nun euuuau UP IERMNAIAIUK HIGH CA9-UILIT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA PHGH CC
H9′ ‘TEES HIGH CCJLFR’? @’K@AT&KA $3′ BAN
mama THIS ‘THE gm-a my G? gamma 29§;9y k
EEFCRE
‘I’I-32E Ha-H*BLE MR. M31303 Asgmi fi.j:{:x¢::H1%é£fR:%_L’ ‘ _%
wan’ PETITICJN rm.143. 13 GE 2c%G9%:k(m&~¢:=§:}% ‘
3£’§’¥EEI°% :
SM? K%§AhAK$HI
Wf0.LAfE A V Kxaaxafi
Assn ABQ§? $2 YEARS . j~
RfAT.§$?I$HYAM APAR?MERTS~”- =
KERR vgascmx gausB,_MA§saLc3£;
RE? 3? HER GEE H9n§$R_ .* ‘
zzszmzr-sh-‘F:-:1 ” V-*1’
,..,_fg “£,. …. x » ‘»-w,j. ?E?ETE$%ER{S§
{BY §é,::—:”.~.:*:3:~:}’:>§i§i::§.:z2-.:’% 9,:-ms’, mv. ,;
1;’ “-Sgzv-.zsi”‘§»é.;-mégsaa “””
‘» $ffi,L&?E.M&?EZ EHAZ
‘=;n$;s42§4?$?;32g1;
$$§§§$z§faasAa°x&asAa& RQAQ
K§§Rfi§: A§£k§§RE~3
Iggiéfig V
v V §f§,§A?E %fi?E§ Ea:
V. L?;;’.fif?”.<-giifé? §v£@YYA§§I§sE §R£.LE
Q"; §gAg_§?c§ 3&3 sax? §R$?$R?
– mama-efiaanr maxang
R”.,§$R§£&$RE ,.k R£S§$fiBE§?§
“§3§ Sfilzfififlfifififi J SEQ§TA; a3v., EQR 3:}
-war
2
‘€315 3:32′? PE’FI’§”E$!~§ :5 xrmm uxnm AR?-ICLES
226 fiééfl 22′? as THE C§*&S’!’I’i’E,.¥’?I’GP€ £23′ E%é§I1B_;..3f?}i.”{_I§IS
w 1331.33; A wax? (3-E’ csmzssznaz mm §:..:,a.$:+:r.__f:*.*s¢;E.’s§;::9′:.z::V.E
m*.,§..4.a9, ynssan 2? mg 3: Mann. __.K., an z.A.1s:o.3 in
.. -vuwwvwwruw V. nu-u\x1t1u’v\l’I nu-urn n..s..Am-5: ur nnicnfilnlsn HIGH CUIJRT OF KARNATAXA HIGH COUR¥ OF KARNATAXA HIGH COURT OF KARNATAKA HIGH CO
Emmi ;.fic;:”:.A fit}.
2??’ in mid are that the
§.S.§a,233f2§G2 t the rmpemmt
Hag 9? the $(:§&’::£e pr-emkam, magma
§:+;::sfiw, “?c1;c’;– A ‘£’fi-mi Cam: émrmé fim suit an
by the § tlm rmparfiazzzt fig’?
3.3.3. seimiamfi ta this cam. The
§aw ‘ teé in the ¢ompanmm’
Eatwaan the yetitiamr mxé tlzie mapondmt Ram
33%
aura uwulu Ur nnmvnsnlsn rmsl-s OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-i COURT OF KAENATAKA HIGH CO
We
3
whemby tkw rmpomisnt 316:3 was ts vamta
WW the ant gxoaaessinn 3f the sci1e&uEe ”
firm peaaiamr by 32.12am. A3 that %:«;¢,2
faxfi m deiivam’ the %x1i:. 9
prmism, the pgtitiarwf .
}’I@g The Emecutiscéf; V’
warrant ia flfm
son; sf the ::baB*11ct.1bn
aprgfieafinn-$.?L’,’;;¥§f3. 9′? tr: 101
of the arcierati the aanqzxiryg
is prezsented by the
uSr:i Eshwara Bhat, the harm
rm mxfizca that the
sufifiizs that the first
TV its ézzdepawe-at right sf tmaxzay, Ha
v -T wag
Kamaiaimhi in fawur cf Maya Bari ami
Eai. The mifi Maya B33 riied an 11i2.199′?.
Vififsm, the wk surwfsrfim farm: uxxdfixt aim tsnamgr
@551
uwsu ‘I-dwbviuflrxl ‘fir!
N-munsnnn nwrn mugs.-5;: vr assluinsaan i’Ilu’I1 COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C0
%
4
agmmnt fm Mrs..?a:=}:3;ra Bai, the rmpendsv.mt:’=._Ne.2
hsarain. fizmrdirjg 131′) 31% Bhag the firs:
alaxm’ , if any, am altlzar urfisr vtziri
Zebra. Eai fir mfier both. fig b
independent right, he. im mt
z:hst1*1.zc@’ apphca’ flan, £3 sf SriV
Bhatfs suhwmksizém. ._
4. The relying 01′}.
the _;udmn am in the case af
H’C*P.*&RI.):”E%? in (1939) 3 sec:
77 mpanaam and his two
tmmncy as _jsain’;: texaanta m-fly;
3;;p1£ft’**f;’ém the mid judmcnt, has submm
tZun gr ttuenaxktar under Secfiain
§§§:3§ fz:?amf¢x– $3″ mmvezy M, 133% 53 muim m
is the m§p$:1&@:1i: Eeui, ‘Elm mtice asf
af mnafi an firm rfiwnfient I§’a.2
. __€hm*wfi@2* czfthe suit imfitute& agaémt bar am adequate
uIfiswt%£a$w1d mnmafthemw, Tk
flgff.
S
swim af’ mtiac umim Secwn 10$ s:>f than Tramfcx af
Pm@”ty fiat, 138% an. 03:33 :::3f the jaizzt
actfi at}. behaifaf the sthas was sufiei::;%;;;* E: V ‘ ‘ H
5. Sr: Bhat aim
dawn:-3′ in the case as’
TRUSTEES 09* THE 9:33? in
AIR 1963 as 453, natiee ta
dam-mmim: ‘k tenarxm is
the and the
rmp0n§.@r1t agaimt the atkm
4_ uaftkze rfispczndezzfla To -mntmfi
aeam is binding an an arm
mm; rmpsnéantfi § he hag
V1’fi:}% $112 .§l’ 1fit:;:; 22$ af ‘itha égw Qfiiifi in the case af
%%%.A.j 3;;s§i%:;§:%«« mzmamm 3:52:53 am QTHERS 1;;
%%%%%%%%%%Lk%2«::zsL€eRE E’A§E%URA..HG MAETRI Arm GT1-IERS,
kk in mm; 5 sea 1*
turn uuuxl ur nmimnlnisa !-IE5!-I CIA’)!-.fl§T OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT OF KARNATAKA H!GH CO
€£*?i>£
6
6. fiwfly, Sri Bhat brizgfi ta my m:ti§:”x;§tI1is
Ciauzwgg éecisian in the cam: of SEE ~93?
sMr.1«:EwA1xmA mm 0THER$ ‘I»}.}’3é2_ “,_
2903 RAE 550; whmein £1: £5
Rufée 9*? of 3.13.3. is apyficahgg tn pgmgéi »
an mapmamz fight {ha
j1.:d@z1t-éehmr 5 33 171%
ehaswuctw ciaitm as: an
nmm, hzg,.§ the yruvisians of
alga aaught tea draw
déwiaian fif this Court in the
cam af $’.A§:.}V2$’£.’:R)£&£,EVVV’ 9.’ ARE ANQTHER,
;a:;a2¢evm::: 4~396,vzhm°’ai:1i.t is: held that
§is;:ij’c1;.V21.§é’a2§§e€§*?’:”§f§3.F.€, is agaplimbia any m a pawn
m1@* A mam: nzghg $33 ma fizimmt amt
% . 33¢: _f;;:£:§@r ~~?.§§.!§;% 3:; at-fitzbtfirs
9?, Per wnfia, 3:: Samwh 5. Cfmuta, the
‘ mmmaai aapgwfi 592* time rmpmndmt H331
submim rm: thia petifimx fin gmmatum, Tim Exwutian
figéi.
u-run; wouwwiirlil III
..mmn..mn mun uyuaga ur nnnnnlnnn mum Luulti or KAKNATAKA I-RGH COURT OF KARNATAKA H36!-I COURT OF KARNATAKA HIGH C0
‘
..m…………. ….5.i_…..,.§. w nnlmu-Ilnlwk rwun t..’uuI:’r of ammntnnm mcu COURT or KARNATAKA men count or KARNATAKA HIGH co
8
21 cf Q§.,€’.’.’i, am ixiterfiad 1:23 deg} with asacxjrfirgrt emf
resistaxme arr eabsttructtbn sigma by 3. thirfi ~ V.
9. an Chnuta mxmnags
wguiiy has been in
the rmpcsnéerit Ks}: “is 3v.11’x.i:.;’:z’ tiw
rmmzmdaarit 333.2. right taf
tezmncy of ti–1:;é”2f%»:é§;;:=c§z;%.;i«.¢fx;3;t;”2«Ié’; ..
Firm aemiating sf the
bmathm and his mather
was gmjfmg the mat, he
. it diaputaci fiat tfm rant wag mt
1 Q’ rmpsndant 53991 ‘Linda thme
daarw sf wistiwn paswfi witlrmut
:$«Tzm:%k%m§§msab:e aa mm” 2 the mmmzzip Firm arxszi
He aim ta my zmtiae tha émfsiamn 0?
$6111′? in the mass mi’ SM’Z”.M,C,S{}EHfi.M&NI V.
@933
aura NUUIU Q1′ 1£A%§NA1’AKA I-HG!-C 0|’ K:MlNA’fAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I~IiGH COURY OF KARNATAKA HIGH CO
9
Mfiififilflfi AN!) ANCYFHER, rep-brbafi in 2-392(5)
Kar.L.J.35. He read mzt the iimd Hohag “ans
foflmws:-v ‘ ” V’ ‘
mam: mammm 3mg,
mm 99,, mo, 10.! angzas —
fimgmru-aenzw in of» made by swath mm far of pawmwn --~ E Gear: m ma awry and as arder af dscree - an grmmd am mzeum rate, held, gs -. " 2:, the mm mum! a
%»-gwmm R% agate fer arm rmpenciaant ram
rmyanfient Haw? had gasé
t;;1a¥s”z;&pandent 3%.}. amen shag mmafi ima ma
But sufisaqumtly; hm reiafisnehip with
‘gf.}”>z§ z’m§mmIant Rail £3133 amzmd. flew, she: E as:
V a gasifimn in $$€:t.21*e tine vacnaxzt pmsaessécsn sf the
whedzzla ptitéiztfifi.
fi§}{
«’ am by way of
-W we-u w –«mm-w~ rm-m wsw vr nnnwnanan mun uuulfi or mmnrnm HIGH count or KARNATAKA men COURT os KARNATAKA HIGH co
N
3.2. The qumficsn tlmt {elk far my
ia whgthm tim rmpommt $23.1 Tm my
the oktructing application. ‘
applicatisn. than the ardé:§: “~ ft§1*
am;u:x’3;” in 3z.:ata,zna’ hm» n¢fhg can; #2»: ;mn% tkgm mg
appiicatiozl, thw éffififizaruxet ha
sustainxad, it is that respoxflent
and the to the mummy
the sen sf Iafie
Bai is that af a jam:
21:5′ swam and his mm,
naz*@}_g.j? tismfi. ‘The zmpanzfmt I¥a.2
% swim thmfim» mat the apmx, mm
‘ 1: went a..@m’ ‘ t }m. It is haré
:§%%%%b¢1*mey%kr:m: 3-ha rm am: mm magmfimty sf
flak and 11% 617.11% mm in am’ af bar
=’ .$:._’n-‘__-;–. bfiffiffi E
Cami, wfin” she statm – ‘ tint she 115 a
‘7P’ar% fiashini’ lady’ Hethiw grwezztad the first
83%.
mu nmuuns wr !£AKI’cIAiAI§.A Hicifi OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH COUR1′ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
11
rwporficni in aaek ms imgimdmcnt eithser in 23:33.: suit
ar in the appeal
statemnt made at the bat an bélmlf (hf
33.2 that ha rm gcmd mlafintmffiiip’ I
is ciwergz sf I
appeal §m being gr :11eII
r’fip0£’Ei€:1:’1t K9,}, af tbs
51% cazzrznt be czf a wrty what:
I’ Suprame iiourt. in tha
mam Ram! Maud! {supra}, ma
h6*1’§&’v’3.f aumaedefi ts Eenarnzy as
as tmmm in gamma; the ammm
A af the tezmnm whcs acted an behag
mfitgimzi. Tim figxzx $6131″: 33% takmz am
vimw’ in ma mm as? Asia»: ,, .
%d aflura {Ifi thaé: the dficrm panned an
mmpmmise hamm file iarfllaré ané the mmber
sf time: mama’ fafl fgfiefisrmblc agamt aii otkw
‘VII
.. -….m….. m W-mumannn ruvn ur nnxnntmsn mun uuuiu OF ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
12
membera mi’ 1:225 famflyfi. 55 mm Q; this Court.–it; rim
cam af 3!’! &u and G@%n
prosfmiens cantaszm in my 2}. Huh
applma’ tian anly for a paw 3:1 v2*}in5’Vi5$’ T b
am’! intareat and mi; ” ‘
14. ‘The p¢si%;§$:§ ééfin if the
argumaent raiagd by that he gs not
tzhimitzg ‘ 2\I=::>…2:7i:$ ampmd. Tbs
mfice as the xmfiacm an
the are thae jfiiflt twzanw
er fin oksrucficn can be
was is mt bomaé by the decree
. a;¢%mi§@ep~e::2d¢1:2t @131; ever tha pmpertyx
ca$$§ the rmpandwt 39.1 is in ma
i:i%:’7sA}mw tbs: fight ‘£5 2&3: in tbs: passwséon af
Endwméénflyg ‘E513 Sam-t fizm
gm obamcmg Ta ocmafianed Wifheut mm hem
fiuat gauge? ‘I’hm&re, ardairxg tfie enquiry in &
mwsfwisnammmmégéfianmd, Hemrtjreafibe
tun £..’.’€JUR’E” OF KARNATAKA R16!-§ OF KARNATAKA I-HG?! COURT OF KARNATAKA HIGR COURT OF l(AR¥NlA’I’AKA H16}-5 COURT OF KARNATAKA HIGH C0
13
madc ta atand tltm ::>rc1¢al cf erxquixy witlwut
any baa/im $1′ the mm. It £5 warthwhile
tha rwpendcnt 2%.? has not mad:
the mmimz :3? rim for 2 »
at any applitzatian sh<:wifng_
schedule premises. A11
miiitatessga-:ms'
15' As the m:j,p¢~m: i¢§.i'i§ié:aa.%…:VV§1ot have
subsissfizzg mfi fir ' "5? right, Hm
nbstsrtmtian H; hm mu: m: or
andéxew in $35' – .
A ff%§fl1t.WIW§Eaw 223,3 panama by satzixg
Kc: srémas tn mm.
Sd/-
JUDGE