High Court Karnataka High Court

Papaiah vs Nanjappa on 24 July, 2008

Karnataka High Court
Papaiah vs Nanjappa on 24 July, 2008
Author: B.S.Patil
.. ...........,...... ....,n ..A.._..,._.u ur mmmnm nu.-:1 noun: or KARNATAKA HIGH COURT 0? KARNATAKA man COURT or KARNATAKA 1-new cc

E3 fifi HEQEE C913?!' SF  fi?AE{A XI' BA}?

in?



mgmm: mg fim 24%: my SF JULY  % ; f   _

BEP'fiEE

'rm E-I§3}I*B§.-E-?a@gL.§§S'1"i*=»".'+fE B1-3A.F'*fifmf""'    7

3.3.5

§e.mm¢*; A’

?*A?fiL%H ‘
S§€3§.fi;TE»!v§£32E§ISWg;fif§séi’f:”é _
aégga mg

i¥;;’§:’E_” Qfifififififififi RA HGBLE
‘§Q§Eg;AI¥GA£.f@?j2?E’*–§3IS*’§

ga§%sg%apiva%%:3E:§xo%E%;«k.,%

a:;%mf:*E $3113?!-;§jS=”53£§fis.%.;I’&*–

R25 fig’? £R.IR$ HQ’BL§
‘§’Q Efif*¥{?r£§LQRE $139?

– ¢ Eafiflfilfififi
% §§§j,<§'v§€'iTEs. wjfixawamr
52 ms
* %:~*:g%£§~ sfimgmmmmm samamm HGBLI

;§§:3€E§%r,m,%3:<Q BARS-§sLQRE» ms'?

_.m:v%3*i.%sT;%A;a;§xm?'r 35 YES

% '*2:2;:?; B:-:€;§–m.:.: samsmg
% % % §;g%;*.:;* cammsmnga samamaa 21031.1
Efiiiififiififlfi E13?

nun LUUKI OF KARNATAKA HIGH COURT OF K/ARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGI-E COURT OF KARNATAKA HIGH Cl

{Egg 3:»; § E§EE8E§€§;%$.;,

fix}

E%*§§s§;LE $3 5! ‘$3 LKEE 5.
éfififi E4 YE£sR$,E Iisfiiffifi,

gm}

$55’? camam sgmaapum HGBi3 _ ] ‘

&’§§§%Z£.L EQ B£BIGfisL$RE EISTM

§.’§§s:$S§-i’ Sm Mrs ma g;.m§j> ‘
gwga :’£B$§§T 12 ‘ms W33
§’,§’;?, E51′ ma T ”

E3352-‘s:’;”§’ aaaamsmagg ‘HQ
fifigiéiifil ‘fa; E§;fIGu?:;;L§*RE= i$1s’I’; S % ._

k ‘iii;

pm

:3;%;€1;EE:Cé§€s;§;£¢L§f:,;}s:iIgJ§$I§3:WEr.b-£’x’

mas: %

zég §fi?f’SH%3vfi§;fi;%?€DR§;.f&§RJ&Pf.§Rfi HGELI
fi$TEE€4:%§L4.f§’QE=§’t.I§Ti;”3§xL§;%3?E aim’

m%mm,:

V * Vii? Esflllfil YELXAB5;
%gé;z:§E%:;?s;§€.’;%r? in ‘ms
% R;?.;fi.’E” ~:;Hm§f:&$azmR.a saagrapim HCIBLI

Bmeaamz ms?

Ngfigaaiaa am gays gamma (SR)

2:2-:21: §éIE.§EIIYAPP& 3.5:; mm YEL )
‘fi_é;’.§§§’f~F.3 T 28 YES

. 1’f3H=fl{}§%fi$A2¥IBK§s. S£’52%fisR.IRA HOBLI
2%:%*$E;,%sZAL 3% mac:-mma ms?

aga mm Is:{{..II§I’2’AWA ESE]

Sim:-‘:,, %e§’£_3’N£'{PsPP§§ S! Q LATE YELL?:%)

£5 £5? €;’:H2f}Q&A%RDE’;& SARJAPLRA HQBLI
m E££},’§€3~.é.LC¥-RE mm

Gfjfififfifigfi I*s§C¥’I”}E”ER* ‘ I %

WE
fia%’;§Efi 53 mg
E; 2%?” Eajfififi “v§&GE

EE;é:}”iEE fiaaax m.§§A.m3§ §b:3’r§;?:*¢*: 5I %

E;&’§§§=1′?£,A§…GEE 4”?


5%  SEJEIBM A  
   2   %
firf_"§~E%       32  " . 

Egxéffigmxm vamifgfi-%, %

5E€a£E’E §–§m§.$I §3;«fi.§§€?;é2%.E;;:§Eé?:f;?§i””‘.?;~§:§U’I’§¥IvT(:§VV

amsgéamgg «lg-*? J

‘R:-.3

M ;

3; £3 §.:2a*??§«AN%3:+§.5.§<.a;f2*§m?A?PA k%kL
.?:€3Efs§»!j£E.%%E}§§Tv 45:3 '1'RS–.: %
§;s:::f*§~:%Jm3ma%vm;1§E.
i,?sE.:r3;::z2' §=§s:}sB;§x£ $33633 may TQ
Eg%§%a§%»iQF:E 4%'?

$
wga I;§§’E}5:s,S£§fi§._ ”
fizfirfiiffi 4;5¥m %
. Egg?’-§%.E V “Um &m.;i:t.;..#¥::’:E

, 2
§:g%&§%%:””;:«;;:_Q&Ex #3

% ‘=}Efi,§'{£>,%§,Qmi

% gaaa
Emu
,m§a§a;:s sgmmmsafi

RE-SEDEHTE

{Eh}? ;%%$&$EE;$H
V 47*

FOR R5-9,

ammau §'{‘.’R§,Afi.F;;,R38r.4SB,)

V-\I\Il\I \ll’ .u.m…..w. nlun \..q.u;(i ur mxwmmm HIGH coum or KARNATAKA HIGH COURT op KARNATAKA HIGH COURT or KARNATAKA mo:-1 cc

V ‘E’§§E$ 28%;’; FEEE E36 43 R 3. {xi CFC AQABEST
323$ %ZIjé§{§E»H B5333: 13$3..2§X% PA$SED Q1′? I..A.H€}..I
€33 4«’?E:Ei35fifi GE TEE PER 133?’ TI-E FHJIIVIL

HGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNKTAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

Jzgma §:s;%;m%g3, Bagmmas mm .”‘__’DIST!
Eaggaafiaa, iagszseassam mfim mm £Ii£>’GII3;9ILkR 1
& ‘2 cm E3-::%E ‘mm Rfihfiii’ G? mwmam C:RfEEI§’OI¥”
§Mfi%%$&mm%R ?*aum*

agsfil an 53% ‘ar€i_ei?$, I7

Cami :;%.a§2§mmfi the fa :

s§n@§gHfO=lIw

mmméfi f¥;_%:tu has filetd a

memrx fifiitsii §&~– }. E gééyizég at’ the

agkpfiaij am the s’L::?§%:’_.._;as;::€:–‘;§;2:f present appeal has

men Eat; 21%. the parfsm

am.11»:a42a5iL ‘ I

.3 $iE$fi§§1%§ -5 flag memo: is mm m

r&c;m:sr§;} v TE’:2′:§.$I £3 éimissaed as rm: pmaaafi.

-in

xudqé