High Court Karnataka High Court

Sri Dasarath Kishan Chavan vs Sri Vijayaumar S/O Gurappa … on 23 September, 2008

Karnataka High Court
Sri Dasarath Kishan Chavan vs Sri Vijayaumar S/O Gurappa … on 23 September, 2008
Author: Huluvadi G.Ramesh


:32: m%; Eéiiezws SOUR’? 0? K&R$E§§?’AKA <:§§sci,§:;*'i"'£§E<;;\:§£é;_.V _

95? G5 LEAR GA

wrram 'TEES ':*-Hg 2333+ my 0% Sfi?;::E'§a§8§3R..:29.@3f_" 'V T T

BEFSRE ¥_ V
mg H€f)?€'BLE MR. JUs*§:::'::VV§<zu;.2;%*Azé_:'{3.–'-=Rz%:g§E:s§:
§srE.F.A..§é'£:} _. 5?i§72';'21§{:';35:?"Lg-iégfcg

B§"'§"q.VEE:?§:

Sri. §as3:”‘a’£l”:, . “_’

Kishan Chagéaa, ._ . « _

Age: Eviaj9r,=:’i\?.f;§~Béi%:r_sa3*–§§agar,V V. A b .

Taluk and §:3Z’:S’i3£?ii~*:;’V§n: Bf_iag)11:”%§8§: i,{}V§_. M5-“i3ELLAN’F

£3? .EvmMmLPUR, ;%§’\.?.}
,é?€E}: V H

E. S231 » Vijafiaigzméar
Gu1’ap§a kaiaghettjg,
V’§xgs:’=$1’v%a~;§Vi;af, Rfo E’é’$.21 E,

_ V ‘ Sadasiy it-*3}5c3t,
‘ :=.§{_;: 1.

‘2. A “$33.3 Tiéafiager,
Nesw zmiia Assumnce C0. Ltziw

F’u:’1¢_§¥ Eiijapur Bzmxciz. §=2ES%”‘{}NDE§%TS

. gar MS, §~§?aR§?€§ SHE’%s’A.?$fi.N§};’% 3% SEE, M. SUB&§€$§~£AN,

“0URT OF KARNATAKA HIGH COURT £2? KARNAIAKA I-Iluz-1 uuuxl Ur IUIKNAIAIIA 2-nun Lquxl Ur KARNAIANA HIGH COURT OF KARNATAKA HIGH COUR1

imam FQR HQ}

‘§f”§§§S §g:;§’.g’ :3 mam Eggs 3f}{i’} 8? THE wagxmggw

4’3£}M?E§’~3S§;’E’EC}E’€ AC’? AN?) RULES: PR?aY§§_”§G Ti} SE’? ASEEDEE

‘”FHE i§e*’£PUG§’\5E§ éU§}§Ev’£E?~é’i”;GE§3E:R §§3[§”§§ 2%-?1€}4,23{}{}€§
PASSEE EN WCAJSR N{}:i68/266$ ON THE F33 OF’ THE

W

COURT or KARNATAKA HIGH court;-of KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA. mcm COURT or KARNATAKA mam com:

26 ‘aha whrfle bed}-‘. ?iv:>z=$’€:v§3r, fizrs EVa:”km€11’s__€ii%3t;:;§z*::§s:A;$i{:;«1:
Commissimmr égakéxxg ihe ixzmme 9? *.a;:1:g:i€ma1m’, at
§~%s.3,£}QGf- pm. ami cszécuiafaed]ii1C.._d:;§e;é€}§E§¥;§ *af’.f2vi}f”/<é..:_3.£.1£'i '

awazdeti a Sum 03:?' ;<zs.?<3,<3«a:;.Qe s::;if£.i:'~i:1?;::r*s:§§':.at'E.2'£'*3e'a3$'3:=.3:

Eeiflg Eat safisfisé wit}; fiat: 3i;%z.g::':;§ amQ%;:§iVVA'i§1%: Cigiixnazzi has

flies? this appeal

3. iéaafii,

4. “i’aEi£§.:§%-“§;::i{€§’;:a>§1§:s%fi’:;;{V;;:t.i:;:;:: #£?f;€:v’d:ésa’b}i§ii}* ai 25% instead
:33″ ‘ é§§*;'” Viiiige <:};aime3:;'}5{ zmklimum at
E€3'.=.r::…§:.’§1iitE€i% ta 3 sum sf Rs’ },Ti;&2;’j%é,! « Wéfii

‘ ‘};;?.”xé;’v.._%;:§§€§:;<:S't. «_&§fi;€%;' SE18 3:233:13: ikaam $.§?:2:': aiaifi af §2*:'§§;§i$:2 {iii}

" e:§*e:p¥::si*§:3 —

. ‘ ,:’3i{f{?{}E’f§.§:§;g}{‘f, ma agépfiéii is afiawafi in 33332..

Iudge

§%¥f23§§@8fE§$§§$*