zzaz THE E-iiGH coasm" G? KARNATAKA $5? 3As:$A:;:§%§[
DATED THIS "me 16"' DAY of 3:;aéTE;;V 2:368,' 4' T
8EFfiRj.E
'mg ir-iOf~:"'Bi..E sea. JUSTICE Afii. \?'§'?=§T{}':i3i}3'?AVi}%- gwaa
WRIT vfixfimz m ;%2%5§::%3z2LjaV>'::«5_ {.vS'f**;$-'CPC)'A H
EETWEEN:
SRIKANT sic $Ri§€€'j:"&v:'€'.%.-I-cf--"e msA;:;~'
AGE 25 ¥§Aas,u - ~ A
sac: As§2:€us.;?u;§&;,
Rm HANL3?~f3_;1%;_!$£ "s*g;»*;::::;,g,kV
:\:Aae;sir~:§'?r*":"x'i<:::~§?:~i,:x, V'; '
HUBLI, V
9:57.: Dfiflifiwfiiifi. V " '
- #£*:'":*:**:::s:=:&§°<
{saw SR;1.._% %'..i'£"v'iESi-i R"'sm..f§L::v:x§TH, ADV.)
1. A?ARL_Ei§;'i;'§:S{;Q'A%§ii.i3ESH DESAE, 55 YEARS,
MASAN sfoiiaxsamnsi 05%;, so yams,
kV;<:m";s:»«; ska GAMES?-f aasm, 59 YEARS,
é: . £::.._?G; :*€A5A:<Am:, 43 ':'°EEfi'sRS.
' QCC: NOT KNQWR, R/G fi&$HOK NAGAR
5-«gum.
'1"IPPA:s2:xsA szo Rmgmm Q-'#XSA£E,
A545 48 YEARS,
5. RAMAEHANDRA SEO mamas mam
Asa 55 YEARS,
RES?€3f~éSEFé"'¥"S 2. T6 3, :~;: Am a "T
we NAGATSHETFYKGQ, *
T'ALi}i<; Huszj, i3}iST.: saaavazgm.
-. % 2&3 ?::3§ei::E:m':3
{BY SR1. Afiiii. "V. KATARK§§Q§g£3\?;~.,?;€3:R ééisklexéj .
SE1. 2; M §:»s£E.:,a.:.:;n':a;f:?§v2,_,m'a:.A £?G1§*RE$'~v.§x§'é'€} 5)
"'i'i-iES %'sf:?§'§*7.V'§'fiE'7%Tf35"?}E€}fsi ~zS=m;;:"-.3» ureaax .am'*:<::.Es
225 Area 22'z--,ms'_ *3}-5E 'iZi3?§'i£';'4;§_?i"£T"i'ii*E"§€;'§f*é CE?' mirzm PR§':"'ii'x£$
'm Qi.}A;§i-i"'**'f7iéiEj;{Z§%*§'<:i,;R;E-s.¢. -A%._
'Théa if$:ét;' tian ¢_éh3i%s§§:_"~~'LCafi for preiimmary he-arirag 3'
greugzi; 'tha Court made the foiéowing:
.....
5 anti 6 harem were tine piaérstiffg in
an the fiie 6′? the Prinéiaai CM: iafiige
Resganfiersis i ta 4 herein were the
VA : €ieV§’€=.r2 :{§’ani$ in tha saifi? sasit. The Sam suit ‘hag aeen
=..__ . g~3_is%e;5pe$aé :3? can fhfi hasis cf” as settiement between Em
” :*e3§er:ée¥1Es hereén, aririveai’ at in a Lek Aeafat Fxeifi an
16,?.,2§G5, fiaseé an which, cempromise fiecree was
érawrw, copy cf which $3 at i=mnexure-B.E This writ fieitéticsn
‘~/,
{5} By way af mandatary ciirectéen aéi s_s.g:;:’ic–‘ré.. ; . ___i
entfies mafia sazbsaquent to 23.3.2%.’.’>£!i'{
éeieted ‘am the name sf’ piainiiff be er§:%1asf:a_§’:i”.Vjiio”«.,:’ .
the wit schadzsie preperigr. I ‘
(9) Cast cf the suit be awaréefi; ”
(f) Am: sthér reiiefg fiéérféfasgi f§t ‘?l:y__ ‘£”:’§*’s;E:
be grarztad. » ‘
(Q) The piaintiff *’:i: e”‘V~J_her.r%§iti’sé=.t§:4._’téVVLA’~a.menfi’AAtéfie
main: as and when re€2’i:E:’Ae§,ffE ” % A
4, ‘me apgurs::::g§;;s§d§fi VVVR Miaéimatih,
Eearneci ccztansséi that, the fieqpee
passeé may afie-at the
‘£¥etit§::ner’§’–Azf”E’£3\hi{, in fefifiééfit :2? the
::2:’mpert3(.. _vwh§c ?r :5 the é’afi§’#.~%ct matter of G.$.32?,f72G35.
:.V:’§;”.¥~§’L?’~’ gs*’é}e$§k2s:,fe-{:9 Q? the’ ;:rl¥”e*”i§’tiemar in this writ petitmn against
r:’eé$_;§a[n:c35{Vfiiv}s”%’ igiiat, the éecree ebtaineei an i8.?.2fiflS
..;n a;°s:».§§;’€–‘;fi;2;e”{:E§ Em tha basis 0?’ tfie setiiement arrizsaci in
fidaiatvvéi; iv-iubéi, is a €’29i§i.3SiEi’e ciecrée, sbiained behirzci
of the petitierser, to defeat his rEg?*st, iiiie arscfi
…; :%ar’ £:$t in the suit prcgserty. Wfiathar the pemiorzer has
_u_1f’9’i§i”2t, titie am} éntereat in the suit amgerty and whether
there is a ceiiusiars béiweera the reaponcients when the
\z.
fiecree éated i6.?.2Q85 in Q.S.3.6if}_;”2§§S was ;>as$3i.e{é,”%%:4_’V;;*:::__j:’ :_. é
questinn :3?’ fast, whéch has ta he gene ajjfstu in i:E3’ev–i’if£a»§’,§’5by–.V ‘4
me cempetent Civii Ceurt. Since the ¢.r;a,::t%_2*::’§..é:r’4iza§A.$’Eréa~:9;j;<___
fiieci G.S.32?;'2G55 against tfrév.__§"es§4:en§'e:1:$,: :ir:g _§:§i'§'l .
estabiésh his right, titie arm intere%_i"'é,yerV_Vthé'$:§V§t §:'aV§;erty
anti if it is SQ estabiifiiecj;;–.§£fg¢s:;s ;sgéA*; §'r's.~*:.;;:*: §23g,fi:'sg fhfai his
rights aver 'me suit prazvpe-:r§y::~. z"..'ié.Vrf;'z:;,L'¢§E'.&"v§;j.'e_7s=;'»£~.'; £fe£te6 an
account 9? the gassed m
a.s':aa;'2ea5.€ éeak an adfiitiorzai
prayer the decree éatéé
153.2985 fiésgééd as nuii am vrzié arsdfsr
net binding gn i"§.ir:<: Ar::V:'r"z' °the "baT'si3 of the very gmuncia takan
I-',§_r;fl'th.is"'L"vér'i$t"fpéfigion. Vgince the smtitioner has aiready
ag:;§3r;:iaa.:-§i;éé i«§i.gé u{";.ia;:iV§~ Caurt in 0.$.3Z7f2CIGS, heaving apex:
"':he pét;-é.t§m";__er° éeek adfiiticrxai miéef in the saitzi suit ta
" "E?' thé"*aAb9ve%as§:§i affect, I deciine is entertain this gsetiticxn.
'.. Fo:"the fcregeing reasans, writ getitien i3 dimasefi as?
'T :§_'é'a-W5; ages': the §éfii§Q¥"1€¥ :9 seek agwreprsate raiief in
"« '{5.S.32:?i2Q{)S fiiaci by him in the Cant': 3? firincigaé rim?
\.
Z