High Court Karnataka High Court

M P Shanthamma vs M V Nandeesh on 19 January, 2009

Karnataka High Court
M P Shanthamma vs M V Nandeesh on 19 January, 2009
Author: Mohan Shantanagoudar
"0lWtI"-uwwmgm we uauvmv-mm-n Iurawwrel -us-uurvuvuuar war: nun-nnizirnurjuua-1 uunwgauu 91.

xfiififiifiaaaa2?a§KaRmm§KaAmBgmmugm£_

msrm THIS "EH E: 2% my QB' smumy 2@£;a*§[ : 

BE§QRE

THE: HQHELE Mxmmxam MQHAH';:3HA§'1';gfI5£3{3I;fEgfiRiV  _ T 1:'

BEEP NQ,24;% :39" mg C E xxx;  

Efiflflfl!

1 3% § sfiAk ' 
A329 4% yang,

2 §~z :3 5§.RCi7=3,?%:  *_-  §    j
firm é§'v:3E§R_S'? .v  2    

3 E P §gEgg in '_ wa
RSEEWé2_3EAR$}  ."

4 E ? I@.E3 $-L7-L§.  _
mm 4G 55521.35? '

H E: Msgmszgmméxa» .,  " 
    ..... 

LE

MVRLL QF 3&3? ?UE”Ee.$’§§’PsI{Y 5t

. ‘ _ i.<-.'%;TE sazfagm
" 'V . '§.,;'';;*3T L :2; "§*«5§.*;:*:::;:»: $E'

__:i~;;::::}, £"'?.'3,f2,,
5_R.T_.E?3RG~Ea§EE?'E TEKPLE aim,

" ____ §€fi..Z3a;RBA33 Memzm,

T .' 1' wscmwa? me: .

. .. £m:x:Txaxms

“:,E3€ seat: 3* A E€Al¢15.§_J’£+fE.§.Z:’i:E-E, A§.?’Q2;’fi.’E’E5§}

.- -…- ……….. V. …-….u-un.-..–. rlnarrl uuvulu vr nnnaunannn ruurr! uuum U?’ KAKNAWAKR flflfiéifi

333:

fi.vT§&§2sEga

55% :§§§3 §%3fiT§££EK%&Efi£{

ASEQ 42 EEARS;

RXAT N@.i3fi, yaw ws.:a,
vmxargxgégxag i&¥Q§T, VMM : =~,g
T.N yaaa RQA3, fiRZEREA§”ESfiA3T% q. W
maem. ..

‘-._..}.s£$vu§fiE:r_H£

gag 331:2 s RRVE g §gR3§BEA,m_v Q; §BV$£, ESE
fiffi} “~ =”” VS “. ‘”‘*

@313 HERE :3 33:23-a;3_4$§g§g GE EHE KR

ACT l§§§ asgrgsy :32 magma fix, §.a.@3 yassgn

IN RR.§ETI?i$fifE§.%ifQ§ &§;$a3″%:3E 3? TEE :

ADDL. aIgT§:sTVJ¥aE;.g2gQga,-?ARTL% ALLD§I§G

THE EEVEEEfi§”§E?ITE§§–§§§ $E?TzRS fifiibfi £33

33333 mTI”9412.§§*§fi3$ED’iH’aEm an. éé§fi3 Qfi

wHE FILE 53 “E2 v gang ‘$IVI& svmaa, {&Rl§g}F

xYsaaE,F«$1sM:g$xRé~g?EE» §2$:?:s§ yzzgn wig
2?§2;§:}’$§~€HE–§R;§¢?.:g§§.

,i:fi»§§s I-ma?kr:;é»1vuzm an FOR gismssmn

‘§*I-11$-.i3.£e.’i?, $33 S<3'i;3'7RT MASS» Tm §'°GL§,®i¥Ib3G=:»

GfiB£§

fif mats fmm July 2933 m August

{Em rats af Rswifififl gm' are pazfi by 'E138

' 'ta {kg rmgfimdeng flzmugh d Emfi far

E%fi:és !§nm&mfi avg: by

mzmmi far Qua fititiamm

VA

Itaxsozvupu. nenznwnrmtt -mwwwarmw -can anruunwl-Ina1|su"I ullurli \a\lIJnE Vii! i\n"'\l\l£VtIP"'!;I:fl"|l'\l'1 f!l\3I"I 'uh

3

in Sri. E13. Ravi leamad fidgxawats far the rwpmfiggztt in

tiw Claurt. 333:3 Mme is exempted by the raspa:;§£::§it?§

mumeifi

2. Beth Elsa imam

ardeir cf the Féavirgimzlai C2z31;1*%;4__m.&«t§?z?fi”in

?€:’€§tii:%§i max; €36 may ‘m ski::’:::3jeg,:: mgm sf

time iii} thg ezzd 9%’ M vacate
fix premisea, En._vi£W;3.f méa at tha
Bar by as this {hurt
{isms patiticn, tha
artier 7: z3f__ ‘.3;ia%tfi:::t {hurt} Myaam in

R.R.P,I~!”§«’«;’:3}:._}f}:§’3§ be mfifirmaé.

V’ ._ fallmvirg arcier im maa:it3::~»

T’he mdmmxt aué mam» cf

A VV ~’ Q’ F333′: Adéifi Qimtrict {‘.§a::m-t; Mysare it:
%&& fl&%%k%;%%§%%.&.§fmS1;96 ém m . Tm manta-psaszsnmm

L H A fima m vacaie fine grmiaea an the and ar
Amy mm. The mmm max: vmunmszy vamiza the

grfisw azifi fimii gay rants k. TEE rents far the

P

…~……u vr nnnsvninnn mun QOURT OF KARNATAKR HIGH COURV 0? KfifiNA’¥”fiP€fia Hifiifi C

4

zmnihs ef Ncvember 2&8 ami Eheeambm” 215638 argg alga
ts) w fiaéd by rim @tit’ianez’s~§mmr1m m the

wifllm’ . mm nmfiéh fiéfim méayx The ‘. ‘
bemzrag’ 3}} mg getitjzéizasra :3 ¥a::&a%a. :§m% ‘, & x
be am by mtifiarmr am’-4 *sv”§,.*:}12″:1:”‘5Vas.35;’*_;_*’ A

43 in cm af aimm%Fa:% 9: §3¢tif:.1»Zo2’3,
quaatérzrs cf mn3idsrai$§£:– cgf flat arise.

Ijflhllu IJ\§I..l§I.JnlIsn..m.. ._ —_. – .