High Court Karnataka High Court

Sri B Rajagopal vs Smt Narayanamma on 9 September, 2009

Karnataka High Court
Sri B Rajagopal vs Smt Narayanamma on 9 September, 2009
Author: V.Jagannathan
uaouvzwm a

mum." 'Iowa: "mm-anw-«aw-m amvn xgmfunt wr nu-Anwmunrsn wiwfl cuwulu wt" mflfiwflefimfl Waits" uwum W?' mmaemmsflma mun mwum ma" mmmmmmwm rllfiafl E
E $5  

ARE:

{N THE HIGH CQURI' SF  ?AKfi fix? 
mrm ms 'rm am my 9? sE?I*Em%ER*'%;2GQg

EEFGRE

'rm HQEFBLE  " n

 

BETWEER':

312:3. Raaaaayan  - 
sgamm BYREGG'§'s'EfA     '
AaEr>ABa::'MsmaRs, %  
R[Q i§wNAZs;I5;}IG.¢xIx9;"?;§;LYfi:§g_  
KA3ABAHQBE.,;g _'-       
SEVA£*I2%HA£.LI5A;fIf£;LE?i4:_.    g A ".APPELLMIT

{av $121LV:a;'%% 3;
$31 J. $R'II%§§?fiS;:VA33§:3§3§ETES}

1.

gm. I*§ARa¥’£..%JA@.»:_ X
‘fie; $1 mm 2:;s;m¥52zaWA.

AGES

2, % am 3;

‘.%§G; mm .H&RAYa,’i*¥aE%
‘£§_GE:;:”} 33 Y§:;§m+.~ %

_ 3; ‘S§”.$§ E . T Z 1
A $g::%:.«¥mj fi12%RA¥£§AWA
‘~.f;%$€PZ§.}3r.?;_’&’;’?’;.€iR8.

‘TLSEQ Lzfiieg Hfififififififl

‘%”‘%.%;_a;s,;E?1;%34 ‘mm.

32$ EATS I’¥fi..%Y£E¥AP%

nu-um-vs ‘I

m,….. 53¢»; ma mmnuwmwmfiwfl wwww mawwnw Wm” emmmwmzmmm waww mwmmi wt” mmwmmmz. wmm a,:;wmw’ WW amammémm §’iE$H<

12, am: suafiam
€33; Q Avaawvag
ma r.m~mAP?a,,
AGE-33 55 YEARS.

REQ MfliI3§§%§

cmrmmmaga TAL1.§K $VEI$’?E{$’.–:, {“.» f,: j

13″ S£séE’}’Z §£RADHA1’ifi; JUR’J{}¥§7§§7AL3i v ‘

mm SE1 sxmmfi
a§EmaBm’r4aYEA§%f~§, ”
gym may 31;; AL: Afiiéfifi Emu,
mmmaaggmaacasz» % e

– …R.2>§sPoHDE:rrs

{BY 3&1 K.RK&K fi’:?f?{, ,_.§_::.’&,ajf=§'{__”.%;R
samams R-.3} v

Tri:s1.%;1sm%j’:k§f§LEi§%U,§mE:*§§;\%%–m;z2*&:§ zgxzzzaaa PASSED
GR Z.;§.,IiC?~..§”’21?:__Q.§’I~3_;I*3’§;.1’1€e$,%’vi:’§(}G*? GK mm ma 0}?
Tim i.SE;D§§ am we, §E;’*uF.éi.N&H%I.LE,,
§IS}1i}fSSs’3€%.f§ UEIDER Qifiiifififi :39 E81133 E
AME 2*:i};§: 3% mi?

. ., 3}? F98 &DBéfiSSi€3§ TRIS

mg; £{3*I’_;¥1fl_”__QE§.i’e’ERE§ Tim FiI}LLG’53iII’3G:

J§f32§MEB¥T

X mgzi am

_ A’ tbs érfiar ffifififififi. by Tim {$1 Caurt an L53 2
2′ The mid 14% were alga by tag pzmzfig pray-am

for rfifixaizzim £213 133% éafezfzdwt frsm the

wait gmwty mzfi fia ié €233 wrwrzfte ardar af

)2»

vi

WM-“E a

3%
2
§
Q
Q;

ffi
Q
3
3
J
3
§
3
§
§
2
§

3
§
3
§
3
:

§
5
5
E
5
E

“4”””‘””‘O’\lflP’5l …w’.,-…m.«< W-ww~m~mm.vn mart»

tmpcarary ixgjunctiama "Eh: iriai Sear: fiismksfigfi the

wifi mg @135; karma thim apwal.

2,; fim Iemj Comma} fa; the

that tbs apgefiafit had migrafi :'§$'E€C§ '£;'£_';; '.

with the dafezmdanta amé. i'§' _i.s.,

suit propertgr was cf the
apmlllarif. after the 13:13 mmpetent
authcarity ta §~@:.~§."i__ } :*Ia*a9evex, 33 ttm
mater éefendanm 1

' »::: sf salsa with tha 13:2:

ta i2__¢:1t;.§-:*%1*::s§
'brag Suit pmperty was azxifl
av. §asmr;¢L£ me; bf; may M' mgzatama wig
dggség firm

– mm mntzaiztéfin 0f the 9.13m}mt’$

€226; zzamg 05 22% 131?} fiefmxgiazat was get

imam fihaa zzfixrés sf {ha Dewty Qcmmsaifinwk

mid aftm gssttim

333:1 fiwm ma Ebguty

the gait pxufitgz was wifi in fawmmr af

am 1333 defezzdamz by sugprcsaing that %&:”HtS§I’ agfimt
which was anwaé irzta hair: time pia.infifi’ azxfi

L

am.

samz«twa.,<m;J0e.= «as» so w .» n

nun -tum umvuww-n -:2 mmvomn

thwe

a"::,;fii,f-.;~£*§A:;'{'52*-rfizm as . :.:

rs vfgwfwuww 'WW wwwmammwmawm 4fi""E&WéwZsiW"'~i¥ '%o=«n'¢MF%§T'E'§»fi WK" miWMfi%% Wfiififlwg flnfliwlflg Kg? Wfiflflmééméfifififi W§5%a:.'5"l?"§ fiwgkw

«fiefendants E is 32. fiwraférag me tfmi ('hurt cm___ght ta

haw granftfi time: relief as prayw far in EA. 1 .4

4. $11 the athm Ezaxzfi, 11% «gfx
learned Cmxmel far $3513 323%?! ‘

defendant pumhwad t%1e* s2__.1;§.£ =

pwmfisien was grazziad in
her fimnr by an mad the aiai

cam has m§;§.i1v_:1otx.§.”t::f»t;I5:};§2§ mg fiom arm, tha

Rial — -*-

7m er:::1tra;’j;2’~ . éEf f§*ie Karnataim scrmduiad
cam-;; &n::i V$£:’£:»%§u}:éve”§:_.’§*r’:beés{Pr~aEi§bitin:z sf Transfer of

ilertafm .§€;.f;§” Qfifififii. mi: szzfagm 332 ‘(ha

__L”mfu flan qumtinxi $§ gramt7m spmific

.,bass§ $31 aueh sgmzazirhi 3139 wfii mt

tkm é srém:

wkmtswvar.

A’ 5. Haxag thus: mxfi heath fiidfi, I am Gui’ tha ‘ié’i$’€’€”

” the ma: zfiurt sax: he fiirmmd; fin ééspaaa 3? ‘H13 313.27:

itself at th& escriiefifi aa 121% Sam’: aim in ‘tin writ geiitian

fiieébytkxeverysamappefiantkmfigavaaafxmilar

3/

§
§
x

ww uxmwmwwmamwww WHWW wwlmma MW’ %5%MNM.’¥”£fiK.fl WEQW

fiirwtimz by ciiwcting “rim prwexai: apwfignt hfififiit} ts:

wk the mmséy in time Civii €31.13: ami

it fit. facet in inm:r’f31*e with ma grdeszr 3%

Esmmiasinnaer ganfixzsg «_ ~:$s:1;1«_fi::3” s: .:<.it T.

pmperty ix'; fawur of the " " n .

¥.}ném' the abcw cix'::um"'~ :°'gtaa2@' mai' V

fiaurt ta: dispose af fi?.';2;§: _ wanting
fiom the data sf $113 apprebeldmsn
af téma a§spaaE_}-am':§1s§:<_ma:3.*:§s"'¥e§1§:1v.§r§§§i"a af in vim? sf tbs

$ubmisai:;f-3 .::m.44"' .jd.v. Qmznael far the

ci3fe:1§'#fii_' écfasdant will not take

is diagmmci 5:' within the

fiw « apgztgai thefire stands

_ – _ éffémth iiiéabosrg §ir&::t;i9na.

55/-

EUDGE

¥sE?§”*3;@””§.va”‘?: fimfiflmafiflfi flms9$.mm.wI;mmm.nwmma mum