High Court Karnataka High Court

Palaiah S/O Sanna Suraiah Since … vs Bommaiah Since Dead Rep. By Lr’S … on 6 June, 2008

Karnataka High Court
Palaiah S/O Sanna Suraiah Since … vs Bommaiah Since Dead Rep. By Lr’S … on 6 June, 2008
Author: K.L.Manjunath & B.V.Nagarathna


ma THE HIGH noun? «:3? ms-:z«sMm<;x_,

nswmn '1"'E-IIS THE 6" my my JUNE 25;':B–3.jV;._'___'

FRESENT'

THE I-¥Ct!~J'BLE HR. Juswxcfiy _

P4913

THE H'0I~3'ELE mas. Ju$<.rfi'cE fi.v,_:~m* If

REFULAR FEES? A'£='F'1§§¥_E' é§2:~.,.12oéi:2aaA::'

BET WEEK

1 P.1.LA12§H_f . –

am S5£N!s2£.-SEIR2’¥.IEEi””SI!é$VE”-33″E.I\3′} REF 2*: ms
P*.=&i;P:FEi.F; was I-G&..T–‘-3153 .
:~:m-‘:u=;,.;- KIA ;2r;rs.r~;:%s;.=:¢;sx-ssvcswz uammmmwwz HO
vcE3;aL”r§;K”E’§a1§s_ VOTE’-,[;E.’I_§t;’ ” 3′

2 =.OE1x:~::»:=.2»::»::g’.Vz.-go O
BEJOR, .m’:=a”~ ;I.’?=;1~J;=J%3¥I~1?a1*TI ,
Mh TT’E _ E’E.’*._E L1 ,
CI£*§’L£’:LxP:.i$fRE_ ‘m’4.L§;2~2+:.”

3 ‘A _____
Rffi
:=m’:’;¥1–.1¢:I«u’3iJ>s3:»:.”=.=&”‘P*:t_, mELIv,.._

::1a:°.L:;:¢,:-mm QG*a”;n»’1;:.2;;t

4’.V1%Amm we S§xbI$¥1§;'{3EP.l§E-I

-‘gr: R33.

~ “t-IIIELI,
, TALUK

‘ ‘V.’$».’V_”.’;”‘V’I-:”I.’1?*E*E$%t:’3¥1t$”‘E” Sit? sum. QBRIAH

MA J ,
HBBLI,

‘3’P:LU!{

-nut”: LUUIH Ur ISAKNAIAKA HEGH QUMRT Oi’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

.lGi-3 COURT OF KARNATAKA I-RGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

19

11

12

13

£’§3kY}\3’3″sf*1Al!IBfi.’}’TI HCIELI,
iZ’E’IHLia3k}€EIRE TRLGK

‘3 ‘ram:-. PALAIM-5 six: SANNA ammmm
50 W3, WA MP:§Eb3P»I*i?*:TTI,
mmmmmwvx HEEL},
cgmnmmim manic.

a gamma». We swam Parmme.

57 YRS, RJA Masawaamwwl vzshasa, Oq.f-° ax

fiA TTI HGELI} *
CE-EPxI.:Wr.}@R.E TALUK. ”

9 : nfe…sA:anzfi.;”‘?.I§L.AinH
37 YES, Rik GUfifiEHAKHRTE;gjm”
KIJBRLGI TALUK.

EGMHRKKB E/0 3ANHA,RhhAIAH . _ ,.x -g.
27 ‘ms, Mia G£JNBEMA§{i3!JTE ‘\rI2~’.Lr;:-“AGE; _
xunaua: TRLGK ‘ ‘ =i”4′.’» ufyh .

HE-1’A§’me£!»L=L n{c3…O,3_m:-;A”i:=*g%I;hI.#sH_’ ”
22 YRS, Rf£§31Pxb”L}’~1f§*I3R.*u”:_ ‘ ‘
cHrx1*32Anup.sp.:,v_n1._s*:*.V ‘ ‘
my:-mm was =.ss:>.£rzaa.”t:.”;1..=s.:ns.;L;:i..:.;a.i:s=.,. ‘

3.”? ‘£923, R13 HPa_t3’E!*i£”££iP%*;T’I’I73§’I’hLE°;GE,
s;*e~::an.L:’;a.1v<:s3=*,;£"1';I;:.u:c " '

::=:3;P~…, 3? ..;t:A3;31A:«z pm: 'R»£€.,'fiZ":-KER
aH$.aBAan.§3s§aw3EuT N0.S

xANiu~§xa's§mas%fiA;A1AH

:3. *:'2::s;*,. FJA zssmaz-;';?:.z~nr:.'r*':'1 mamas,

'jiimammm 'z_*:-xi.-u:;§

. 'V

'T353; 3? suafigxsfl AME MOTHER
*~ggr,wnanun agspaunamm m0.s

Sm smma Pamxm
.'V..;.x1..§m'a-s–, Kin maamrmwwx VILLAGE,
"£2'i~EALf.;Fd:ERE mnux

IEEPL "3? CSURRDIAN Am: ESTHER

7Ofani;aBAnuA aaaponnsww N0.8

u\.n1 uuulu ur nanny-unasn HIUH qu-uni' OF KARNATAKA RIG!-'I COURT OF KARNATAKA FIIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

15

16

1?

13

19

29

21

mzsxxmn we mws snezzsm amuxman
’32 ms, REA mnweum mamas,
C’rIIT?.P;DURGA 23137..

KEHHVVR WXG 333133
5:: YES, Fiffi MAYALURUI-EALLIT
mamas.

iI5EP-P9537′: Wffi AH

:2 ‘ms, REP; Mm:m:RmmLi;3_ ” * ” &

mama Bmmazm am 2-zmzéimx Tim-s;;.r4..1’v.r.a1{i’_=
8*: YES. RJA nhnszwmwzv 1:; z,:;.=..:;§,_V i:

fi& TTI *
:31-mtmtnnx T3k£s_I_3§T. –_

Imam; PALAIF:I-1″ 3:30′ V
5′: vE3,4;x:fA 1*i;P:I3EbL*+.T,;~mTTZ’-.E?Ihiz£?-‘GE,

_
fiHHLhEKEfifij?A&G£;,_ ‘ ” »

a:;J2=.z:a:se**:%:fj%%$%fa%%r2%;a.mH

i;_a.r,r”*:’.as;_ Rf”$k’}1Pu.’*W.Et»i?&IiAT’Ti vxnams,
‘-,:«1.aa{.tx.1~:Ir.z~sz~:~:2v,’r=1*I “F-_IO’E L; , –

:;.i=ar£3.z’;1~r.r%§a:;g;;T:s:.,’

r*}3.._b;5£i’?.i¥&-I.-“nfS;’O pamm

‘ ” YF:$”,. _ VEKA }~ft£’*a1JEE*£P.I-ifFk’3″I’I VILLAGE,

‘ cmvmmmmamrzv H9351 ,

ésmgaamns TAWK.

sin PALMAH
‘ 3’?U.”f£=:..*S::,. KIA Mangnamrwz mamas,

mmmzmmmwwx I-{€33 LI ,

. Tgmzx.

Vjtsabrifiw Pmamsxo mam mmzamfi

V.’-5:$«~r1=:s, Kfl TI vznmasa,

HCJEIJ,
at-mmmmwx.

“324 mama 3..-‘0 mm am-mzmfl

#5 YES, K& TI VILLAGE,

w ;E”9Lfé ;: Jiuifififi

¥GH COURT OF KARNATAKA HiGH OF KARNATAKA H!GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

flR TTI HOE! LI ,
CE-FKLLRKERE TALUIC.

2.5 mmxx sic marru zommm
45′ YRS, WE MPRDEHAEERTTI 7J’ILLPa£5E, ”
§R TTI HUBLI,

r_:I-mmmmnz mnmt. , H “Rfisi_=4~;;:u~é’:’::s’_r’_-z.’:*s*- K V’

in? 3 M sxnnnpm 2-cm 1:1-«i1,’»._ 1»s;1′?,.”‘*–.. ‘*1I.’
SR1 R.3is’m6INE*:THAH F0I¥..R4»3O,22»-£55′ ” ” ”
re.-1s,19,’.’21–.._s1s:=:xr;=;n.} V *

THIS REA IS FILEQ Ui5;,95_oF’c9c ASAINST THE
JEJDEMENT mm 123535.23 .<'""1J*zf_.'*:!.9"'.–s}.a2 "'?A'SSEI3 m
:3.s.z~m.11;"r.:s2 mi 3*.HE_ FILE. CIVIL JUDGE
.z~:ERE,_ ns::E;zE_zr:c;».. n:z sum mm
PARTIT} ON Min SEPMEME ‘»P£3SSESS3’0N;»

‘1″Ei’IS 3E4″.F§f{;Vf#C}!3I:5£’1(§ ii-;;~’Rx 1«*’€:;3s: 1s§”E’n.52:.’.tvzc; ‘I’!-{IS mm, SR1
K.L. HAfi§UfiATB;£J;«§§LlYERE§ THE FULLDWIRG:

_ …. HH x ~-;%_ g a n’gpg E I r

:_?’s§{2GalV “‘i.gV-.V§§i§i12§.T5’sad far nan prosecution.

5kLfi.

Jluign

Ekifi.