High Court Karnataka High Court

Mrs Hilda D’Silva vs Davind Pinto on 26 September, 2008

Karnataka High Court
Mrs Hilda D’Silva vs Davind Pinto on 26 September, 2008
Author: B.S.Patil


‘”-‘H-‘”-v*’ ‘-‘-UH \-vviru Ur” nnnmnaflnfl HIUH LUUK! U!’ KARNATAKA HIGH COUR3

11¢ awn mug’: 01? KARNATAKA AT BANGELGREVVA’

mrrw isms THE 25*” DAY 09

ma HCMBLE MR .EU31’§i?E:B.,zS.PAffIj;A* % 2 %

WB’;I’i’ P§’I’I’IIQ’£sT Ng.m§;§f

0:? 2393:6354
BE’i”\’is.”flbE;

%;’e1z$.HfldaD*’Si1va, ~
§:%”cMr.Sy%vn§9r 1§”,SiIva;””‘–.Z”« %

“Sflv2;’:?i11a”,__.I€3:z;:s;’fig;g!:5:v %
Byeupam Rasad, ‘ ‘. V

PETITIGNER
(B3-° Sn1$,’2%=§R,Bv£an€E3i2. fess. n ‘ ”

am: Efiizzfizesla, %;a.da»¢m§%y

Am}: 5

‘gsfagsaag

agefi s.?§arutési?,3.’§%¢at*3,
F.fi§if3i% g Lodge,

M Lkfiiflmflflfil

‘i’.P1nla:::,’
‘ ‘w_j#,:%’éa mi knmumtaprfiim

3.l%*Ir§§’sbrc’zm Lmfsafl ‘ Eva,
aria: Emdim D’Si1r;a,
mam; ‘

‘-V’-‘”‘ ‘-“‘ “”””””””‘”‘-“”‘ “”‘-“V ‘-‘-N-3′” ,.¥{lf l\l-\i°£lV.HlMl\I-I Hlufi §.UUK’ UP IKRKNAIAKR HIUH LUUKI U1′ KAXNAIQKA HIGH L§.3UK¥ LN” KfiKNA’IAKR HIGH CUUR’

=30:

Bat}: 35% Residing H D,Ne.I§-339.59,
$111553 Sample};

}= Bye-pm Read,

Mmgalerc-2. REs9~a1smr§:frs% { i

CB3; fiémf S.S.S-Iipdhy, Advccm: fer 4′ f

Eitaswndm 31:53.2 nobles
$fitiii§r2;<h':V:"' b V.

‘Writ Peiitiocn E7 of
the Cmfittzfian ef India a. tic ngu’asVh the hnpwd
mafia: fswvzi at in Emma
mmzs rm :hg%§1ear%%m: I_?§1@21.._CiviI’Judg: (Jr.dn.) at
A ‘ §gJ ¢fi[A: £5: ‘ ‘ immmg’
tifis
pctitimt is to the order and

‘:4;=?;§,é%:’£3s%paam:a at cam No.4?e”z0G3 by the lesznsed
.v{§i.\fi1§VI}2s§!i§.e man.) at mmmm. By me mad order.
j gm % zrgm; has my-.ma the ebjaonlnrns filed by the

‘ W H K fighter-peminnngr” ‘ herein in tha wunarrfl pmczecdings.

T > §; getzificmecr herein is the jnégmmn debtcr. S112 113
szufiwaszi adwue in Q.S.Nos$6J8fl¥I§91§ As per thejudgw mud

fiema, ?fi»is§seI&t1:m&h;ep-flienelrhadencraaachneedwontimsml

wshwuia pnypezgr andpuztw illw c md titemferc,

%

-M–‘ ‘ -v- ‘ \-vwau Ur l\.l-\l\nIHlMifi.H HIUH LUUKT O3′ KARNATAKA HIGH COURI

the was was mquhed ta 1:: demaiished md the po&esfi:j:§_;’

am Samfi as he énfivmd :0 am pimm
mé damn: psmgci by the K a
‘ma a.a.::~w3mu2 am fiied. nu
{3;.ngmmga1exe atimsed ap:§ea1

éated 4,,L2aaJ2. Appealwas find
agasng $313 the Courts “at
mm-m by this Ccmrt can
:m..2.2%2%2s§ ma zwmdmts hamhz
in E.P’.No.4′?!2008.

Em %i::;af§§j%§ams swung’ inm alia that

V she E §3§¢c;£i Lme Pefifion bcferre the Smmne
nmdad thm time.-. was rm mmomlunmfi:

:::{g;;r;§.ig¢h mm’ a :0 he zmwved. The Cow: below hm

” abjescénzas find m1:hI,g that no: maezial W5
E0 Shaw £113 my znfietzm’ ‘ 0Id&’fi’BS obtmfi aaymg’ th:
“if md d::e.r¢a.. 1’11: Court befiaw has also fmmd film the

” “VVcmmEm mgcd aaflng tha time Wm :19 rmrcaaalunmai mad:

by&¢§c:finmasmdmtb¢ miszwifitaeamsmmu

%/