High Court Karnataka High Court

B H Raghuswamy vs Gurumurthachar @ Gurumurthy on 15 May, 2008

Karnataka High Court
B H Raghuswamy vs Gurumurthachar @ Gurumurthy on 15 May, 2008
Author: Jawad Rahim


:::–;§3§’m£;rM3§5: E»%F % f
mma ms ‘mm 1523 my mi my ii % k

:~zmm§.£

$93:-:z’– ?§:1’mg:z% ms. 333% Q§*%%%iggs;§%%GM-Ag

sz«:’;m@1~z’:- A

mg §£G§~§J%’S%f&£f£¥;[
Sm % ma,» k L L %
AGE§ z%§€.%””Z” %2″{;E2%.R–*$, L .
R; «Q ‘T’$§RE.Eif.&E*$§;§€R_
mmmm.::z:”;:-5; T- am zézmrcrr.
L A 1 % L …PE’I’fI’I01’¥ER

gm’ $3: 3:; R m:*;§;u1’aa,_z§§.%513v@sfi%%a%*E}

.—-.u..~.-……..

% azmtmumm,
afim 5353;’? 4:3 yams,

E§§.§§§.?%3é§E%€;%’
“RE S%fiDEI’i’T

@332? Pfifififlfi FQLEE: uzqnm £iR”£”I{3LES 2%
2% 22? mg?’ cm: ; me name mmrme TG
Q:;IA:e2.=;§+§ SEEER mmm $.2,2ma Ki’ AEHEXURE – G
“$955333 $32′ ‘1’?-IE Lfiagwa 921.. Dwmcf JUDGE Am

ms? E, 5: I as: Exgasx Imscfzms av
fiE€.§.fi:R§2%a’Z”: mm. gamV :3 magma

W

vxvxvuavx so Lunoa HQIH vxvxvwavx so Lanoo Hem vxvxvnuvx do umoo Hem ___V_'””V”””” “° “””°° “9”” WVLVNHV” 5° “5”°° “”

this £339′; 2% mm &d& tk faEawi:rg:-

<3 22' %

iéfém hm

aaamma R V~ :3 Pfindpal

E," "<'.Zi§it:r°adurga in

32mm: éildgs ma ""::::k'~;'%.-flV!.,fi?:Q3#§:'T -4" A

E-X:§8;.<§§§f'3,fi35 ; mmtravtmtinn

sf

that tm peiitinnaz" is 3
fie an awm 'm mm» vehme
is gay a mm. of Ra.75,om;- with

:23 the In t&

— §%*{§,;s?§.::.& he §%a&a:1 my mmns to pay “aha dwmc

_

‘ ézriafi fiaurt mnductxfi the mquixjgr as rm1u1rfi’

::§m§z $2″ cm tfi &e:¢;~m:m wmtmr he had mans

is pay’. Sygxm mm}: mzqnizfyg the uiai Judge found that the:

$2»

Efiitimn mmififi an fear T’

V)|VJ.VN8V)| :10 18003 H91!-E VHVLVNHVM :10 LHITOD H
V)|V.l.VNHV)I :10 RIHOD HE!!!-I VXVLVNHVX :E0 .l.8flOD H91!-I VXVIVNHVM £0 13003 H91!-I

vr .u…..w..M niurl was. ur nnyujlnlnnn man couxr or KARNATAKA HIGH com! or KARNATAKA men COURT or xAaNA11″(‘f?3ia” me:-: co

% ~§;3¥”55£§ét,§§i sE,:’a”:A V ;

pazaamgy mm rm aarmiza anfi steam _
ki §m}m§.m§ which mfisurm ‘ ‘V
2% mmms am simm in a agwggpea
2% gm mm $5 um zmfm af %

flu: the §ze’:~”&?.”£.:37;::2§w:t* had ;,r4w family

wag ware as me ma

5′ “V ..

t Em z’::.:ag¢:n&ma samurai: and
mmfizguafifig “§;§__ ?%§$:§,t% :’m’tim agaéamt mm, if
p a Awizzat the said

flfdfi”, ‘fit:-urt.

tk pefifiamr placed rehanne’

cam am $11.: em @fMag’a:r v.3.Gm*ger

reparfieé; :39: mgygzg imam 1:39 1::

{Lauri has bald tkti: fl’ a peman Gwflifi

iiijfiififi pray;-gr, it manna ha eomfiezrad

‘ agd flag Smart canzmi ax-aim’ dehe:w%n

fig/’

v>Iv1vN_§y>1 so wnoa Hon-I vxvnmaw .

neeés :15:

or KARNATAKA I-HGH COURT or XARNATAKA HIGH COURT o1= KARNATAKA was-2 COURT or KARNATAKA I-£|G§’§ COURT or KARNATAKA HIGH co

is muwai fax’ éfge gefitinmzr _

‘ma %%i’z’l;i£2:§K§E§” hag bmn i.’:.r1a’5B%e me ggg ‘4 ” ~

jmirla pm

m agmgiaizz jzzdgmmfi d;a?st@:”3’ ‘m@§$'””f!§ er

meanag ifl §§L§;%$ the sziepraaa was

juaszm :32 32:; aha: me ms aummtmt

mmna mvgfi to pay.

r§ azizfs” $a1’z”_ in the fem:
jmtifiable and
%k:.1§§;%§;;;;2L%g:mg;~s;-cleaner baa share in
tile jmxzt ” fa £3 21%!’ that what

2:9 §:4::n:::.«ici§mc1 hm mm dam by the. trash}

im sgmixfifi fnfiérg about mwm af

aigfiééggilw raésa mmnegs ‘£9 diwhsme. the flwme,

Theaame7s

Em Wat gatitima $233″ Rah imam is

A ‘?:i.5m§»;:;,§s;£§

sd/-9

aha” I udg5

82.3% it it; :}L§*_.g;t

.. II-£ \1’)lV1VNHV)I :10 _lXflO3 H9]!-i V)IVlVN3V)I :§O .I.XflO3 5

1
§
3
2
E
)
§
3
C
I
1′
C
C
3′.

C

-I
5
E
4
E
I
E