High Court Karnataka High Court

Sri.N.M.Gopalakrishna vs Sri.T.R.Bhaskar on 29 October, 2009

Karnataka High Court
Sri.N.M.Gopalakrishna vs Sri.T.R.Bhaskar on 29 October, 2009
Author: Jawad Rahim


fié mg S-fififi mam” §F §é%&§%fi;%’fi:KA £3″ §.&%«ss§:.,mE
§fi§E§ “wig ‘¥”§”E§ 2%”??? my :3:-2 mmgsa 2§:e:3E~3_

3E%?;§:

2″:-:3 §”€fi%’%£”8§fi smsagsfiaé siavggg: ” ”

Sré §~§JV§..§n§§§a§z:’§$%2na§

fiéagag Fmgriamr,

Sree ifiiaagaia aim; aft;-z§1 §§§F§fs?$§§€§

2&1: Sfiévaaagays 255%’-%v§a§.s:’-.;R€;§g;;£; AA *

West 3? £§’s&§’§ Raaé, Raj-ag§na’ga::;,
Ea::a%$§”&-5§% G16. ” . .V ,$,?$%:i%i¢;’§ar

gas; 3:; 5§a$§g:§%§gg gym? ,ax ¢ ;a¢aa%;i:e§kkk%

Sr:”‘§;_R;8§:a$§:’;3.:g._»V _ ‘ –

Sis Sré 3K€ER§:réz4>:é:’§:.a5′:édg§’a;,
figaé afirfisiza gE.,VV%§f&:fi”f’%gi:

2%i$,§;_§2§;”:’:;»§ 55*. E7»?-a:§§*éj,:,._

‘*§f”_{_§%$€k§ Rafgéiggagggg.

2?$”‘§:$A§e3 A S:§§:*a’:'”:’:afi§a fiaga ga,

: ‘§a§§’;§§§$§”$’%’§i$i$ 31$! mfigfiwfiéasét

. {T535s:9§’k:&.%&§§k%§g:;gé§as§: §m4§§&; Afimiaia}

fifiifi

fiézég fiéiiiififi ég féieé zsnégr fiectéagé 3§?{§.} Crfiak

= ‘_ . §§”%§;*g%:2§ ifi $§§”‘§$§§$ t%§$ asféfig” gagggsi $2 €§”§.fig§é$§§ii2%’?
§’§£&£ 2i2g.é.2§§¥§ gassafi §’§ Fagt Yfafilk ifiasgiézés} §:2d§ew’%.¥’,
§&¥”‘£§&§&§’é afié tazsmgasafitég 3-fimagiéa §§”§$ gzzégmerst is:

” €.€.%€$,E§%§é;’2;§% éaiaé Efifififi”? §§$$@§ $3? $33 XEE

ur TU-\llI’lP\ll-\l\}\ !’lI’U’|”l uvuxi Ur nngujvntnnn l’1E£.$l1 LOU!!! 0|’ ISARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH CU?

§:éé§,§’§~%,&%.§ fiafigfiiara agzfi gagisét aim gsaisgefi

?%:%g gaiétéerg ¢§?;2§:’s§ $53 53? §’%§§E’E?¥§ fifis £33; %§*z&
Qgsgri mafia :55 §§§§§¥§§§’%§;

f 5 L{_,.»
a;

“§’%’:a éaarnaé Caasngeé an §$*1:E*: gééeg %2awi§l&.T fiieé

appéiaatésg-: anée? ésnéar Sactéar; iii? 9? t§=~;§.;._’4’§$§é;g§:é5r_é%§§’h:§a

I:’:£:;’s.m-sarga Act an fiehafi sf tine partégs $fe;g:%€;%’:é::g ‘§a~:;%s1’§i:Esé5§§

ta :9m§e:.2:’:§ the efienxae.

2, ?e2″::seé the apgiiegtian %’s*s1d hearé%é~::?.i%;”S’§®$«{ ” Efia

mar; $23 afiafica fa: wfiéab £i§’*’¥”&:;:?a»:~*.::ca£$e3t5._if:a5aJ’s -iiéétfii csnvietad

$3; $35 iysspzsgneé aréi:e;2=.__§s ;§:§’§§’§§f¥é;§§:%§:é’-s;.n&e%Safiééan £33 :5′?

322 fiiegatiafiée In§*§:’§2*:*:aer$f%;s’.é?§g:§ci3:t<f'v " '

3, §r};~:_.§é*:d:s .__a:'€a;e ms: 532* grant a?

par:'r%§.$;$.;i§sé';V._ 'a'-'$f+1s:*gf_;f°;VVi_$§.,§§s'::_:V"%s* '__g;fia ;§saé; 'Fha afierme unéar

'éf firfiagz

._ …. .,……,. ruun uuuru Ur mgmrnm I-ma COUR? or KARNATAKA HIGH COURT or KARNATAKA Hscm COURT or KARNATAKA men Col

Seatian :3§'%;:§ -.E§':aé: f%§§§§§i3¥§'§£€'i€§3£§:;€.:ma§2t5 fiat shag be
£$§"£'§§$i,i§"'§fi$§, 'aa'ar'%':j§;_§;?: afifici 2%? asgzfittaé sf
afigaisefi §}§§g§i$f§E?§$§:§é§ $L§§*§$€€§@§§ {8} 8? fiafitisn

":%;e:£ef¥'%a¢:;%;-§~§§;1.%';:+i:%:.éM%_a?s;-.é;E§sis§wé in the; ma; fimrfi is aréereé :13

V 53% gyaéé a§%79ar €223: 'gtitei': mggeaéezmtwgamgéaénant.

iém gatitiasi $§§§'§§§ fifififififi ef Ea arms

Sd/-

JUDGE