High Court Karnataka High Court

Smt Janaki Ammal vs Smt Saroja Bai on 11 December, 2008

Karnataka High Court
Smt Janaki Ammal vs Smt Saroja Bai on 11 December, 2008
Author: B.S.Patil


. – – _.-.. .. …–……-m-mn nmrn UP KARNATAKA i-RGH COURT OF KARNA’3’Ai(A HIGH COURT OF KARNATAKA H36?! COURT OF KARNATAKA HIGH I

‘annular

EN TE-E E-Z3{€5IrH SQEEKT GE’ K3aR?-§fis.TP&€§ RT BRESQLGRE

nawsn Tais $33 11″ wax my §Emza§ER,,fi§¢a_

BE E’C%R.’z?:§

$33 R9N*ELE ME.g$sT;§E E.$}§&fE$V:”_ ”

wax? EE$Ir:a§’§m.118?§;aEy2¢@S.éafincébg’:5

fifilflfi:

1 am? Jfifififil Efififl :””f
A333 EEG¥T ?5.$,A3Sgy _A
axe LATE 33: vg§ga§9aw,_=’

2 SET y,v»:$A:$a§I}: . .,
£§E§”&E$§$gEé«EE&E§–f. ,
2£$iLgTg’32; VEER§§?A§’=

3 fsii-ii ” xiii?

xaagm §2@$:=s&,2gAa§
§fg.LAz3*ga:=§EER§§?aM

é__SRI ?_?wBfifiE5fi”K§ERE
_; Afififi agmfi? 43 yaggs
‘ Sfgagawg ER: vggfiggyay

sE:°§*§:§a$§§3§§$:

A323 é3¢$T’§§¢§Eg3s

1 *55Q.La?EusR:.vg§RaEam§

»f3§:’§ V mfimgagg xswav
2′ {g§E:,A§3§T 4: EEERS
? =$ffi L&TEflSEI ?EER&§§£§

g__; ‘gfi? A Ezagwagag 33%:

“;._wa$%§§z xfiggg gag
a = gags 339$? 45 YEAR§
m.§-I*L Q? sax L&EE§%%$$APE%§

£13

3.3,.

.§}LzL TE-{E FETETEGEERE REE
Fiffifi ‘iii? 15, 16 1?,
E’5?a}1*’;PsR?s5S’é§’£E*§? 2*¥§«.IS”i.3″ RGZEDF
;3TE?Efi}€’§ fifififi iIZE.QSE
E’Ffi.ZE§.?€. TQEIE,

BfiHG&LQRE~§fiQ $95 … PE?1TIa§E%$fa”‘

{E}; SE5; G.??1§I REBEY; E3’ ..§

ill}:

3. gmx gnaegn Bax M
RQES £533? 56 ¥gAg$’>, M ~,
wfa zawz 53: 5HaEEH:LRL.:C{f
R£fi.N@ 353, KEMfiXS§E c@§&%§:
333 gamma, 13TE’$RQ$§”” f ‘,3, . _
$a$A3HzvARA§a£’;J 3 g ~'”~Cwfl.mg
3amGALm&E’§3″, K_g”‘ * 1’VV

2 53: aHAam__V, »,_ .C,
affi SR: SSANTEIL _’, _
A833 RB$3?’32C?E$§S”gCa
REA ya 33%; xA3AKsgI.¢&va$$
33$ §maR’g3§a $ags5,I>
S%aEEEE¥£fiAGAR;-E&ES£LGRE~8fl

_* ., C I ‘ …… ..

!e_5g:»$fiREEfiz§%@

A§EE.§£§U?_3$’YEfiR$

3:4″: U5;

V4?”-.

H

§- 35% §m_3aa,’E§3§$$HI SSURTS
vC3m:Em§gmfi$wm$
’23Efi&SEEQA$&§fiR,EA§5£LfiEméfi

4wgg:ja§gE§5A§

=fOfa£@_§3:_$&zfi?H:;aL
‘- gang agaar 25 Efifififi

gig §&:3§%; KEEERSHI afivgfg

O]-,3§§_3za$a,:3$ cgasg
>.*a$&§A5fi:§a§AgAR
‘~’32HGaL&aa-as

IGH COURT OF KARNATAKA H%GH OF XARNATAKA HEGI-I COURT OF KARNATAKA H¥GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 0

. w _-….. V. su-u\I’w”\I.I|’ll\l”l nu.-an OF KARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA H16!-5 COURT OF KARNATAKA HIGH C

fa SM’? KI??? ‘i}’§&ER K3}? ‘fig’
$3353 SE1 3; Bi EFEQER K{.’}i?{fiLN
éziféfifi RE??? ’73:’? EEERE
3.53% 2’*§’iI}.3ig§,- €LiSEQ?:.I”%’E Rik?-‘:3

Bé§Eé’%’_~’}.s’1’1.3″_.t’i’.1’R..;’€-“.;=-;§%’s’;’;: M2 . . ,

my an zammaa E2 322%? é§;T3’i’¥,_’4EGfi.V7R?;*:’.’:V»
55;: @.H.s;«3:g5a Ezazrm émv. ‘§::.2:»;. a.:”:s._ ‘– V ‘
R2 m 3.4 awma: ” ‘

$323 $331? m*z*z’f.%:-m2%:’*’*-.§é;;E*§:;,:_,”wrr”.r~..§.é.2m§s 9955523
52* 32% CQEER? @s””–a*2O=f.E’–U;:r;1,:a;7re.;::x-UO,’;* 7,?-;EET3ITEC?}EPI.Is cm’:
czazzz Jrmais, 2.a;.2w:G>mg’_m?;;*g;*: :–,:~::-z’-.j’_~::__,.A. XZXE1 IN
a . 3 . 1422×2531 £21523′ “;fi.::a3%<i.}:?:»:–.-:;;+:',_ '

§'§§:;5~"%§ja:;'f:'.-;.;1E.:?::'3:Qr§" i';;f%E{.'£E€E« $5: 3% mamas
tr:-as 22:33:52', r:::::§,P;*3.'.'jVvU§;:':=.V§En; *3':-m FQLLQQEEG:

$h%lien@e_i3"§%i5 writ fifititififl :5 is the

arfl§r'§atadJQ,§.2&¢@ psfiafi fiy the aauxt belmw

» im_ Q,§,§§;z£2E§2§§i allawing the aypliaatian

~§:%2%»;m1":§~g;*.. §;:7:€$ zeagsgmerygs 1. $9 is fietein fiiezj

un&.a.;"'-'.Q:§e: :22 Ram :33 :33.

U 2, The aygiicanta ézsapmnéents $5.1 tn é

",._hareiu} arg tbs iggal fiQ§E§£QRt&tiV§fi afi éhé

Shanthiiai. Tfia saifi fihanthilai gfixchagaé tha

15%
agylifiatiau as mé intargfit dgvalveéw fig the

wifa amd mhifidram cf Ehanthiiai. <:td3i3

furtker aentanfiafi that afi the 5§E§ it$§ifa
ateed' abatefi. a5 againat. yiaiaiiff" §¢:£& Eh? '.
smug: balaw aaght fiat fig :§&%e'7aiL§wéfif,%h¢

agpiicatian filed by {ha iagai re§3e§§fi£3fiiv93V

af Shanthiial.

4. Havgfig hfi&£d-fihsfigaxméfi cmunsai far

… . wunawnt \II’ nnnumsnna rm.-rrl OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

the yartigsthakfifl’¢§%hma§s£fiaratian af ths
mate:iaiaw-Qfi3 régfi:fig’g: ‘findf that aha’ Gzfier
paasafi Why’ t$éiH¢cuf: *hé1Qw £3 right and

ju&tifieéx¥in. ag*_$néh as the pravisimna

,~£Qn:a§n§§’Qm&éi*$;§£x 22 Kala 1a alaarly spell

Qu: “that win_ case af an aasignmant ax

fie?mitti§n §£ any imtereet finring the pendfincy

$, éf a fiai%;Vth$ 33$: may ha cantinuafi by laave
I ifiéia azauzt by azach pexsczzs upm: sezham tkw

%_ ini§ra3t hag éavalvéfifi

§
x

3/ /

uh LUUKI or KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKAV HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C!

1&3
5; in th@ ififitfiflt aasa it is nqt in

fiiapute that flaring the gendanay mf thfi gait

far injunction filefi hy the piaintiffi ¥§;i:$fi€*
2, plaintiff fi$.l gasaefi away afi§F$f§%§Hth§u
fieath sf plaintiff Nm.E; £ae{2” §1ai§:{££g%3¢

wag tha QG”QWh§E af t§gTy;3pé::yv3@;d%th£’sama-F

alangwith the ,;ega;mflF§$§§$ééfitat;%e$ Qf
plaintiff m¢.: 23$-‘5g§§fi§FF§f_ Shanthilal.
Thexefare ut§&O i§%é§$§fiLa§gLFth%FF§zmpezty’ had
fisvalvaflu”§§Fi§§fifi%fi%iglF:%figJ gt is fax this
:&a$Qn~fi§@£fi£flL&ijfi§§fi§@l§§ afi agplicatian ts
came gm :é§@fi§;» §%fi@gfiumat&iy, aa Shanthiial
alas fii$§v.§$é§fiéF:h§5 ayylicatign fiflfiifi ha

a3fi¢aé£,v figs _Qi§$ and children filed tha

‘ §xsagg:F}g§p;:¢at:¢n. I A.§a.22. Tha interest

‘%$at Sfiéafifiiiai had in the §:$pezty hag came

ta be fiéfiuirad by hi3 wife anfi mhiifitans They

‘”~%%ep intm tha ahges Gf Bhantiiai. Ehezefaxe
Vfihé aypiicatian fiiaé by tham fiasaxvefl ta ha

VFF%iE0w¢d.

ém

-w- an -uuru-can: ‘.01

N-mu:-m-uxn l”!|\!!”! OF KARNATAKA HIGH COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1

$’?%
é, fhe aauxt balaw, in my éanaifiarefi
view; fiaa fiat $$mmitte@ any iliegalifig gin

aiiswing the aaid &p§iiaatian._j1 ::fiT!£fi§

cirmamatanceag E éa mat finfi_any’mérit’i$;th5

writ getitisn &R§,§&m§ i$1§hé:&fGfE §§B$i§3éé@

Sd/–»
Judge

11.?!