;i~ }i’§é’:9%:: a;% fhe next date cf

§* o’:<.._€%2e :*§eia;a'-§je ;si€,§i?a§§d’ .a§e’ve, the mag? fiaied

§a§a2@3& %5pass¢kd§;%%%~::aé Pr%.€}§viE Judge qmgmeni

% — gg§i§rH:%;;;,f%§g§am;~ ;3%;em set aside’ :.M;a.8 ages
aféawed.

E593 -g:§ éi%{%§:’s is héffifiy’ aiiawed am? §§S§$$8§

Sd/-

JUDGE

AM,f:§fi*