High Court Karnataka High Court

Sri T M Sundar Rajan vs Mr Abdul Sattar on 10 August, 2010

Karnataka High Court
Sri T M Sundar Rajan vs Mr Abdul Sattar on 10 August, 2010
Author: Subhash B.Adi

V’ gffifi

%

$5? Efifififiifififi

3% 53:35 CSEEE? 553%’
§§:’§’:%:*;;§ *§*§«§$ *§:§§ 2%: fiéff $3? .§$i§§E.1¥S’E” §;$;._.:i;a ‘._V

§E?2§?’$§E

imggimzzg §a;§,g§”i§§”§§j;E- g§,:§:§§ia€;;%%§:V–‘$g:;,;%:§;{

§E”§%’§’;§E%:

Sf§f§’..Ese§3$zm§=:§$.:* §a§§&:*::

S; s ‘§i§a;%§g§:.2::’?23*@3m:g§

égafi aka: 3:? ._ ;

Rf at §&.§?$§3; E éiifltmfizfii-5 V ”

Egg? fiffififig 233% :*:;:&§z3.§

{By fits? §{§r$§f; éé £1353;

fisfgfi:

Ea;%fi;f’$hai§:z:§ swig: Eaizfimgfig

Eégai &%§,k?§§§%_;%.

;?:*3%$};’:%g&3.é:”?:9%§”‘.§é”:73V’%%~. “fig $?$§§§§«§€§’

%*:i§r2H?( 3 ggga mléaz” Swim $52 3% éfZ3:f:Ff2;

fiat assiéa {Em §f§.EE* fiaéfi i§§§z.§i§.§%§ 31::

x TL%’$rik?2&;’;2g:€§,§§3;§?

fifi $3′ 3% F; @g § ?§§}~3’§:f*§, ‘ T

:2; Rmmnéantmgflmg A mg Lggggammé fiém

mréx mg?’ {sf aha £=%:a§:€g–:§§$* alzmg wém

mfg}: fi::::s;uma§z%:¥+:i azaé-v–a:’:.2*:€*.g§;%:§w§’ 5:§%;g;{§ S :

misgizg 333$. £25 m§er%, 32%: xszmr:

mgr; gammy fig

{Egg saifi <:%ga*§;§i:;"v.§'2s5{g:%:*?c:%':*§f:&2 "Ta ffififiifiii §%&€i§:i§£$§i. 'E"'§+:&

étféfi mfiéamgg :3?

ra’s;i$%@:’1a§ ,%$::::;zz§ _ ..

rwmigfiémt §$:.§:1€§.,_..?%§§f&€g itéw xgmx mg?” fig gfi?fl§

‘:3f§i§;::*::* sigsmmégzig :@ gzgéwiazziéggg iiémi ii :3

E: gigs;

~ ‘:’:.5:%s.:3§’2§ af iézfi §@fi §§i EEQE .2-T
saga, Eéézzzg

‘4 wfififiifizfx hag ‘mm:

flit? “-§7$$}z*;52’gi:i2§j*;?V méfiemfi :2ns§.$:* Seagimz éfi ifif fig

iiiaig §::a:*fl§€§s:2?:*g

::. 13,33′: ta §;::§*a&§ af

avgafi $33; {E5213 §3;’fi$§*§ iézéa ffifififiéfifi

«.%se,*3¢

C

V’: 2

ma

3; ?fi’§itif§:”§:§::*’ Ezafi a §2%_>:’:ia§1%.§.§z”3 %E:a<£~ fig

Wfifi fgmikfiy i'a?m:3 3;}? ?§'"£$ m3:2:§ 1§

iL?i'§'{?'i2§E°§§"?.§,§;$€'i fiéfifi $:§'§§fi'?*$ 'éémi ifigugia iha

Xfiifiifig $1.2? flag flf§§:;'§m}; ahfiggzzg fig égaagaiic

%, @§"*g$&%:fir2* 23:3 .

$3? « fiéfiatzggtfiiagzéi * V.s5yz::a§:;,*z.§;£§; f

pmw flag saga Q: 32%; £3 & §'”.:i°f’%$,?Z?§_’g$§,” :25 mziaiééggggi éaég Eiiéé; L.

8 3%’ trig}, §§”W;$ifi1’E.§;:§§.§_,z”*”§, pggm

if éémzififiiia §’§$§’%% fi1§:’;:4§§:;%i_ ::>::i;?;_:}§£:§fi:’,2f2;§;é:ii;?*;’: iéififigf flaw met

gram thg E fig mi

fizfi gag?’ %g€:s%}4;%.i§§,§a§:€§*:é:§.%s_”é;§.:”£2′:’§s;%:§§é:*$ @§§;}’1 $33123 fiifiiifif $2″
ram’ C«m2§’§a_

‘ §a§E§ mm’; ‘£29: saw ifi

’33/.:

JUDGE