High Court Karnataka High Court

Sri K Channaiah vs Rama Swamaiah on 19 November, 2009

Karnataka High Court
Sri K Channaiah vs Rama Swamaiah on 19 November, 2009
Author: Dr.K.Bhakthavatsala
é3~:N..;l

IN THE HI(}I~'I ('3()'{..?!{"I" OI" Ki'\I'?§\IA'I'/'XKr°\, I'3AN(I'}Ai,()I{IE

I_j)_A'I'I£I___) 'I'I"IIS '_:'1~1 I) 1.9?" 1_I>m: 01* i\§<')v:~"-3

1.

13 E F0 RE

‘_r1~H«: In-IC)I\I’BI_,Ii’, Ii.j)R.+__JI.IS”!’I(?I£ K.1.3ITT~1_AK’1_’1~zA.\_:3§;f 3

WI’. No. 113199/2008 ” I I 1}

BETVVEEN:

Sri.K.Cha111’1aia1″1.

Aged ab01..1t. 72 ye:;–11’s.

S / ().Iat:e K1,.11’11<:' Gm.vde1.

Agecl ab(mt, 41 y(“dl’S.

R/0.Ha1T1chipura. V’i1I1é3,§.{t.:. _

Am1″1.11′.hL11′ I”-I(:)b1i, K.1;2’1;i1;_____»,,.:11 ‘I§fd11.._,1k_,’j v_ _ ~
Presently r/ 21. I;)(_V3E..?-V1″ I\,2′:;:I’.f7¢i–.V/”E()1.;_ _ I’
III b _T
K.G.Na1gz.1x”. I3211”1g:vi§{-}I’%;.?_:-n5€’Sf) (.3 I3′. ~ __ [3-[j;:*}’1″n()]\;’I;:I.”{

{By S1″: . K. C .SI’i’:2._1_-1t4;41_ K’: ;_1-fig:-; . ;

I I . Ra.:t1:1_ VS-\Rf’EV.1Vi3_”1.i:”..’:..”1(C:iz.E’1__,
Aged y€:;43.1′;:~;., ” A

* n V S/0.I;:1xm’i1’1ai’cif$,-imil ‘c.1i’c.11 1

2. ‘ H.R.N23.:j2i’Si1’nI’;z=a M111″‘£]’1y.

I ” ” »’Px”;;_{ct€.’i _bif:’> §,rt%2;u.f:.55.
C . ” » S / 0′;»Re1’I1’1..a§sw*z1111 a1′.aI1

[B{§i;I1V’§I anci 2 211.1′ 1?/21. Ii)(‘>r I\§c).46

I A.’I’..S1:1gz11′ ‘1’(‘)w1’1 I;ayc,m:’.._ I\/Ia1″}(“lya.)

3. (}211’1g21iz:a.11,
Aged 63 y<=~2:11-:5.

<1. EX/Ie»1ya11'111e:a..

Ag.:”d E50 yCa.11’s.s..

5. Ve1’1_ka1£.aie1h.

Aged about (50 years. _

R3 10 5 are S(‘)£1.’-3 of

Am vase ‘i’hirn1n.z1iah,

Pmsidetmt; fBe.r1awa1’e’s1 \r’iI121gg;c_%, ‘ _ ” V V_ ”
Af11I’l,lU’1pL11′ Pi()bii. K1.11’1ig2’::.1 ‘I”2;1I11k, .. RES_PCNDE:N’I*S

[By Sri.I)ayz;u’1aI1da., Adv. / i,

This WP. is fi 1′(:t.(._:’i :.1§’1 t’iVé91″ 22%.; ‘2 11’1(:1 227 01’ the

1.;1yi.rTig{ 1.E)_V(‘,E3._1-1 V13’-;.:>,1″‘ c>1éi:i:’c’ re<'.<)rc,i.~':s relating

Cor1stitu1,i0n of I:1c:;.!_ia 51

to U16.' i11'1p:{.1_.1.:.:.’t” (T)? the learned
Addl. Civii JLLd_zj>;_E?” {.J1′. i”)1i;.}. “;_.’;’§.\/1E<"{"3, E\'u111'g21.1. emd pc1'use the
sanle a1'1(4.'{'€f1L:.;.1s11 1.31.:-§_Vsai(i'()1.'c:i@1' 21.52: iIIc_g{e11 2;m<'i l,}.1'lS1,ESl.EijI1£1b1€

eét-',<,~.,

':Fhfi_s V\r';P-;._§:<_:i.1'1i1'1;§ on for (..}1'c:1€rs 1111' S tilay, the C()1.1H. nqade

I'"(')1l(:m4r1'1'1§_§:=-~ AT

'I"h€ pmiéiot101'/}')§;:i:'1i.§f}' in C').S.N().258/19§)3 on Kht' file

of the Acidl. (livil ;.h,I('1;»_{(:' (.J1".Ii.)n.} 8;. ;.I1'*'€'3, K1.1_11ig;§;«"1.E.._<

this Court playing for q1.1asl'1i11;j tho c,1 on I.A.No.5 filnrcé in §’§1(:> 2′:§:)<)\m_:..ss2-2.j_c1 $:_;iii. Véit;'.;§'n'ii14;%'xu1"-53- u

'A'.

2. ‘I’h(‘n1g,_f’r1 tfht’ ;.)(%I.1’1im1 is ‘!.i_S”w_(1 f()’1″-.r)’1′(i6.1″sFgxrgardirlg

payment. of process to t1″1t:4_i”fi{&s.–‘_. Q1″. V¥7′<~–.__iv._z.i'1I1M(i R~2._ keeping in

View that the 5"" 13 of 1.1f1.:'t….}"},>1i11. i’1c:2a1:'(1 the lctarned

(‘,0Lt1″1.sc1 for {he ‘pctit.i§..)i’::j;’:7_ iE..)~1:«_A{“1~m1_1 (..’lis}.)<_);~:;21}.

4

3. –LC.’.$s s(“>ug.!’1E:. for

fi}i¥_-iéi m1(.ie1′ (T)1″(:l(“1” VI RL.1!c E7 of C.P.C.

to a-1.11e[1[1d -bv 1j1~z:1i’I’11 amci i1″ut<)1"_p()1';;:ft: 1'l_'1 w(..>1′(‘I.~.; “as an

é1g§1’cé<%zr1€E::_1E, i1_'(.)ic¥V<;:."i"' i}:'".1 ;.Ja..z1"'21.ss 4. 7 2.1.1"1(.I 10. Em! {.110 {rial C()lII'T,

H " 'V-?3,i~'rL;§<fi ..i :1 re; 1' C ("T i,i1'1g 1' h at