.A!§9
l
IN THE HIGH COURT OF KARNATAKA AT $AN*3ALOR'§_
DATED THIS THE 9*" DAY OF APRIL 20{3Q.__ *  ~  V
BEFORE
ma HGWBLE MR. JUSEICE K.N:;i{éSHAV;§NA§J§;'¥;g§§3,fi;:'~' 
 
SETWEEN:  % '
1 AL2_AaAKsH @BéXi~($i-3  -   
gm LATE Mwasma. sssjam %:¢HanAa sag
so 'rams, SILK MERCHA'?iT;'   
RJQ MEHBCEOB NAEAK;  TOWN
KOLAR z;1s«Tr:1cr%% % %  
FAzu:>;ué%:miSs}; ° -I   
w/0 A%v1I'R.:'¥5f% Aeu:m,':i[ Manama. see
4=£;"¥'E.£1.2?{$  =  
3.30 sk¥v1ME§?§'f;3\  aomza
AZAAD NAt3A!?;; v.S:£;§LA@HATrA TGWN
gézomg mSTRIc';'» 
?\J
 APPELLANTS
(By  sorv:A$a.=.magA DIKSHIT, Aw.)
:
4
 6?v.YEA_§1S
  s2:,KMEacHANT,
K/G FQRT, SIDLAGHATTA TQWE
 ~  Kama msmzcr
  "A'VAJEED
gm KHADAR SAB
MAJQR 
Ix}
CHEKNAVENKATAMMA
:'~€A3CrR
UJ
5403.2 AND 3 ARE RIC} A manna 05 THE."    '
paopsaw amams KATHA no 14?:  
AND ASSESSMENT we :.ess,%j"" .«  _    
i-(HASIM PALYA SIDLAGHATTA,:TQW!§i?    
KOLAR msmcr   %
4 GULAB3AN
W/0 amuse PEER
ma MEMBGGB B55
QRIVER. MAJQR  ~_   
mt» NC) 49, app. TO s3T1::-Ev::ss;sTH%TV..  " .
1 MAIN RGAD. GAN.GA_fi--AGAfl_ EXTE'i%£-SIGN
BANGALQRE 32    
5 KHABAR        
3/0 E>A$F;R';.AHA.LLI "B'A_BfisSAB;
PJ€frKHA5IM"EALYA  * 
$1§EiLAGHfi£¥"{A"7fO§aVi~é. . V
Kama    
 ' .     RESPONDENTS
(53; art MOHAMMEQ f-‘ARQtI3Q, ADV. FOR C/R1)
 gs V_FIi.E”£3«.._1J__2’f5. me or cps: AGAINST THE
3UDC§EM’Ef’§”¥’_’V.._3: 95:39.55 cm. 25.3.94 PASSED 1:4
R..A;%é(}.12;*94 em ‘me FILE GP THE cmt. sums ($2..
arm 3; vvfifi-PVC,.”.CHIb!”E’AMANI, ALLOWING THE APPEAL Am
SE”‘T’.: ..:~éG AS’3DFE T35 JU9GeMENT ANS OECREE DTD.
3.3.94 ..v’?A$SED IN 0S.NO.49/89 can THE FILE 0? THE
‘ A _MuNsz.FF..:_s1DLAGHA”rrA.
“‘§_’i’r%s Espzbeai ceming an far arders this flay, the court
* éegivered the faifawing ,,
3
L.Lt’.1§_fi.E_fi_T
Aapeiiant ¥'”1$.3. and respondent 223.}. are present
aienc with their reapective ceunseé. A memo sianefi by
appaiiarsts 1 and 2 as weii as respcmderat-1 anjdV. ‘i_:!.’i ‘eir
V refiaective cmmsai is ‘mad, rapertina that trig
gettiad mat of team: 3216 the a;meii_ant.s4havj锑f§2§i:£éfi £f.’§*:;eié: “‘ 2
physicai possession of the suit schérjuié’
féfifififidéfit. Respendents ‘2 _t’-:r._5 $l’éjS&.¥:d 3!;§ev…f£:a’ ‘r’naj5
parties and have run say in th¢j?}§a;tta=r_, I’fi’tfii$ _yig{iv (if the
matter, the anpeiiants “”h:éve’~.$pfg.s’;:fit’*– f~1§f’%dismissai emf the
apnea: as g1’r:it”;3:’e:s.{;-‘-¢fi }fiA§V
2. The Erm§*r:nv’is– racaré. Amseiiarzt ne.1
jaVd;*:*eits”t§-fie” ::{:fité:1i:s’_V_¢:’f”thféT rfsema. Therefare, in the fight
«:s.f vt %1e. aspeai is dismisssefi as settiéd out sf
V Vc»?éereé”.—- ‘
ccs;u’i”1:. “-‘._§§’éf2§iidv __cf’V;’::éur£ fee paid an the appaai memo is
sa/-gm
Iudge