LIOURT OF XARNATAKA. H16!-‘I COUEI-‘Gf_i%1$RNATAK& HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
3:: mm: mum’ 01-‘ Kamzamxa 25:1′ a5:2G;iLs§RE
mmn mm are my 0? if O ,
Tm §+3C}fi”BLE
SFg§:G4§’flAy.”..’1’V’.v.;%w–*t$:§%§’Efl%.$51.i’ gcjg
BE ER:
R, O miaisejzfi .
Ras:iz:1i*n.g;:§.t 2% may = :3′ uiigrg
.}’.g-‘3:;::” ~» O ‘O …APPELLANT
:33 O O
3333:
‘:2 aagha 3,€_9 .’1′.Hcrm111r Salt),
?e€’§mi1£55}*eam,
O ,F7:’:=.s:i&»:i;1g at :1:3t%: warti,
Ja:1a§.:a».:’A«:§cTl$.i2y«;’ Sawur,
“Bfififiqs – 583319, .. RESPEDNIJENT
Hwde. Asfivj
L Y Em RS.A. is mad under swims we oftm c.p.<:.
time judgmmt and denim dated 6.11.104 pasaad
;mm.s;e4 an the me cf um cm: JudgdS1'..Dn),
Kudlig, aflcwing the ajppmi and matting aafidc the
_. -£3_;m ané ciacree flatfi 4.3.54 pas$ati in
C3LS.§aa.§2,?Q3 an the file af fix'. Civil :.Iud§s.l'r.IZ)n},
kfiuzz I
roux: OF KARNATAKA HIGH COUET KJRNATAIKA HIGH COURT OF KARNATAKA HIGH. {IQFURT OF KARNATAKA I-R6!-S COURT OF KARNATAKA HiGH COURT
'% Rfifi. wmfixg am. far admfasisn
Cam cielismxad tha fclloswing:
fim appeilam.
C9125: fw rmwry $3′. aiéé’ of mm
in rmfit cf the said suit was
partly as d an
rmpnfiesrif: of the suit
dcefinecl :9 want tin:
af mnt. Agaixmt gm
the ma 361121, the rwponrlant
gm mm and in R,.,A.I’Ic:.aB-3’04.
sf the iawar a§peflat-3 mart aihwed
am 33%: mag the juamen: am am
V tbs ma} mart. Hmm. this apml by tbs
Efiihazvehmrdthefirfifiaumelfizartlme
partim.
34,. ‘fig suhmisafitn :::f the Eearfi Counsel for the
aypalknt is that the: apgellatae muff: ecxzrmmittad an «tor
‘/
E
L’)
O
U
I
9
I
§
3
as
§
II»
0
’52
1’3
0
U
I
‘.2
3’3
*2
5
ll:
0
E
:3
O
U
I
S?
I
§
5
4
E
8
‘E
L’)
0
U
I
9
I.’
E
E
5
§ if
a.
5»:
U
3′:
9
3′.’
§
5
3
‘E
:3
in mww am apyeal pmren-ed by the
aukiy rm am mum at? the guii;
Bmimfimn 33$ in View sf no I-gash’
mm the aim} mutt; L
mat haw rwafiad & V’t1*1v.f:..’azy§_<:}Vfi;'::;;%fi't"t:i1 thé ' L'
qwmfian 9:5
Cszzxumak ffif the quesfwn of
fightijg, :1;§§% mm {mm 1219:: auit being
mush as, thnugh tlm zmfice
wag 13:2' gfimi by the appellant in the: year
was ma fix the ymr am anawing afiaer
azafi t21m*¢f$r¢ the: leaner amwtc court
akwsed the apfil préerred by 1%
":1:s4;;e< 'néi§¢z1t and 35%. aaéde thus juéwtmt cf the maul'
§uEn%.§n=31§g}fioftE1aa&1wa.§.d51zbmiaa§nam madefl
have gmm thraugh tha fiudgmnw fif bath the cnurta:
wlm m$t}'marvatwnfac'mm,wfichgoagai13atthe
3%
E
:3
O
u
z
9
1′.
5
5
4
E
ll»:
0
‘E
8
u
I
9.
1:
E
3
§
lulu
O
E
3
G
u
3:
Q
1:
§
I-
E
ll.
0
‘E
:1
O
U
:1:
‘.2
I
.3
§ \\
:2
O
U
3:
9
3′:
3
I-
E
IL
0
E
:3
O
ayméant. 621:: E the fmcling -sf the ma: €LT<:j:£t:t:?£5«b.V:1::':;;1t
thare gg mt: mama miafiannship zaexwm;
was mt quamfinsaé by {ha aggmfiant
mm”: has aka eemrredj Vb tlfié ‘view. _”%§a1t@ this’?
trzfi mmrt ?.hatthegt.1@l1&n,_
1am}:3:’d~t¢1′:a:et and thc
factor is that 0%’
the 55.35:
1:: 1% fia’u,Bt,A’;:1:V3″%uch plea was mm: befcre the
flmufi? dam mt prevent: the appemte
the suit mean it is feund that tim wit ‘w
%’1’fiA 4% plain &.dJ”.z1g af Suact1a’ I1 3 of firm
_L?n;tn.i..:a:é.§m:’: Ads, 1955 makes mfm pmition clear. section
V. gides that “away 52.1% ixstihxted, afil
” – am an appiimtim made aftxer the: prescribed
a1’l:&ngh Emimtion has not
bfififl mi, 1.2? as 3 defencefi
againat the aafi
%OURT OF KARNATAKA HiGH COME?’ K§RNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT OF KARNATAKA H36!-I COURT
3, Tim kawer appvefiata mart baa
the abam }’.’fi’1:3’§f}:.S«3′.(311 af 333: and the suit ”
has ham ma ts: be mm by E:i;e:a:i’£’:::.?.ir;:xi=%,’,H ”
1’15: mark: in 2′.%ia. apfil, Ham; it «. O’
3:1. ;_ hdge