High Court Karnataka High Court

Nirmala Giri (Nirmala Ashram) vs H Anantha Murthy S/O D … on 25 August, 2009

Karnataka High Court
Nirmala Giri (Nirmala Ashram) vs H Anantha Murthy S/O D … on 25 August, 2009
Author: V.Jagannathan


9-”

17% TH? H?€§?~f {7′(7?L”s’RT £3? §<;~'§R?\§z5eI¥'A¥<A AT BAN{IAEC{"T3RFZ

Efiatad: This '$15 ;i?;"§'fi5 day of Azigusi: i»_"€I:€;¥";? », _T

BEFORE

"THE; §~«:<'.:r~s-'2=m«: MRi.'I1Trs:'r'H::P: v¥§§AGAMN2x*~§§§A§f«z.-.1

RETEKYEEN;

§’«.EEEMA§_.A Gm: gN:RM,a§,A;L»,gsH2A3~.i;~.. —
}§C)L?SES C}? ?\a’EAZ_§:”‘f §E«Z?vifi£§%;¥.LATE, ”
KE!’~EGF’.Ri3 s<p::~.:e:';;§;§*;:~1.;*s:*’r;HE’-.:”&’:9§,i;§:r>;¥:’r%:§(>R,…r’ ‘V

5i’L A¥3¥*F}§,.¥_.}’1?€T

{R}; 2%. S;Z.¥F§E€£i§§H H _ sxrzxag

AM} :

‘2–;L.A:*~m;’»:*;'”;:§,i>; ME,¥i%T§~E”:’
‘ $.,.-35:2 :3 E~§:X?i£i’E–?t,%–;%’NTE§fi.,PPA§
§;:%*a.c:e_”3’§”:, :”v’ff}.«%8f3_, 2:::ri*:~; €;”f§€L>€5fE§,

– _ “PA E”§¥§¥§:§?€;{\§%HANAGAR;
« ;=2.;»s;’vv;i;,a.§,-<:§;§iim§:3§_.M’r

gajg§;ri§;’i..v”:SHw.:aNATH; zmv, $?'(T2R C; R}

‘§’?fE€-E MFA 9’§:,R§:» :sgs:>m’;;«:§ /23; Rijrm: “§{r} 2”)?’

§§§ff§i3§!?\§§§?’§’ “E’§~??5} GREEK F3,/5§TFZE} 3%’; 133 ,§€§€§8 Pfififififi SN iii;

§%{“§!._1 EN €”},Sy§’E{“},85§€}§§j2QQ? {EN ‘”§’HFf: F§§_,E3’§ V2? V§§

;E§§¥”}E'”?’i(}?€.A§, C’.¥’§”‘€’ €.T§’.f¥¥J: 1§§§f’3{3’~§?, Rf§?€{?;rAE}£f??%PZ; {“:{‘i§*i-*3}:

fa)

R¥*}_I?§C7′?¥F£G iii. N93? E3E¥,-$5?) i..?j€}§7§?’}F§§§Z 3′? Riiifii I 3:. [‘2

Rm; SEC 15:: as CFC: slam 12L
Tmsrs APPEAL, CGMENG are ma Anmisgirm *§f’§%:Ts

i”‘>ASfl Tm: €T”.’.{32{§E?’E” mtnivptkm Tm: §:{}EJ-§J§’}’g§I§!hé’€::f%:’..’ :

~.¥U;.¥:I€3MEN’I”

Heaxfi ieamed 90:11:36: fer; T_ T

{ha mexits sf this .§3.;3:3§aE,r _¥Pr3r2,i$::?;:i”- flm:

19:’r3::i13:=:%=5:«r:1 ;

1%..)
:9
fr-


PM
in
F13
+—-#
w’
3:23
1:}
M:

“1-

:23′
U? V
‘”””t–«.1 .

%;

FD
3:13.14
51′:

CD
£5
M
an
:3…

W:

I..«
“”5
:2?

W

a;)¥,::r:§.§§£;=_._::%i.’ __c:0u:’§: 21:73.3 mat jiastifieéé in

‘§’%3f_§€:iZ’3I.§§}g fiitfj. LA 1 §E3sfé::i…=f-§_§%3:€32:§§1g i:a:§I.§1cir§:3::

:».3.gve,’.fc;1;%;:’s.*~3.3¥:_ fha -iffiiiaztasisgzt and this regard; the

‘<:r:g::%:e*:§r§ti_zf§§%,"'*g}§;:t– ;(:=:'sx;ard is» mat "tbs amafitiiaizfi is $123

2ib$%%:;§IA:t$.':.§i§fz§€r sf '2IZ':« acryeg 11 gzmtazt i31~::iu{'1§31g 3

E1C1i'*.'":ES" 35 gtzntas Qf Iézhgayah Eazad in S};Zf'~§Qf33j'§

""'t"')"?

‘-V’_>;tiV§1::%;:3te:;i in K€§”£§€!’§ vééia are §»

._f

4
4

{sf Bcasdan, Th;1s§ the, g3i5.i:1i:iff’$ gsrgyssar fer {:3-.mpr;r31′};

injzznctign :’i9,1′:¥:£)_t; zxfgésctsé by $2.6 trial cozsfii.

4′ E hasra §3s:r:r:1$6:::i tha zigcunzeants V’

apytzliantz Eiaving I’:_?2.uS Ezsard §:sr;’fi:§:~–.<:;:ir:§s:_-:~.$ a::1{:fl_

-‘ z-1-” .<.

WA

‘3: i:h<=:

Ci_’3!.B”‘Ss€3: sf armzmerat 1*3£1E’§£ffi(i =s:3I 4*:1S=::1x fer ‘%;;hr3″

:10: d.i$;”:.au€:j:2g the total aft ian=:§_ _”s:>’;%’:1é\c3§’ ‘tag?

IT’

L’;::gaI3r>a_ La; a.s3;’c?::-VS g;>;é.i:”.:i{é;::._ 310$
disputing thnff. fact of ap§fiéiE:§1i§_::”h:;$;i:i.§;»;.§,::_;.:rr:h2:sed 13

acras 1&3 g=_;z’:%;a$1′- frésm anafher 1.:

a9r::%s;;f:*“‘3§Q ‘-34…~am*<33 16 g:.L"1ta:3 and net

525: ages gé;:..:::?;gs £53 biaimrzd by t.§1::t appellant; This

,2f;:33_a::i::§*"""t3ivu.n E3? 31:: tzéal. 00:12': while

:*€:;§T<:%ét;v§iz§g;_i:iiéAVa,§:;s9}i_cat§en ft): tgzgperazjgz iI1_§{H1C'§.'};8fi.

'I "'fhs1:4é:<f£u=:. set: 13:) away bezizag cemmittefl by {$13

" .,'E§1'i:*.:~:.'%3,_.'e;%r3é::"i: an- 9… S"§.?J.'3}1£ flats: aggssai lacks marériii ;=s1::=::¥; it

' 'g:fi€{%s E: is 2118.€§;f.'i'i 91631' that '@315: E1§)Q¥f3. zjxgfifir 3:13;:

31:): Cams: :1: the way' gef digycssigag {sf tbs suit {:11

fiifiijifiz T}":s:-3 ma: s*;*;:::z.;y€: E3 qfireeiieé is aiigpege cf the

suit itgeif wi1:hi,.."r3. Six ::1:mt£'1:~:: :19: fieimg i:1£1:_1%:z1::€:'{1 '£m:§r

any sf the Gbgewatiemg ::";s_r_:"fs3: h fiigz a%:»«::'e_Iae; '