High Court Karnataka High Court

Neelakantappa S/O Nagappa Setty vs Onkarappa on 15 September, 2009

Karnataka High Court
Neelakantappa S/O Nagappa Setty vs Onkarappa on 15 September, 2009
Author: K.N.Keshavanarayana
I-.m*¢l"unV¢a.I£!rall'malt"Ia\a"M !EI«'&Vd|'lW¢ "'\w¢WmP'0lWFMW-Vnd9'Wr- !£'&lP'"&K%QWOZ"'%.|i$0"1lziVaU"'€$'. flkkfiwaiffll. '%rxa"0.9¢6P'[§:;9?&'Q4.§' 'Wqflfl %"%:5U'"%,K'Q'fi'Wfi"'Q%4"%f@"'@ fl"C§"§N§"'flf"Wn'a3"

:2; mm HIFEEE CQUK? my KAK3a¥.§.,TA,?€.%'3.. A1' BAzsrGAmgE1 __"",

nazw *1':-:35 trim 3.5"' may 93 559225:-$33 2_C§'€}'§~     

BEEQRE

Tm Hm*sLE rm. msrzax K.£*3. 

R..S.A. 2~m:2@3'a:.;2sé$._ "--

Emwzm
N£ma2<.aN=rAP9A sic :mc«g,§§;m.  
mm A293? 70 YEARS "  %  V '
R./AT mxmm swam ska;
zamsswzram '£'AI;.£3'K.    

 ::~Ia*3s3;..'31;:,,~-- 
smm mam      

:1  32¢ §iEE:§§i.<;2z5rrA9§gas"'
wfa Zi'.fi&§§IA$i%£B.P1+'.3§«R.§Q *¥A's.§~.§TI.§3'EIR.§
33:63:: yam.' 22:53:33:  *:=.;=§;.am<§

2 JAy*zAp;~:=.a;x " _   
sic NmI_@;:::a_zs:TA§m'A._ " 
AGEQ 39 EYARS

A3 'E}:.uV2"'fi:$mT"* _

 5,«i0i'» gmrgaaarrragya
2";§E_i"-.3  --'3?§,~mAas

 " V ' :3  ' .  AT

 Ififfi Nfi' a??%
 AQEE may 32 mam

 15 

' aaéfa mmxmayya

 2 22:3 5 ma
~ _ "-«B33 'r:x.i€ainad§; Grmag
 §":«.:imm:;x:a Eablig

-=e~.m -w .. -. -vrwvww -.~_-um. tun u um mun» w.» mu-u.mmau w we-New we/vv-ac u- ~voa-v-mr..'-muwew - 'IrIn'wt- ww.auunww.uur.-wuw-mu_uw:-m :» ma-uu-a: u vmumrvnurvo-n r: wu-

Haaafilrtga. Talzzx. E § . fi.§EEE&Z.&%

{E}! 3:52.. Eéamthfiah fi Eiagazsie, 53%,}





qwwlu n_.-.....m -QIUIODIWII mwwwa mm awmmuwmflmmm IBIWM %WWWE' Vail" NRKWMEWWK fiiwfi     €

$ EPfi

S1' 3 2~i?"s€§z'3§§§fi SEE'???
ESEB A338? 55 YE£3.R$
R33 Efiafflfisfifi VILL§.!3»E

msamfiga mun»:   

{By am. 2; gmnxasnfifix  %TJ2:e<:t*w   

mm 33;; :3 311.33 "'£:_;'s 3.z.:t':, Acuumsr
Tm Jfimgmm mm n;E:af.EE"'-»..mTE"I3«-...ifrflas.2333
aassza :2»: EA*r$Q'.._i'i.3f§f£30V1f}E*¥V'¥T§iE mm 95* mm
czrma mmz iSR..Eii4¥.§~ *§;c:=LgLm[22.zf;»_V.a4L:mIr:G Tm
22.229333. FILEE A§AI§€S'T._; JEIDGE.?;£(E':éFT Am: swam
39.1722 2e.@2.j.'1__998g'P.§.s:.$2§-.j:.:%r; 'as:;gm.5o8!1§a9 QR'
Tim FILE" ya-2*  €3'IT'_i?IL~......«--J£3'fiGE {«3"R.}3N.}
HG5A1DE.TE§§§;"  "  A'   »

_.*'*M>'Qaf,"'*€| 55% rr'0s.;vm MN

Lasvsar Ap§ei3.a'm Smart fiaa Sgt aszffig €:h$_..__
juaigmemz and éeasrea gzanted by the Txial €@u::_i:§:-- "'~. '
fig}: gézrmaztaent injunzztiazz and hw affirma-fii'  is
fiufigmfint ssf the Trial acazzrt d%c .'§.i'ir;i::2;g   
reiisf <:sf daciaratian  

diazrziasad the suit ef 't22:6'.,__t§¥7:7i;:t3'.I2Ef§?L§';_f$.VV»V35;'Zji 

entiritry.

3 . 'E2142 a§pg_;m.an:_V_   was
thfi §iaint::§.H:E§4"';;~. }§§$:53    huabmfi
2i§9ia§amtap§;§.VV.V    Smfam the
Trial '  was tha swig
defendaat   rieelalzamtagga sizieé
aiming ;*:*.*§."-zg ygzmfigizziy  %;sfV tI?:a ap§$ai befare mm
  The appaliazsata ii ta é

weiraz"3:;.r:§u§%2=;f;" ;z1;;g_}~ zseaxfi as LR.$. at' aha saifi

 'Kw § 3. a}; £231: a;,§.,%%1;%§f;* A

"  V§"=m the make af c:$z:.?g::i.en@a,g the

 " f~._§=.:a§i:*thi§§$" lmreiz: wmzlfi ha resfarzéé with

 fififéfiéiififi ta theiz ramkimg in 'aim Txiai flmzrm

39 Tim fizat glaintiff §%'&$.£.a;k&r:;::a;*.:§§a. ma

ska gala éafanémt fiakaz-a§pa mg hsafiherfi,

'x
1.

.

~

“”””””-‘”- “”‘” f_'””.’*’?””‘””‘ “””” “””‘°'””””””””””‘,”””””‘* “””**W**” WWWWEM W” -I!\’M”‘MI’U-uHn»**ttrIs.sr’*\asVsn<": MI&\a'l'II WVWWNI 'Bari' !'\al"$fls#Vl"%il"Il'|l'l I!l'*@!"'I \ar\lP\¢l'I'hI hf!" l\!"l
' ~- UKIVOKIIQWIW I'1I'W*§"fl"\xus

{3} Wimthsr tha §la.in.?::§.ff$ przrazres the
allagsd intarfaranea?

{4} Whether the plaintiffs are

far daczaa as grayeé tar?

{5§ fihat crséer ax dacxea=.:?~._

3. After: the partias i’:.§::f’–.V;§é:v:i.<i:§ég;f§m'aa,,«.

Tzzial Ceuzt an asaeaszfiémt
doazumentary evidan¢§.,,.,;*"~$5éé'r-.éé.éS i*3;2sua''A:€c:a';'§. & 4
partly in the aff4':;i'. mz::::a.£'§:L:f";v1.}e:' tr:

plaintiffa   mi suit
scheduie    :33;-'«i.:e Ho. 2 was

anxwarafiV”VTiz:.V’:ii$:21é’:f:~§”1::§€;g{tivé””a:i.<:3. issua $653.3 was

answerfid in ,t:12.e V balding that 'aha
plaintiffa_ha*ez'§=.£ai;'§§*-._%¢-"firmm that $319 3&l@
d¢§§§«…,a&£§§ ;,33:'»'Ls,_3.G. i§"'-3–«'axszzutad in fasszmzr cf

firm iiéeazgfi'-fingxninai 021$. Eiaswavezg the

§cs;_"z :&t tha 32:1: in §&.:c:t§ fieclined
'ti1£§fi'A':.5;e::laz;atier: aa geught far in tha
gzazztefi aha éaargé fax germanetnt
'§'V.:%2.:}.'?:,'3{V::'.§ c:'§i<::n. aggzriaved by trim aaald juzigment
_}a'::s;y.;_i; .'ais§s::x;*ae af aha 'I'm'.al Caurt, the éafendant ~»~

rfiapanéent fikaé Regulaz Aggaali E€¢.-113f2fi§3..

befiaxg "aha Lawar fiygaiiate fimzrfia Eitfz regarefi