$3 fi&§§§éa§t figs»: as 3. fifiithgr the a@§€il&nt~
glsifiiiff may éafanéant fiaafi hava égyafgight?
iitia fir ifiififéfit in th% gait a:h§fi$1a.§§é§é£ty,
?§% mafiexiaé gifiaafi $3 rfiasré by thfifdéfgnfianta
ifiggafififiat §$s% i.ew thrafi ifigéfiteréfi 5ai$,§&eé3
axegutafi my E%3§$fifi$§tf§%fEQ§&flfitA§UE»E”:ED’u3
aiagxiy gatafiliafi %i$_$i§ t sf fiwngrahip. After
§mz:@%£in§ {fig i&&£_t%r§mgfi§§§§i3tarafi saia daafif
3% tgmx §a:mi£fii$nO=f£a@_Ofarésifi fia§§§tfi%flt far
f%_;;m§H§:§V§tafi§i3g tfeeéuafiérgin, he has alsa
figgaaaigéflVfi3»%E,§§flfrR”fa# Vrawglafitaticn sf tha
trg%§aO”%§aa?;anf§§tis§ af ras@$afiant~flafan§ant
§gw§U is :h§%f»tk$&&a” wag as agrgawant as such
§a:g:a§’ni&§£ “mitfi the appaElant~p1ainti£f ta
;§§£€§5s§ thé Bait smaeflale grsgerty in the jsint
_$&§3$.$5Ufihe agpellaat, fE3§$fifi%Rt Nss.é anfi §.
ragard, tha trial fieart ha3 ciearly
thgt thé ggpallant wha ciaims the
VV§rap§:$§’§22 tha haaia cfi’ the sgreamsnt afi 331%
ZOURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR3
Ofiaa sat grwémsefi the Gyfigiaal agxeementa ?he
xarmx $0? $5 t§& arigimai agreement is said ta
égve fiaea grgfiucad. Thfi exglanatian affer&fi by
tfia afpaizant fiafi fifii %ea3 aficégtaa by tha :3urt~
%&i$¥w :2 garagxagh ES sf 2&3 %rfier it i3 aiaariy
Eff’;
COURT OF KARNATAKA HIGH COURT KARNATAKA HIGi~i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
flfifififfififi that txa agragmant :3 §:egared in
iri§Lic§t%n flriginai afifi aha fiu§licafie”$§O§tam§
ggggz amzta Ea.Efif~ aaah is ta be r§tain§&O§y*fi&a
gazshasar fi§.1 anfi 2 baz.the zripiiéfita is $3 fie’
r%taim&fi by the v%n§aE3.5Ofi$c¢:§ifi§Owéfijfléaifi’
agraemfixt fihe gmrchasfirx fifl;§V is }Ab§$i-Hfiahimafi,
Eurchgfiar §a.2 _i§ ifiaO”s§§§llahtk__ véut af tha
fifif%% £$?i$3; firiqisgi §gs7§itfi the glsiatifif anfl
a§¢fi%$r mag ix §$:fi’€h$ fiaégafifiéfitwdéfahfiant Na.é
O”§_¢§%1w%s §it§’fiafeafiant Nss.1 to 3.
‘>:4;~i~§a§:.._”‘*a:’é::.::i::’ fauzéd tmt there 13
variaiiagg ifig gh§a:;ie@§in§s, anfi tha a§§all3nt~
gisintiff’Vfi:éOO§£§§r§s3&§ tha fact cf ariginai
g§:a§méfi:’V&éin§ ‘%it§ fiififi 3% the nine: fiané,
-[fiatfisial glaagd an recmzé indiaatea that an
‘*¢:figfeadamfi §$,4 hafi pufmhased the amit
‘A’§¢%efi£%.’§§a§erty frag aef3§dant $63.1 ta 3. it
iE’§.wai; aattlafi iaw that mazéiy an tka basia at
A:”fi§% ggxgamafit af sais, axe vii; net acquire titie
®$%€ ‘mm¢va§1e §f§§%fti%Eu Ia fiffififi ta ahmw that
tha §§§eliant is the gawvwner wf the alleged
§r$§%$tia3§ ha has nmt gzafiucgd afiy dacument
é%£%§fi 2&9 Kérax tag? af tag ailégeé agraement.
Tfié Efififfiafit ix aha fiéifi fiaaumant ciaarby
51CKM,x*”
‘é/” _
42% §
£2?
COURT or KARNATAKA HIGH COURIOF KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coua
ii
3. figazt Exam ihatr the :e3§¢nfient Eg.4 has
alga fi§E3ifié§ macaasary aérmi£siah” f:bfiV.the
fsr&§+ amtharitiafi fig? faliing .¢f ::gé$ *éfié
$%§i%mZi3g tfiam. ?$ that»fiff¢€t§ §§”ha3x§;flfiuCefi’
the rafiaiwa $ ha¥€a 73a?$T” *. fi”Qfi§
{O «E as. g hf -.:g.
;a:m@a§img the gait _§:had§Ea §:¢pe$:y.Hmutatifln
wéfi aatgrafi in fiifi na$§L, Th; hams af?ras§andant
§fi,é flag &§an 飧e:a£ igusfla REC. ?harafare at
this %t3§%: thg»3§§%3i3gt”i$’fi§é ta prava that
tha guié §thad%:é_V§z§§%§f?”Wfia5 haen gurahased
fiaintig fig tfié agyéliafit $36 respandenta é and fi
£5 tag mfiga $5 §é$§éfi&fifii %a.é. hi this stage cf
§”‘¥’
iév §:fi£%§$:a§£{°u~Eh&ra waré fifi materials
a$a:ia§:§’@a}r§:a£fi ta Shaw that the appallant is
5wthg.y:mw§w2§r”‘$f “”” tée gait, achgfiulg §r$§&rty, tn
§:anfi a§*m§§%z $5 iajanctiga againat refiymndent
.g§§ hag prima faaia astabiiahad bafera the
flfifiétéfieiaw that %e ia the absalgta mane: af tha
A’*%ait E£fi%fiBi% gfiagarfiy anfi fiaa grsducafi fiacumanta
*i&e gale fieafifi, RTC extraatg raceipt for having
éfigagitafi aha amaufit ta the farest fiegartm&nt ta
ffiii agfi t§&fifi§fiE§ the traea and fur
régigntgtian, ?h$rafeza tha fiaurtwbelww is
fmr*h%r iighi ix hfiifiifig that the balaaas af
in
‘ . -/ . ‘ ‘.
IOURT OF KARNATAKA HIGH COURT KARNATAKA HKGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H3GH COUR?
an –
ifinvaaiance is ifi favamr Gf rasganfiént and
:§:a;a:a§ig Kass vii; ha aaugad ta Eh? :éE§nfidant
$3,: if ER 55%;: af tampsrary ԣޤun$tic3O %:
gragffiaé 53* the a;;:2g2e§..i’a’I1%:;–«&iS_’ g_..z:%I:*it.ed§-.iVnxW}”1§;$
favaarg
fig Fiawfifi Exam §fiyO§m§Za, E $%O5é%»ffin§ afifi
gaafi €ag$$&§ ta gmteriaéfigwigk %§£OimQfigned exdar
ggfiaag fig thé”O§ag£§w§gi@§ R§§iah is 3 wall
f§$fiflE%fi an; a§fiWfi§éASa§§:§é§§ffi§t cal: far any
O, fifinéa th&=Oa$§e§l éefiervea ta he
4 *»*=*%’*n N t””;:z-}.w’~ 5*?
$.44 V ,,,:._z_ W5. ~¢,1§r_,;
§ism:3$afiy;§
‘{@; ‘£$iFtE”fbragming zgssana, appaal is
£?a%*@%s§@V.O
Sd/-_-I
Iudgé