High Court Karnataka High Court

Smt Venkatagiryamma vs Sri Jagannath on 3 December, 2008

Karnataka High Court
Smt Venkatagiryamma vs Sri Jagannath on 3 December, 2008
Author: B.S.Patil

mun uuulu Ur nmsflnlnnn I-Ilfii-I COMET Of KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA XIGH C!

–1zn

I152′ IT-m RISK C5i3’£3’R’I’ GE’ KARI-§$\T$1i{‘A Kai’

marag THIS was 93:4 may 03 §E€EfiEfi4 3a§$fC

BEEQRE

man EfiN’BLE M3.Jfi$T;§E_B.5}Efi€fi§CC=”

wax? ymrzrzom NG.lfl208 Q? 2a§3¢gm%tE§; *g

swam:

sum vanxawaaxnxyamma .t 5
win LATE CHIKKAfi§fiENEfi£FEE —
mfa LATE EELIAFPA é’

AGEB AEBBT as ¥EAR§=V :=””»]
Exam v:swANArHa3fiA§§§AEaaam#
R.T. NASAR PQ3T-=, id; ~’ =
EANGALQRE-559 §32;°,”

‘;i,Ig;~3Ew:2:aHmK

SE Sri H33iéa;$;v;*$n#;3″

LIB:

1VSR1¢$fiG§NHATE~_ V
4″3:a«LhwE,cagxxafifinzvkgyaa
=.A§£s £Ea$@_5$ YEARS
_1é.;:f.z;fr._CV rsgggmzmswmx magma
GEAE§fiBIWRAG{”

V». aw?.H@gaa,9&$r

-EAEGRL%EE4363 932

“.”w;a_§fiE£ 3 LaKSHfiE§’fi¥RTHY
.;Asas”&§0U? 53 zsaas

f§xT’L LEEA
ggfs LATE H LAKsEmaR°mvn?H$
gags A233? 3? ygaas

\\ €13

l’|flfl.I’I!’IIl’Il’|f’| luvs’! wvvns wl nu-nu’:-nu-nu-n Iuwnn uvvnn vi Ivsnlvnlnnn Inuit’! in-full! VI’ l\l”|l\I’ll*|ll*|l\l\ ruun LA.

“WT! \¢\IUKf \II’ I\l”|lII’l”|II’|I\l”I TIINIF3 ‘F!’

ii EH? Lfififi-IA BEVI
Dffi LIATE H Lfififfifii Z*%JE’H’i
ASEE P1335′? 333 YERKS

mm zggmvm-‘a:

um LATE H mmmwr mrgmw
mm 3-‘«.BC2U*1’ 28 yams _

1,}

§ 33.: 1. CHI HRAPE§”:. A.
SEQ LETE H E;2’~EE€SEi}I.¥§.%§_
ABED EEGEET 2? YEAES –

1 Sn: L mm
?3f<'."2 LE-':T}3 H zingjsag-am»: :aé=Jz~*a_
map 35333? 2-:1"'-I-:E,=:;3;–s ;

':*..–m 11Es:~a3;¢m:;*:*s' * 23:: , 2 . 12:: 2* p
aim: i_13§i?;§'I?§'}3DE£&"i¥E~.Pm?z'
at:-I.n;;rz:,vr'?azi':jV;sz2:1§sa.;g.__ 1-,Efif3%__; 522553 Paar

2.m»zL==:zaL;si::e”;E«5–5:;a ‘@132 ‘ ”

e %%%%
3:52;’: ‘3.:fi.’1’Is”:’E:§;
132:: A§:;sU’r__j as « ..$s.A9:>.s

3 _ 15m”: ,_ir:4.=a.. :1 mi’; ”
m,:’r::2 Lafisaa «H, wmmzmmms
‘ ;:£a:;EL–2_A$wJ*:””3’3 yams

‘*§.;0″…:. 5 mm 9 max
Rf 31$. r;::;AHu’2fl,:x_§:_2§§§;a: TE?-EPLE

2x;;s’z.;2-‘§§.*T

R -. T . mam. E33’?

~ ;,-2z;’=_;2.;<G;z;:.a3F.3.:::5_5 as 2232

53;;-9 Tzggamaa
;5.;'f:=;': mfg CHZPfl€?&HBI;LUF.E-%.?PA

' -.zv;§En?A2<:.m* as yams

E~'–.£"fi";T" €.'§-Ix'-§}~f':.I}~é"&E§%I&§.3I FLGGR MILL

$3933, FAI'é'%KA mgssa

RT 2»rAr3A.R 923335,, BANGALQRE-32

nun vuuuau Ur nnxnnlnnn rlltifl Of' IIARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

34%

15

1%:

11 33: H vagunsv
35% £2: LETE c§zKAaULLwRA§pA
3333 A393? 55 YEBES
BEAT §E£R EAVETERQ BAR
25% agasgy Kkwaxajwgfia
as NRSAR 993?

§am@ALQxE~32 _MM_

12 gaz Rfiihfiflh a : ~
aim LATE fiARB&§ Cfi:NEEP?§;
Q aIMHA§?A ‘_fa ”

AGEE gang: 55 EE%ESg *

13 33: fiEUfiAYAvRAJ§_’ _ u._-,
95% LATE $ARE&a,¢H:£§AE@g_*.
a €HIHM§?PA -_ 5 i s,’-*
AQEE EBQHT 55″23A3srj.

531 afifiexa SEEM? f__ ___xx 5 g’ .
35% mars nAR§a£,¢aI§yA§Pa.3aaflzmmayyg
A353 s3cm§M§fi’EEfifi$,, C’ “‘~u 9

THE REEEG§$EfiTS §fl;iE,”Tfi”1%-
ARE 223$ £aAN§A£mL2§, v,”
Hmaaava mafimgxv ‘_’

ERAEEQ :w3LEaE ggmr .

&§R3AL$£E-56% 945.’ ,

$3x ARQ§:gws@$mx
$ffl_3§EE–SRIV§EQEfiPE§

%._ AGEn»§gQ3T*5s,$3aRs’

SEE ARé:a§£A”

~J§£;§.LAmE”3g: £EQfiRAPP&

._a3En”maQm?”§§ YEARS

: THE égfiétfinzxvs $5.15 afifi 16

* ARE RERT §R&R§E%LY§

HRGERRVA QAKALE

‘”‘ax$B:§ ccassa 9&5?

” =EANGALflRE-553 Q45

…… uwwnl ur nnnxinlnnfl nu.-Ir! t..xIA..I!I’.«I.,.:ll! Ur IIAKNAIAIEA HIGH COURT OF KARNATAKA HIGH COURT OF KMINATAKA PHGH COURT OF KAflNATAKA HIGH CC

=* if 1
agpiiaatian as early a3 pasaihle and

thareaiitar §a3B akpfizc-pvrizate ~_’ £:§é_;1:§*15;:a

at-azpaeii tiauagy, The ziifianaa tirm axg§:::a31$ebi;~ jag;
the smart haiew rrsmzzmt ha. a»uSé’2;ati’tui;¥5;i::§’ bVy._’j?;hi;s V
céurt in exerqsise $13 “‘-::w”z::i_;_At’ fiuii.3cZic{§’:ie:3%1i:..

Hams, the wait pe5t.3L t-gan iS’_vé;v:i,3′;?§:{::s’sm:{ ::a3:”‘

aulfifiect tea the ahpfre

If mg ae:e:§.;:2,:aL;:2:”– time, it is
cyan ta apyzcvpziate
asrdm: “V

ccnatmstimm :25
ha up by tbs paztiga will
be a%lbf;£”.§”C; _ {sf the grtrmtaadinga

ba:fI:§::”££aA Lazeex 1%? Q3. late fjaurt .

Sd/-.

Judge