High Court Karnataka High Court

Sri C Lakshminarayan vs Sri N Nagaraj on 15 December, 2008

Karnataka High Court
Sri C Lakshminarayan vs Sri N Nagaraj on 15 December, 2008
Author: Huluvadi G.Ramesh


…………. ….. ……………-…- niwn gw1._uju’-vr-nnxflnI-nnn’- 1-main wuarwmmnmxn men COUR’f’OF’KAlt’NATi£KA unswcounr or ic’AimA”rAxA Haéifi

IF»? “s:~{a HEGH mun? 05* E'{2″‘-‘:§LKE.T§«.KA 3-err wgsamfisv

mnwaa THIS wag 35″ may as aa:Ea§§”2é§3f%f\

EEFQRE

vxa HQH’ELE Mag 5USTIfiE Huhuvaax g_§g$aa£_*.°

wk }»Iz3..§.1*r;s’?’Z’;”E36 & 1′-LEE; N::s_.’z*’:§::e,r_é:’;:z~£*z.=:s,»””-‘A ”

MFA Hm 120?? Q? ébafi ,
3E?§EEH

1 531 5 LAxsHM:xga3¥Am’ . _ xv, .
siwcxzxmaufimfififlfifih V? €L” “-.” “””
kfififi ABflU?«5§,?§AR3;. , , .”=< ~
RfkT mAxAa$sgw§aA'5A9E¥RNa;=
.. ' "

mysfiaa; ‘

2 sM?nmmm%m “f_u_.;

¥;& 3 LAK§HMIHfifiAY%N& 2
fifififi A5$UT”é?”¥ERRS; ”

aiawgaaxgaasfiwgam gamayaxa,

s._g¢gg§agAV R ….. H
VA ‘ I is I:

£33′ ‘:3 »2¥;i.:~’«::’.§.’:’~,:%.+§;;:!.?~~s€ xssmzam MURTHV, .%.U:'”5 ;

§$g’;

‘sa:_x}yA$AaaJ
;s§$”sa: §£K§AE?&

._ magwa

. ‘a;@ GB?TfiL EQLQHV,
:=%a§avA. Ah]

5.:

mun uumu ur KAKNATAKA HIGH ‘COOK? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

M

3 59.5 9.2 FIUMAR

gm EGRQGFJHDA

mama.

R59 {II.}£€3…1fi§, flbfli ‘F{3bf1′{,
2:;~a:rA=:z-ta: swamm,
9%’-“-.,]’5£*’3′.*z’-es.

3 THE Q£¥{SZfiHhL HAHA$$a°. ._ *_ »_,
THE navzanaz IHSUB&KCE Q@,*y?a.,*~.
¥.’a’..R=$3!sU,. aanxm,’ _ ~ V ”
aaxavafl *,j» ..§aRES?flHQEHT3

ifiy 5:: : K v HA§As;MHAfiO9égV§3, HeTicE’Tc 31

-32 EES?Efi§fi§gw:TH’*§l»A

mag axn§§_uxs §i3£1£5§sxh?’écT P£A3fi8T THE
s:.rm»r4mv:_%..V.n;;.a:a;u i:A;i§$f§E4.RvL3i_’ 1f;£v1§.3′.miée85 9.25.3353 IN’ ram:
$9. :;3é}’g£e;f:é;_Vc:r:”‘ “E’3+i:i’§§’.’:V’O’i=*;£OLEi aig:«*””r}a:s: auma, ccvum’ ea
suaza “” “cafi3Es”§gM§»jAnn§§W”$Ac?, avsoag, gamma?
aLL.£§sr:}¢s’ *I’}{:E2V’f%:?,§};k:tZf-if’–f’E.”I”I’t’Zi’:;3’é’ ma cmemswrmw mm
3EEKI§@OEHHa§cE&Ex%*§?”¢ea9EHsArzsH.

am ‘?’}’5£3 GE” 2355

s5:’§”:;*g&;2*§’ ” –.

=._”s’s4;a: 5 Sf*3_$fi
*T.§.amV wears 33′,’!”$fi:E’¢S
‘~§§$_’a H3 zéaf
i.w%9fi%%.

aj,’sa¥&?fia;_s%aa?

“~.”V!€EA3i3j’:’fi.”v.- S’?:% 4;}:

.. .. QEFELEANT

%”*I_1O:§g’s:i: 3 v NAEEBIHHAR, any;

W

.i*:»s£?é’*V ms *

nun uvuuu vr nnawlntnnn nu!!! I-|AJ.’I’JV_lII Ur lullllllifllll Hllifl UUUKT CF KAKNRTAKA H15″ CCU” OF KARNATAKA ERG” COURT OF WNAMKA HIGH C

_ia_V fiEa__

“The gaxtiaa have 3ettléd.”t&§
mattax’ tatally’ fez Es.1,lfi§fi§§§§F,u<
ifine iakh fifteen thausapg %:ug¢§g%
mnly} amfi the a§pe1ién:&S@i,$§Hfia:}H'
{in H35 a¢.7?9a;2ea5«¢w¢ez; age :£2s[fW

day' paié a gum §f_ Ra.§fi{fl§§f§
{ninety theuaand"{Sm§ee$ _§§iy§1 fie
%eapmndent3r__ $ri;§;fl&kshfi£fia:a§ana
am s~::r:t.La':é2».m'm;;f,§;.ia§; """-'f%3f:§:'–o_;a this
Han'hla'C¢urt, gR$gfi:dinQ§b$lance af
Rs.2s;9§ér–< ¢t¢ggt%5Vr:§¢ thausanfi
Ru§éég_iafi;y}[iihg afi@umt in degmsit

£=.«:csVg:.v%:n3»3 made: by

:;a§péii§m§«3r§CE,Kumax may he fixdezed

$mt.Lak$hmammfi§ *

R3 . 1,3,5, fJ'fi3sf_' ¥~

't§*% 'bg"C »p§idf ta Reapendanta

Eri;€;Lakahmiaa:ayana and

Efiuafl a 8mm gf

<Q§e, lath fifteen

theuaand Hfiu§ée¥E fihiQ} is paid ta

Rqisggqngant _

$fii,5.Lak5hmina:ayana

and $mt;Lak5Emafima in full and final

VA_ 3§Efii§fi§fitn,§f V
._5th£r
gagyéiifififi Eri.E

'.twf-_with£raw

tfiair claim. and. they
claim against
.Knmar and findartaxea

the Exeautian mafia

W.

nun uutuu Ur IARNATAKA HIGH §0U_R’!’ OF KARNATAKA HIGH COURT OF KARNATAKA I-ISGI-I COURT OF KARNATAKA RIG!-I COURT OF KARNATAIIA HIGH C

}§u;§.é§fi.?’G$ on tha fim afi c:a:ur:~~.jfo'{:5_ *–_

Small Causes at Mysare.”

E. :21 View cf the jemizgt flil-Eiti-,g’v.,_ ‘EI}§E7lfi ‘

twa agyaaia ara fiisyagafl at in térm3’mf”th§

jeint mama,

A awn qf Ra.§Q}Q§§X€ i% §é;fi’by the wwner
hefara thi§§ 5¢fi:fi “§fififi Eng ?3am9 hag baen
receivefi bf fiéa éifiifianté in the pzaaence af

their afivficaté, , .

Thé-agmfifit in dfigméit in ETA Hm.??9Gf2Q86

*$é°§aifiaté*tfia’claifiéfits,

Sd/-

Judge

“TV%fi&1a1;i-5