Rf TEE BIGEE COURT (BF KAE€&’E..¥{fi.$fi’ BAKGALQRE
DATED THIS THE 14′??? $8.? QFSEVEERQER 2869
BEFORE
THE I-R’3§’BLE 2%. JUS’1’ICEfi§’IGK B. KIKCHIGERI
Wm” mnnon R0. 2996? Q? was gemcm}
.§;5.’.3′;.;:’*%
I. SHEfi?H& ?RAKR$H
hGE§ 3? Y&R§
SEQ LETS M Q SHfiRTHRRAJfi
3 8HfifiTHR Efihgfifi
fifififi 35 YE&RS
$f$ M $ Sfififi?fifiRA3
BETH ARE Rifif §Q.6§f5§
$§fiEi?§§3’s.?%?s§L??.A
mahzskn ‘€’.RL§.f§€
CHRfifiR§JMR§AR 3ISTR£C?. … ?EP§?§GflERS
{BY SE1: ‘3 A §{P;R€.,?Ism?:.IAE-fig ?s§’i?..g§
RN13;
L $Q&$Cfi&fifi
&§§§ ?§ YERES
fiffi hRTE SH3KT%Rfi3§
2,. a £2′ gm
%§§§ S1 Yfifififi
am I-%I£§I!€,
Rffi? flEF RRJR FLG§R fiféb, 1%?
CHfi8’§’Ps;’£2’€ 3’E’REE’?, §{Q§.§§.§E§2&§.1
$HRH&ER§RE&GfiR SE8?
1 ?R&¥KLIK &HRATER§
fifififi 5% YERRS
fif Q R Q $ERX?&&&3§
H…” ..,…,.,W..m ‘hwfl wwmmawwmwasmmfiw. wwams mwmnm ma” rmaawmwawm Wifiséw UUUW? 0?’ Wfiaflwwfwafifi. HWEW fifiim
§QHH3Gfi M$NHA§RA§
Afififi #5 Yfikgfi
SEQ x G $HfiETHR£AJ3
MILTG§ §EL¥fiRA§
Aags 4% ¥Eaas
S! é ETQ 3HA§THhR&&§
JAKE? SK£H?H$ 3 ASEE
AGEE 4% YEAR3
¥fQ VIERL ¥§LLIfifi % fififli
§I3$IQfi HQSP£TA% €0%P9U§D
OP A§B BR%§€H RE Hlh%8 RQAQ
KQLLEQEL
Cfififikfihfifififififik 31$?
VI§CEHT Vkfififififikfi § KIRZGA
AGE? 45 YEAR$
Sfé SHE§TRfiRA£U
aavzs sHnw?EAR£sa @ F§TT&
REEQ 45 Yfifififi
fiffi EHAETHAEAJU
ifirg IS EEAQ AEQ fiESF@§BENT§ 1 T% ? ARE
hRS.GF §E$E£$E§ §~3
Bfifififlfifi VIBE CQUR? SKEEE D§?E§ 2§.§.2fiG§}
R~1, 3, 4, § Afifi ? £RE Rik? %. §$.?§%§l§
k3SE$SME§T fifi.?f?§S
SfiEfiTHE N§h3¥&, 13? HR§3?ZAH 3?R£E?,
E B RGRE Kfibhfififib
Cfififififififihfififikfi BES?RECT~
IR
$KIfiKRR§NSfifiK&
fifififi $3 ¥EAR3
flffi fi?$ E G SE§KTKfiRkJ§
?REVE§Z
BIS LA?E §.Q.SHRfl?HAE§3$
fiéfifi 32 YE&RS
R”? E Rmlfi ARE
Rik? §G.1!3$9 TRZVE§E §IL&?R
&fi5fiLGRE RG33;
Ei’tm>!””‘L.V\LEE'<«i§l'"\\'»'.(1"VB?V"x\d.¢""'|3 as ffl¥Wm£4')i ts %.nm.o*«
:
9
E
3
3
E
0??: I.E..I.C.. SCHGQE.;,
KQLEEGAL, €%RR:.?A§§A%3AR 333?’.
{K-4 8?: Pb-13 ARE SELETEQ Vfflfi
CQUET QRBEZR EATEE ?3.8.2G{‘3§}
ii, 3 Eéififiékbfi.
Afiflfi 35 YEAR3
$33 EATS M G S}€.§.Pi’f}{?<..R.§.a3{§
KKK? S C $"E'REE'f', HQKNIER
'1"E§2?.?€i}i}fi. 'I'?«.§.;UK
EfiJNAGAR §I3'YRIC.'T. . H R5§?{I?§;"BE£H'§'S
{B3 $RLE:V.HA3.A'}fRHAS§¥?A§£?, AE§'i?., ESE RS3.'-'"1';
TEES WEST EE”£’I’FIOfi IS FILEZI} Ufifififi ARTICLES
226 RN13 22′? GE’ THE CQ§~§S’?I’P’£.§”£’I€}I%3 QF INEEA ?Rfi.YI?~§$
TC? QUEER Afifi-‘E THE GREEK §}’I’..2§.5.§9, 933.3533 5′?
THE CIVIL s3}3¥.3GE {$E;..i’}Fi} & J}:-EFC, KQLLEGki.= QR?
EA.I’~fQ.1§, I3? ®£.N’G.é§.f§€, i AbLQ¥ IR.¥€Q.E.§ FILED
3′? THE EETETIOKERS ANS ETC.
THIS ?E’1″I”§IG§’~3′ CQKIHG GR 303 PRELII=£II*¥RRkY
EEARIZVFG IN ‘E’ GEKEE? $14213 E3311′, ‘FEE CQEIRT M33133
‘Z’§’E Efibirfifiiflfi;
QRQER
The petifiemrs haw the arm’ éatad
mm Civil Juag (srrmg; mm an I..A.1if¢.1’% in
as.m.~..4:.;2mv5,
3 mm by m Gear: 9:’ the
2. fimfwmefthaaamfizbriefamfixatfim
£62
%&5m% fiifi iiw auit
rlfihuditsw Vw’¢h.W”W;X~”t*’¥-W mm: 8%m”‘lH\&\)li3″”QlB””6SE’&5l'”& Iiiwll WMIWNI ‘Edi l’\.l’l1’h§’l”‘lN”I\.l’% l”II%Hl”¢£ ‘&..p\J@&’§.
£3
paratinm aawate possassimx, miwm profim, am Th:
pefifimmmmdeanam-mmatizxthepbint ahattheyara
.HiI1dL1$. The petitienma’ side flied §..A.H<;.14- amkixg fine
ntcf&a§hmt&r fimttheym®
Chrisfiam and mast Hixaéuas. "I'I'm Triai Caurt, by its
order, dabad 3€3.€:.2CI39 dismiasevfi §.A.Ka.l-4. A
by the sam, this petifian is pzmazsteni.
3. Sri T.A.K.arumbaiah, ting mm wumal for
the pefitiannm-5 auhmim that thm-9e am mmugh nzzmbu
ef dmcumnbs ta show that ‘aha yetzitfimcm are
, He submits 33$ the Wfisfi
rhea they have min—Ma’£:eé that they am Hinéua am:
thsi, ifgimn anafimxfitgr, thcyam in a poaifimz tn
subsztanfiate. aha-% ciaim ef m’ Christiarzity arr
5- 11:: the Chffitiar: ea tyg fie further
s21&ihs that themfimhe was mtimd by the gefitianma
flan-in-«
whak df the afidassrit by my sf’ .;.;
wig
REM.
§5:”tes6’91zx Wwwzmw ~ee«;:»u¢ \V\m%muo«w.maesimIMw~
§
§
i
f
g
E
3
E
3
E
S
4. Pm’ mafia, Sri Rarawnaswamy, mg k:a.rmé
mumel apfirirg far the zwpotrdents sumim that the
mafia’ cf the petitixmw R’os.1£. sad 2 was mam’ the with
cf Sizantharaju. He suhmim that the xmpxzzfienm have
stated at ‘flfifi earfiaat pesirrt: of time, i..e., in Emir wrfltten
afatilt that the petifietrw was Ffixndus. He furtlm
britm ta my mticc that m dosumntary wfifianm is
placadcnthermrfimshaw tizattkpetitiomms
cazztinua has be: the Iiindua. Ha has 9.235 refiasci an that
fidint :;f the Honfile Summe Court in the case of
A«.IEN£}RAPRASfi.DJI 1?. PAHDE & ARR, V, swam
KESHAVPRAKESHDASJI N. & QRS.., rusperbaé i1:11’s.IR
203′? SC 806, whwfin it E: haid that K ax: appifmticn
wiixmam, it wuufid mum aewinus p-ajtzfiine in the nthm
mrtyg ifsrm, film mm ia liabk ta M fifmsmfisfi… He
hmaimrv&§w¢::x1t2mjs_zdixtaf1:heir§::n’h1a.&pac
Qsurt in fix mm of “vi£3’?AEAI & GRS., ‘.33:
FABMAIATKA & AINIR, regs:-fad in $32 2969 SC’.
14~33,whm5nit¥m1mfi&%:{i£iuxmttim§a*ab¥etaa1bw
Wmmmmm mwm a,.mz,.iém” W mmmamm WW cmmr W mmwmm WW
U?
…w *”QI”NW’ val:-‘mu mums
6
thc amxémnt agglicatian afizezr the eemmmmment $2′
the ‘mlal.
5. In the irmtaxzt vmsseg tha merxizm:-::1t
applicafima in fiksci eaten. befizsra film aw-mmzemetai: af
thetr3’a£. Asthmw’a5n:3stayiz1th?Jswritwtii:ian,thae
pat:itianm’ ewidamce has bqun ‘m the i
‘I’hm-fire, pxnvisa in 01% 5 Rule 17′ afCgF,C’ mm have
as applicatien for this casa.
6. ‘Ta ccmfier tlfm petitian, it ’33 nwwsary ta
refer M the €.iec?n?mI1 af the I-K.-::n’b£a Suprem Court in
the case af RAJKUMPJ? GURAWARA {Bead} Thr,
L33. V. we. s,5;.s2s.RwAm ag cm. PVT. LTE. &
33513., mpcrrted in AIR 3&8 8% 2303, wifmeixz it a
ma fix: the pz%mTa1
1ib~wa1Iythaut§ms&sa%i1tmhe&&eaflm*tha
am m be &}};,$’*§”&fi
ccammzmmtnt 33′ tfw aim}. $im31ari_s,*, fax the me sf
SUSHIL KUMAR JAIK vz MARQJ KEIMAR & Am’-E.
remrted in 200? AIR SSW 4441, it is mid that tlw
fiavisa ta Gram’ VI Rub 1:2 affififiy hag 22¢ mam 3:’
351%.
‘Kw E..¥£”‘nN.JJi wuugm. vs’:
§
1:
ap§}i<:at'1¢n far 1356 mam, when the has net
m . The rekvant wxayafii af the mid
judii is axtraetafi hm'ai~:1hem:-
%
‘I6. mmzewcgfthe
qrzineawwznarimmsevezzxrwsaszaesiwzvegw;
é w£®mmsrmyethmn wew£qflw
§ z:2ewzrm:2wpmzx.ama0rdsr5,Ruze1:mfmwPc
Mswnmmaf m&wtdwkas2m£yet
w ”
7. 1nthecaa&0f3u3hߣa::mramn{aIag:ru;
Mam:-zmmia thattim ., %
xmmtbenmdemmodinfimfimitgfisazsgaammxahug
i ‘rim E183. hmfim 9f’ the suit, sf Wmxwsw,
fifi1g& mfiadd@figfi The
onlytmttlzafmraquimdtebeappimwhiiasaymédmm
far the adjudgcatian ef rm imam filfrzg fir
mrmidemyhzg in 1:233 mzit, fir
HEM.
WW”*’WW”WW”W H w*=x.’=”wms wa mwmwwwmnmnm gunman wvwnu vi” nrmngvmxmeum 1¢”‘an.’rI’r uvwm’
wwtt<"'m vane wmvmrwommm «awn
8
m1fit£eme:nt,fiany,a3pcrth:§~iin<iuLawcrasfirthe
Indian $13.c:amsi.a:1 Act
8. What canrmtbekaatsigiit effin timtfimsuit
imalffi eftm year 1999, Wmch Tm m1 as
G.S.Ho.41z’2@fi5. mm, for ma fmzit an t.§xe’u* mrt, the
rwwndanizs haves: ts sufier flag They
dmwmmbemwmamdmtwmafmrmy.
9. Czamiderirzg the age am’ the suit {199§},Z
deem it meesmaxy and just. in impme an exesmplaty mat
Bf Rs.5,@(}]- Qupw Fiva Thu.2sa.nfi wily) an the
pefitianzm The sazm ahai} he mié by the mtitiemrs is
the xfiycnfimm within twat week Rom today. It “Em
mafia elem’ that firs b¢ne& sf £2513 grater shafi mmiz:
fieé m the pefitzimnws truly iftiw cast of Es.3§GC%}]-
’53 paki :6 the rwyexzdmta em wagim mm isaay.
E8; In the mafia, tlrzfi mfiftizezfi £3 allmed.
2: smfis ai}3we& an ‘sax
HEM.
I.A..§§z $17′ .’ I ..””
§
11. §ee€il&$ ta €§%fif’E1% tihat ma rmpcsndenm am
at liberty tn file their written smhema 29 the
msetxfiedplaintazxiitisaisesowtstimtn miccthe
ccn.z11m*c:1aim,ifarxy.
Sd/-
IUDGEL
VG-R