W-..» Eli’ Mmmam mun COURT or KARNATAKA Has:-a (SOUR? or mg~A}X’kZ”‘”W
HEGH 5*
3: am mam cam? av KAR.Nzfl’AI§A AT mmegg % %
mum “I”I~fi3’I’I-m mrm Dfif cs? I\.%€I»£’f2:§93g@ V ” ‘
asmm:
Tm H{}N’BLE am .1t:s’rIGE 35 392*
REC%I.3’IAR swarm 5 j g~He.323; <3"?
BE EN' :
3:; Shaw Efmttg A
3/3 1atse:Pad&1z?_’$i’;e?;?4513i 4′
Residmt uf ‘
P1-1’1i}”&¥% «.
Udupi ‘y§9’..’ht33F§, ‘:. ‘”VI::, ;’;;;~§’:}’FELi.a&m
{By H fidsacate}
v’ V. 3 Efmtig
mama: ?aym
3.83:: Ehat,
}’€:é.ss§§§;::€:- «ti?
mi’ 55;’
L §}é2;1§§.’F&§i.iE§.
4′ Sf
_ élcmmfi’ mm;
‘zigzag: mmt,
–« .¢ V V'{}’¢1?§.:pi
39fis$§$’$&:’2t Examgtiva E fi§§
Pufiiifi figarim ‘Q
Ra-.3; $1§§~§§¥§§§§3fi?
P£3§_f¢i:.1§.2%;
3
§~EIvrAm men
.. ……………w. I-Hun wuxr or KARNATAKA HIGH COURT oe=’1EA’n”
“if ‘A $136 Fiifii Apgseflate Sam: haviig
EMF
4. Tim Exacutiva Engnwxg
?§.1b}1’c ‘iiiorém D¢ t,
Uéupi.
(By Shri.K.S3Vya§a Rae, fisdvevwtcz fist».
rwpondant-}., A. 3
Shri Ramakmfira Fz.’.?Ia.1’k; C:f?;¥_.3i’$v ” ~ ‘~
nt Pleam far 1-aspr313fima7f.,33-43V ” ”
agan-2.3% _
mag 12~2@;.1ax- is”–f’;Ied same’ :1
1% cf Cofie af Civi}, against the
judgment amt cimrw c:’§ate:3s” 2_’..?g(3Q.;2{§_G8 passaci in
R.A.2’$¢£i8]2GQ*§~.. an E?Z”.xa6=f3Z3 sf .’:]::¢ Judgefsatzinr
sfliivisfarz} pgrtky the apgl fikd
agafmat ti’ae,§is.ifig¢5%Ii1;§nt’« dated 34.02.2004
paasad in C?.S._}5i2::z.’%s3; ‘—-€§;§’k tbs fiie sf the Principal
‘CW 53%.? A%E’i?fi’?§¥ii3
._ — _ Awml an fizz’
afimksicitz Em day, f_’;..”1sC”€’:§i:3:¢t éalfiéi tha foibwi;tg:…
‘ “”” far tlm apwllarztg
was fiefmfiflazxt mm were tim trisi
Samtg Essa gait fir
fa § whifih was wwtsd an
.; ‘$23 wig} (Emir: d;a.m& the suit
.:-.__.-3; the smg,
“as aémftmdlgrg the 312$? ahaw wwfi an trim maé
– ma an pgghiia ting gsrmarzi aipmal is fiimi
5
sxkmée miss the ibiiawizzg qumtigns as
5 quwfinng 9? law:
“{i}°Whaat}1cr the Caum bfi1ef;€””wer¢
in passing a magma:
clafezldant rm.-4» wm f;
pezfiency af the suit _r3.11.fiit§_V’Ai1.{
egg fifkw? V
g;2;wrm1m the gxmnwm
in at the
a%Ha11t{_’gs:}:g “fl*1:e4_’;i1_i1’i!:%é’§:.%v2:i01’1 ef the
qimarmfiig tt*§:jzgi«.§3e:§i::”:;Vw:s;=;as gmmzea in
,T>is3’a.i§t*«..v§’=1*£ezz thaw was an
rmedy that was
assgaihfiie ufidafv. pzfivisiarm at’ the
P:*emi3m{Evéc:f£.§3:1 sf
Qz:c:,2pah?an;&ct and the
. … ..n…………. .—….n ..uu.u Ur mmmmm n-may COURT or KARNATAXA ms» count or mefiggca HIGH ca
% Eewrzuefict?
L’ »._{1iv3 the gig: $5221″: was gmzim in
131$ suit impita srf ax: maprws
A’ ‘ uzfiaz tag aéatuta 13$
A Staéa?”
izmsfar 33 2113 Est qumfian 5m am::u::m:rwd; iiw
5
.nm…. ..-…,n Wu.” Ur mm».mxA mew COURT or KARNATAKA WWW
IGH CC
” 1 f – .§#:.:;as§gé:-:,,§%mt
data sf thc judgemzzt and tfzcreferfig tbs
afimaa fer mnsideratiaxz.
insasfar as the smut! q¥;.If&§%;§?JI3. aii:
aczanxmt fie sairi that the Civil
jurisfiicfian 12:: addzmaizg a’v§x.i*»’.._V_i’a:v;e*[¥’*. .: ‘fiery V’
tha Stats Gfiwrmmt Wfiifi made
as ts in; in
aewrfiaxzcc lmci been driven
49$ tifgé £3 asmarnad, them is
13.9 a§¥:2e_Vrm§s’ia.=2V_::*asm;fif,}*.a;§é’#i}i¢abI5e m the §Zaim¥:ifi’ under the
:3? uxmufiwrwfi
was paasébly 5: statute mm: which
§ témtisalsa rm’: 5:.
far €¥$fmid;§”$.fifi$1.
as tfm %w€h qmmfiéan is mmmzeég tin’: iris
was ma mmgetmii E6 quxtizm. an
‘A ” “a% amimzxt an Ezsefmii 52’ the Etats is mnmrnzaé, is: mt
iwmbifig Since éfzszzre was an izxterfit {sf tim ayfiaiiantg
mum Luum ur Ixmtwnwuul ruun Lg:-gw Ur KAKNAIARB HIUH Luuxv ur IU-\KlV£!\l!\lU-I rllufi uuulu ur IKAKNAIAILH |”HUl”‘l Luuxr or ncnxngnqgux fi§GH cg
refmfi It aarmi; ha mid that it was mzfiteky a ma€gfi§*:’jf¢’r. v
the Stahg which was mug}: to k .
suit. Aemrdirw, ms su?s$tamfaIvc’;_z:ss431;iex:.’_'”§$f
for wxwidwafion in tbe appeal
$3”