High Court Karnataka High Court

M Sherief vs Charles Mascarenhas Prabhu on 3 November, 2008

Karnataka High Court
M Sherief vs Charles Mascarenhas Prabhu on 3 November, 2008
Author: B.V.Nagarathna


H”. ..W.wm \J”E”” mwmmwnmmu fllfiwfl mwwm {W mA%E*”W£§?fi.K& WEQM iiflfifiéf €72? mmmmm Mffiivfi

W 1 m

as’ E-fii%’.?%I>~}I cam’? $15′ Kammméa M’ ”

§fi;’§.”E3;T: “‘§’I~§’ZS was 3:-:1 my :53? A T

333322

;%::–m mgégm ms,g§sT:1c%Er_a.§.?r,%

a.x.g.z~,au.3§%z as 261% % A

gag §§*:ygag ‘__
gffifi *§HRE§&a”». , ‘~* 2
Lfiifiwfiéfifiafifififififi’fifigfflfififi
azfififi fififlfii fizggfiafiagg
fiA§g&L%fiE”e$§?§”§$:.”

y g T . . -‘ -.» -¢
sga. LaEE’%§3wSf %*” “x,=*»w»
?$

. ,. . PEI*f£’I”I€FlE

:§y%§g:: étI§ agfifiané; a§v., 333
.; * fiE$fiE~&§$Q5Efi§E$ 3

.’$: L;ES’§£3£&aEaaA3 yaaaafi
Zgggag *3’
§§$;Afi§;$§ % E Hfififififlfififififi
», £¥¢33fiRS$A§ER§R$ saxyawxn
.xn«::a§? gfiwgg HILL aagp
»_E$§&1mg§- 5?5 fifii.

‘” … RESEflIfl£flT

‘{f§§% $31: E’3§®H§Kfi3 EAE, §fi¥., ;

ij

mg-

zfmg Ema? :;$ magi’: 35% 3.15 :32?
iéfifi k§%§fi§? $3 mxgga ET.é.?.flB Easgap :3 ax? _\
§m.2;&§ gg ?EE 3233 my TE 1:: a3nL.’m;s?aICw’:
a aE::–:$:$;§=§;”-.3 3:53:33; ma, mzamam, r’§z’5m5′;=:::r:;a
ffifi gag? Rfifiifiififi FE?I?IfiM A§§ €OflEEEfiIfiG_TE .
$§E$§§ §$§2a.:§.$? Eaggga :w_§§ae;ys;55;$?’f@gif
rag gzag $3 $33 :3 A333._CEVIE;JfiE$E;V§§R.ENE{m’
fiaygaaaggg Afiéfifiifié TEE_*§E?ETfQRV E:L§._§;s
;2;’:::2; ax; & 33;g::.;: géfg 522* m2; 2:sm*,_3;§<a::2.

*'Z¥_'*I-332$ Hm? A.n1.~.rfié.s:QN,
"E'I~§§.$ zwa ma §C3§§R'§ B.5€&B.E'¥""§\H_E»*' 1<'QL.r,awmG:-

by tlw tm1ant
ahaiigyzgizzg :’m:,s :[j’;:i4La{1;:§#§;3§%~;g§z;1G.a*? pmm in
:~§.H§:.:z%g.5:sLV%%’:;;sg ::%:L’.::.é§V:a¢m mm. Civfl
J fimmalare and the

&§£1é5.,és;<,s:ié§;'{$§:%:§',fi$ §£:–«.R$§.Ffia.2jfi& pmezd by tin: m

gééidgag, mmmm Kamfi

— ”

. ._. _. W”… V… …u_…___ ‘MN’ WVDWNWH …ww-……v. ‘NM>”|lM”MIIIfI<v4/,,V

X

vmwwuwsna vI”‘ mr\nI’wH!£’-H\fi-\ mum KJUUEW’ (‘W %i4%WW&TfiKfi mm»? Cfiiffi? 0? KAWWe%?fiL%ffia Mfifiw

_. 3 ..

C’;-flue? mfi Ezaazltg

._._I___,’_ ..

§&t?§i:3§3sf Efzfireits. hafi prcfafitd rcviaimzz *
{fie aaafi} wfligh 3359 cam-.tQ ‘V

Eeézzg agggmm ‘$3- gm saga 3m«,me§em1e1~

21% §raraz~:~e§ mém peéiucgng

2%? Whgg ‘ah: Afimgisaion,
Eaamgrii V . f§r 2.1% 1 respzmclem
gafmfijg be sczttlcé ami
iimemck after aeefing
4′ parties. The jfiint

mama’; 1% ;*%.1§éa.:”i._}&§fi3 t§j2£’§f.ami3e is takafi an rewrd and the

.«-:3_am&;f’5:’;sE$§%g:;m’§§…..3:;’E:;;s:: rmaafiw caumal an bath

“a:iefi§$é1dt}1eja§:1%, mama am as fa1hws:-

iha: pfififiifiiitffifififiili bra gaatw
~ 23:3 31»: 3&3.’ mm an mama and

fififlfifiwfi 3.351% Gri’ 1.2133 achedum

gywmises as the rfipoaémtjlandbrd, an

Elm ‘fizsm mat €313 pstifiangrfmnant

awfi by ‘am said

luau;-. .-

W ..,,.,.W… W ….m.W….m mmvrz MMMMQ W msmmmm MW mum’ as mnmihm mm

wmzag –

W4-

aim}: may a renétai 9%’ R3.2,Qfi@;’-

magzth sarmf; 3-if fimemfiar-QSGS A

em af my mm

E. ?§n§§:;.$n§r,!%,¢nm’£§”>’
me ma afiéazrit §f_ ‘3’k:1″ “‘3;”,.’g 1
ihis Ifiarygie mm
mA:;ia:§;, ‘ :3;;é$:E;ai%”§;f§ fig V fffintai er
I51:

Evmatw and he

mrtzifi int} the
%*£i’}§§ifiEfl?;Lfi%¢#% and he shall
2 & am handaamf tm
gwwassiasn at’ the scheduze
as the msgfinfiezntjiaadiard an

a ‘mfmars aw Ezfiay mm.

p«a%imE’m1e§ is firamtefi 139 E13 an amrzlavit: of

‘ ‘rwffira am €191.13: wimm ac periad of mu:

ze wmm am sahgfiszzie premises

’31lnIf’|”\ ¥J£\!l_£ l..nu…uu_4..u- -m –

ems. at Ekéfaya Slfifififi amé; 29 gay rant; sf

.. WW. W mmmmm MW mum” at: mmmzmm WW cmm” W mmmmm HWW

git 21..-asggsszfi 12:.a..£ 1. ymsa tiié, ‘£312: vwatirg ”
flffififiixfififi 333$ mg %.a m§sm1§~§.:.:stAta:;~’ V

éflififfsfif fit: ffifipfiflt $5 :36 VV

in srzigw sf aha amva
gfitfiimn is fiéswaafi aft __ ‘

ififfim is Em in terms of

1%: jam: mfi.§3}G_:-f’§:§.§”11%§? .

V …..

Judge

.. ……u-u-u

\f\I§fI\4’I.i\al.r\I in -u-«——– –