High Court Karnataka High Court

Sri Dilip J Mansukhani vs Sri Thayappa @ Muniyappa on 19 December, 2008

Karnataka High Court
Sri Dilip J Mansukhani vs Sri Thayappa @ Muniyappa on 19 December, 2008
Author: B.S.Patil


311% mm, mm cmm ms’ KAE1’IA’I}%.E{h air

mmm ms Tm, 19% my ms’ mEs»;£;%§aB%«£§§r%i

‘rm; HGEELE MR. f?B &f1==£a*:’::;%%

t,

WE ?E:1’r;:Iw: 2:c:a»::r¢w1V%
EETWEEH: * A .

Sr§..D1']1'p      _
Sim Jagamai   __ 
Aged msut     A  

ya’ N:3″.._3Q=:, 394 u ._
31¢ _.E’:*:n§s};._ R;¢ad,.’vv .

-:’? %
cf Attarnajr

S,€_:::’ I-r§j’a;E::ini,

” gay’ 3 Raddy far mt .Sub§’1a Raadgg, msmmma}

-2.. Sri»’!m:a§m@ Mxmam,

Si :2 Kate g

2. sn:*r,s.h§=.«apm

ZOURT OF KARNATAKA HIGH COURIGE KARNATAKA HIGH COURT OF KARNATAKA HIGH COIJRT OF KARNATAKA ERGH COURT OF KARNATAKA HIGH COHR1

Sf c: Timyapgm,

3 . 3111?. Shm:&r
S! C: Thayappa,

Dual 02- Imlmnlnxn 1-nun uuulu snzanxunlnnn mun Luulu ur nmcumnnn rum-I cuulu Ur KAKHAIAIKA HIGH COURT OF KARNATAKA PHGH COURT

M’s.iI1ig:a§ga @ C @apm
S; :3 mm Aickalagapa,

flax-aymm
3;’ ca Baixznigzaggrpa

Vmkamah
3}’ £2: EvéI13;ni3ra};rp.m

Mam” umtlm
S} m Murziyappa

Rawpcndesxw 1 to Tabws _
heiariyannamlya,

§4LR.Pm>am Hubli,

V.!v1.Vcn1:aw,11Is%::ia=;}L*=;,’;.V_ » ” ”
Majargfifn
we §%3.3.53,i_Q”‘i 3I?£:i’:,1%_x5fi} _ —
R.fI’.Nagar, f * ~ *

V V ‘

….. .. «

W353 ‘ae”~%1§:fiE;sfa2.§%a.ha {d Ifi H45: 3%
R3′ Q’-fin; 35%, 5*?” Mafia

R..’E;N’agss.«t-_,

m

mm” L

~
. 5§fié%?’? art’-ara.

“-13:13 E333 4513331 382$?»-I.

3pe<:%lly we

11.

‘E513-.?I*;eI* €31’ d t Hafiz?
_ ‘j » V . _VR§’z:~V }§é::s,6?£i, E} £3.-ma, ‘$131 Mam
~ . .V ” 4, ‘Ei.-§AI;T.Laym;t, R:'{“.Naw,
Emlgalare ~ 32..

S,Ma§adw Eiurzw

Rfizi H9881, Qfl iviaitz Read,
31*’-1 Bleak, $5 Smgc,

«T

1%,. §..1′{am*a Kusmri

Wgfl S. 5: =a5 ‘ ‘2 :4 .’,

PI’-8fi53:*r%m«.s ,
mm; 1~In.a::1, gm Mam’
3% Blzmlt, «W» fimge, ” ‘

4:»: ‘- _ .

h u _V MR6;-spemflarzta

. ~ . K no-wunifn ‘

fi§lE!£1 ilf3fim.’ firtinit 22? ans? 1:15:25
inelimx C=:g1ns.zfif:i?3;1ti:&sz1.;fie*?£i;Ex_ %a%pm~_m ta qumh the: mnfiezr
a:.17;%1r.m’:::n3 n%.a%L*.::am Aédifiaml my Civil
Judge, _ KICK 29] En
C}.S..N0.i2′?t.”§G;'{343 _ firmpwt is the £.A.Ho.2
at.15,12;.2oram&fis.aune;2ure-H and em.

5′ ‘V wmizzg on fiat mwdm this day,

v _ flmtiifi E_E:.2s.evfa»E1mw°?n%:-

GREEK

~ :’::1 this Writ Fzetitimn is in am am

1*?.§2.2% an I..&.,N::s.§ in G.S,Hc:.2?fifiG!$U%

. fiyaawcl by the Cam; balms? diracstim iwue af mrgmt

ZOUKT OF KAINAYAKA HIGH COURI. KARNATAKA HIGH COURT OF KARNATAKA HiGl’-I COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH COUR1

xwfica in the rmpcndenm,

-1

2. Pwammr has fiiafi a 3111?: fax” dmIara§§§:a,.V&nd

fir vmmequantiafi re% GE m

p1a’mt, gm yatitiamrr med an 4a;p12>h?s:*a§:iz;1i.:

mm: Huh 1 arufi 2 sf {Jade as am ‘

far an arémr af :f§;3t1;&i1:1

dezcmdanm. fmm gut§xg%L}§p M% and
c mm mm ai%%;m Tim:

suit schfiuie film.-$8 sfiiatad
at K.aP:.zrm
1-zahfi, me mun: helnw has
mfuaing is gm: an

wzparta p-mmzm has am $35 Writ

Caumeé far iha peatw’ ‘ new

“V..,stt’en1;:®;:s13:* mntaxxda tkzsai in View af firm ardm pawed

mfim, thfi dsafexfiam are

‘ ” tan put up mnawucmzz am the éjzputed proparty.

The flamwei fu_r&r mrfifiifia that if itfifi wns§*u::®n is

;uu:u’ or mxnnlnm Kitifl L2UUK| U3?_i£AKNAl’AKA mun count!’ or Imlmnmxn HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA His!-I C0081

prczcwdaad, it xvii}; mum: §I”I”$§%.§’&§’J%.’i izzgmy, Emma and

&rd51’1ip ta the Enmtarmfi. af’£:I’3.e

. fidiapeaed cf:

COURT OF KARNATAKA I-BGH COURI. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?

4. Eiavjzig hmrzi me kmr& tha

pefitinmzr arid am pmaal af 3% I{£’i€fl”
find that the mafia” ia pesstm _:f<a'x=
con.sid:s:1"an?r.m mmnrrcrw {fiflf iifia O.

mt firm it nvmezaaaxy to eé2;<%;..**g:;%?m:" j11I';%'2§€'?3.i{$'fif§171

Ar's:ix::§e 22:5 ta any
mtwim arders pkmded by the
pefiannm am am whm
{km wsfiia mmesrraw, ams
of is directed as take
up appmprime: orders on the

saw. far the must: helm? £3 Imzzlral tn

/. of 15m aaici appljcameu, the
can as wali gwa. awmyriaie intmm emm
'O fm fimally fifipusfi inf.

with than akazfimtiam? the Writ ?eti1′:iaa £3

Sd/–*

W O Judge