High Court Karnataka High Court

Mubarkhan S/O Ajadarkhan … vs Mahaboobabi W/O … on 1 April, 2008

Karnataka High Court
Mubarkhan S/O Ajadarkhan … vs Mahaboobabi W/O … on 1 April, 2008
Author: N.Kumar


1’63 “I’H.fL?.I. E”.1’h’.=£If%r}’:{ =CL’C)”{,¥P!’E’ fli? Kz’%.£’?$I’¥£’.;z”.I~§T.é”r. :15. BA *fiLQE§

J

ED-A,TEI;3I THIS THEE; 3-at ‘um’ IZT fi.”R”IL %

BEFIDRE

‘PI-IE I-i{»1IZJ+I~I’BLI:’.’.

:=:.sEr.”3.a:;JM.IR .,,.1.%:.c:.::<:::m":: APi5E;';LNo§'15$.E;V2GQE::"'
Eietwwan:

2. I*a!d’§;!’.H-.FLI%.’KnnN 1 ‘.
fl.-.I;’\.1’.:*AR1*§.T:’T_.:&1″I.£€FE,M:£F;}iArIAV’ER*”

WEE-I} 1Wi;J’£3§11″*-!DC-C- % ‘
Fiffifif’

my £.~’:;!=’a.’n§’A.I*il.j’ RfiV’D§3T4’fi-‘a+VE’EI ‘111:3
‘_ ..,§APPELL.ANT

:i’jfljy’ Eam_.IE3 %.:§.Iu:I§:m::«:}tII ~A1DV

.*3’LND: _

‘ « %%%:§mx%;;a.xa:n:3BAB1@’

% – % ‘Elsi,-*’_,:”.:i mmitr ” ‘ “I
” .,.fiL%,I§31’£Z_§t 1%:-J’fSR Dc:«::.Acs«1=::1cULTURE

– X % ‘Hf A1? .iE£A.’§lE§%Ii*IEERAI.AC}I
D15-:’.a.* HA’%.-‘}.”*’..-R1 PH: 53111:»

Q 1;.~,:.;~_;;,;&_§;ymm wm A£§fjULEAT].’flR s.e:»Umc’+.aR

» ‘ M!’-MGR OCH AGRICULWJRE
” F{;’f!.171[” NMBINEERAIAGI

3x’*uL”-‘v’f-‘s.3%’§}’ . 1′.)-E%’ }~’u%.’%.’F.;I%I PIN 581 116

% %%:~i .:..1’A1.WLBBI

W,!’ C: I”I_fi_$$AHPEE-RA FEE-RJADE
.}”!.~e[,”.x”w}?.’% MIMI-GR ~1:}!3C3 AGRIL

__ ; .I-_-+. 11: g.-nun ;rA1.IA’m.|’ “‘\.’I’;’,ll’.’.’H’L *W”‘r. 0′!!!’ “‘3″: ,,
l’JaI””‘I.t§3£’l.\l’11”!a.l’I.l’1..l2’Lfi-..J’I I. n .I.h..g I-3111.’:-Jun I’–H-I

.{.”.3l:?:’~T HAETERI PIN 5811 17

4 …£a.;.fi;k& _.:_:rM l.LV/

{.4-

E3

‘!{“lf”0|1l’ ‘I”I’ 1″‘! I. ‘I.T’l’

“3? ,r’ Q ;.””s.1::».I..H…I uumu 1
I’§HAJPLKH.HNAVAR
AGE El-|1.fiJ’!:|’R DCC FLGHII.

£E3AT’HAJ¥_3mEER£:.LAG11’C_}3AVMWUR___ “~~.: %

[DIST HAVERI PHI 531116

mmman ‘
W G JKEDULCHKN I
“.’»!g;t_’3.”£?u’. MA.1a*’n”.2~ ” _ V

r:H.”.;”.C.. ,mR1cuLmms’r % %

mm’? Hn’~aER1Pm’5a%:.116
Hr smauwamx A

.és;~:3E1.’.”: % ‘

-:}r;1s:: At?}RL[f{Z’;UL’fiJ’RISA-
H; fi1[f’_VN£&F)EEiE~:ERflIi\(i-I .

mum» 1;: ~.1ra.+jg_§g1 ‘gaging 5.15111 15:.

.1….i’.i.-W11 .I:..M1 ‘av’ mpq. .u. ..I..’u.a

{ vmmR

0 ms: [“JLILC5L’_&E”I: mfimmwavaa

,m:m.u M.w::.:»R-

..!?T£1!*¥.”.:s.’2i: ~ I”-4.§3!._…. LTIEEEIW
A %m;& NADMEERAMGI TQ SAVAHUR

– % ::»a::a’1¢!’:mi;r:s*,1ax mm 531 116

3 ‘F?AfEL;3AE€=
fr {I.”‘!’ 1:: A 01133. I11′ ‘l”I.T1″‘u\ ma .r”.!«’I’

V L4.[“l.i.mlI;1vn~1′:vr1:’L IVLI-J 1! 1..-vn.I:\nur1
..Fr?’,f.”£’Ii*3»AI:3| MFIJDR
r,T.”.’.*£T:{“.’,~ “.#u’.”}R I=C1U I..’IURIS’1′ ‘

‘ M.” I*I..A_11;.’1IHE:;ER1’L,Ln_FL(ji’I 11:; SAVAHLIR
* 13131″ 1-IAVERI Pm 531115

“‘»3.’uE«I.e”s11«ISI-I;°LI.”.’)E-E: GUM

‘W! GI 3§5!fiEHMfiNK}1AN HEMJAKEMNAVAR
.#.§-RED MAJGR

HCZHJ SEHQLI3 WCBRKS
:F”\.’.’fi” Ii fi1’LTiI1’*I’EEREfi.fiGI “i’€;~
1ZIIEE:*~’.E” THAVERI PHI 531 115

l””Ifi’I I

an? 1inIiUI’R

‘”¥%EK.fi?%.*3.E”‘TM

H-I ‘Isl ‘1-o-I I-I’ J-Yd.

11

12

LG}

‘fir’ ,6′ £33 2*”1;E3«.I.’3%..H.«~”Z?:.a”‘m.’L’~II

JEQED MAJOR
‘%-C. I~It?}E’,1T BE 1~IOLD WCJRKS

, .

1{H;=….m* “””ufiH.fiVm’ 2′:

%&agAt:r~m’%aimmEERmAGIm %

DEBT HMJERI PHI 581116

::»::ILE.1«:I-1A..m X

mczxu PJMARKHAN Knwaxmuayan ” A’

E9I.A.~JCI.3R
{W3-C’. fiu|i}RI*[I’;I.J L”I’URI$T

*:r=HcT- EEiIr.'”.’.-ra.’ “.:m:*.-1×1′ ms?

IaT¢fJf£1IImLLPsKHPLN _ .’ 2 ‘.
LTM.fi.;E&i’..K?:i.A.fl EmF£.%ja.v.K.E;I.?.§-.fifi’!. R.
fiufl-ED M.M’&:’231=E~-. % j *

“lI’MT’ ‘ifiIST”31iA?JEVRIV.-PIN 531117

in ll. ‘I’i”sl”En”I..2″‘.i”.’~.”fi”! ‘

.l.I”§d- 11.1.: run. 4-Ifn.:.u

my :3 LT_B.d£aI?t’K.’4§,¢E1\T»KI§ifi.aJF:KI~IANAVAR

r:;»r;*..s;’: J?’4;flf3!I43I;’L’1′!Ji%!ISsT

WAT’ SEEIWE-&¢3N..:!}1gT HAVERI PIN 531 117

….. .. «

kA_.A+:3E::3:a r.§.«§:.-,J}:;:R
‘*E3£3C.’..:Ei2¥RIi1ULTURI$T

lL ,r M1 ‘ -:3L_a1uxm

.4’_”””-‘ “‘ “‘”‘ “””””””””A”””””‘ ” -‘«’Z}1″?.’ E3′? “;A’v’ERI PIN $3111?

1m:§~i:1~:.I~m:

I ‘£3-_,|’ £2: LI Ii_I~IAu.TAK1’IANAVAR

3 mxailjzw IMJOR

3…:

£3′-

r””ni”‘Ii””I n||| .l””\’l”‘3

“…r1..A..» .m..n:~: ECU LTJRIET

AT ‘E£HII.’3rGPs.DN BIST HAVERI PIN 58-1 117

4’-‘fl’w~.E¥”n”1’ma:fi..’.1¥.,:.I.J£A.i.I.–‘t:.K’E’»1.-}mA-.-!I–‘

:93! *I’.”.’} IJMAFLKHAN KHAJAKHANAVAR

.fi§.*i2’i*i”*3I.”; Iwiiifififi

Iilflliffl flC’.’rR I=E’.U LT’URIS’I”

“1I”.:-‘.!’&’l'” $HI{3’Gz’!uL’}N DIST HAVE-RI PIN 531117

r’e;v:~aRI 531

l./

1/

!_.b

‘CF E'”.5fiL%1’Le”‘*’s3’.”‘.v “fi’1Fffi K1’-‘LR$’1’i~fi1’fiE-1

E?nfi.VA”a.NI_IR AGED MAJUR

-zzncc. Hour SE HOLD ‘WORK

3?; ;r:’;1=-‘1’=:;n-1.I_I:,’.r»A’1~I1′-1ra.I..L:

firm lumnnaracmn PIN 531133 %
13% m»:A*mRBEGmM Wm
wgwmmmn AGE 1.~.»m.Jc.:~R X, ‘
a:*..»=r;:.r.;*: WQRK L %
I*?JA;’1[” BANKAPUR TQ $P]1Gl;”%AON

If:tifi7Ff’ HMIERI Fawsaéai L.

{By 55:1 E.A.:fiAV’jfiRAJ M. -2%: R33 R1 T014 3
mm E’1m::1*:~«..jms.L; 1c1c3’A.«:c:E%:31=§:1 Yflmmsr THE
JLII)£’§~t’§:-1V.:&i]E3-I’T’1’4..vEi: I:=;fa:f:;m2:E 1;-rrn, FAESEI3 m
ra.A.m:a- arm am” mr -zrrrm CIVIL JUDGE
(:3’nR.I2bW.}: _Ijmv;E;E?I;«:.;.,ALI;LE1W’H’RZ}_ }THE APPEAL AND

9.E*.*rrma£% “W > Tmatm :41′ .5419 9.351235

K
.L A J-L-I’ ‘V In! cl-#5.! J.’ln|M’

Lzrm Ap:a5sEnm&&os No.11?/93 on THE
FEE «cw THE; n;;§R.mi .1 E§fiVB.i5I”Ufi.

‘W115-3 Mkmma %cGmI«’G cm FOR ADMISSICLIIN THIS

.. r-xr j+r\1-.1:.I’r1rt.rn:~ 1?» H41: mm .r*n:rn1.:r
m” :w,,.» “:,.»1s.Ji..la}.-‘|..n”.L”..–l,.J’J.:r1..u’lviu’JI:.:Rs:.:B 1. 1. LE 1” ‘I..J’1I’LI\.u’II.l..|-I G:

H * –3_aA’I=.fi¥’at defendants aescacnnd appeal agams’ 1:

mid tiecree cf the lower appellate court

‘ ltamtmauih Tim wiii ae1:~up by the plaintifi is iiffi;

. :.’V1.:@w.+\e:a:fi; Tm wit. schedule pmpertj belongs ta thus

LFfit1″1EJa:’ mud ncmthar marl. tluarefimm, in tha absence

of” a §:sarti1::im1, all cut’ tlwm are ezntitkead to a share in

.4 .-.n=. M

, ‘ -33’ ‘I-‘km
z’a.u.***mzr.:….a.1t’as.’;% *m..”…. 1’%.’.’;”c”.L’.%m13’x:.:1…..~ . …=…s.

‘””* I-“r::r* The *:ru;ix”_-pfise (‘if ::»r’;~:’1’v’eriisei1w?=e. ‘-tha
are raaeJ:33<r1cs2r::1. 11:: as they are arrayad in the trial c:!,i*£1:'t.A'

havzi star flhflldrfifl. P1a.1'ntifi'a 1xi;::n_3 V
Firut. rfliefezmdant in am much to B
rwprwent. tlm branch' :'e:a._:'aL#FA1,'A:' and
'.39 tm 1'5 I1 —

amatizleer 19:311. _
prszsrmxazwy 3::-ueaiianvngm .. i gra1mt’11:1u:ati:1£ar iiavajgi

who ‘mi-u.gaa»1;1:eru1 *?A%’* Vétghedule pmperty in favnur of

“m: Mai” me p1I=1int:ifl’s motile.-r. vm-bi in

tu.£r.a._?- an. w’11 ‘1 ;fa1_sn 1* of

it 2′ ….’L…….1….’l.. ._……_. . 53
A —-,.lt.3′. “III

V V’ baquumfl1%,x1gr, ‘:1. 6 ‘.:u:a.u.;..u:= p1u1.x:’..I, nu

‘4’=..V:§éE,~}3¢:::1u.n1§3vv..firrnpr3grt5r bvalongss to thcair fathm’ Ajadarkhan.

A f:’«t.’r’1n.’;=. ::3.ussfer1d.a’nm aaniact the title of the plaintifiis

‘Varari mfimezi m giw tmir legitimate share in the “B”

” E-w…”‘«……E£..’ée.;!s1E );:u..,,pan.3.:5 1&1-33* ware 1::-;Ir1_1;a_aL;1g;i ‘:9 £113 .21; uit

.. …._.__–.. ;.t’II.Ifl

i”-mt :i»9x3T14a\r’a’E%:im1 that. are aha” ‘fie: ownu.-ms cu n

mrz.-Cr1ea:1v1;1:.]ae property” and for partitixz-n .a.nd sepam

l./’
\L/

a’2:’tei”:’»}1 L. fitarwypwi ‘I.._ji”.53″f” Lxifi’ .I.u.v1..I

_ – – -. -‘1 – 4.1…. IBIS …1.. ….,,.1T.”..1 ,

gnzaaazasfiimi frf thafi= of 915 a}’.:a*r’:3 ifi um

r:ar- in thrs alternative: for parfifinn ‘

fmaarsaaaaian. emf -emit asham in bath W

. ‘Lea. E-m:.*e«pt:firat defendant,

mg; .m- 1′.::u.~n , t!_’1,.f!!1£I’ifHi

I-“w-In-um-v’Iw’ -u- -w.nnn.nnII–

 Firm.    written

. V .

:1*l-n.’|-q|’-9–n.u:,n1-I’Hl- ’11: urn _
Ll. M1″-09′ . Hslfifllf 3′ ‘Lnll I

,.=….v -5.4 §,L3.1I*.”.:,%. I-I.-‘:9.==’mm.1′

.. .,..,, ,
has dirj. um: the partieaa
and rm belongs to h’m
1:I1¢tI:t1’J.ut”.21:’ -‘apecifis: case that their
mntithan’ ifi. the taxltira “fit:

…. .. …_'[..c
‘v.

“‘.g3>z:2.:;§i3;» g1f!:.,_ m.u,’fi1tjpn entry wars mania in his name as per

thaat day onwarda, he is in exclusive

é “A” aclmdule property. Insofar as first

it. E 131-;

_ __l!’_ _i___.a_

1:rit1i¢:Tr.1 its pumhaeami Tsar the: fiffif :iu3n.=.faan:

‘ with his man brothera aubaequtznt to the death of

his f:.:;ther.. Thamfimafi, wilzh regard to items :::f the “B”

anlmdmulm gnroyeagr i.-ta mnamrrmd, they are: not the

/ .

14/

–I

En. “””~”‘ “mt ii*’rr.w:=ci ifisufiaa. f

add’u.ms:i mridemea. Sewnd “w_éa:~
PW1 :aa.’u:y;::7i my Irmme “WitI1IflBSE-IE 2

and :35. mxras.-3:11 cirJ«::L1:t1m1’tfi Assétjsyn”-gs: ;m$i”E3a.P.1 to P.?’.

unawvrrs-.3;.;=,.’%.s*…:s’.,v« H’

‘In an-mu. – – – ,.-n V Ilwvrwwt

I2i1r1___n1r1t

vv–u–.

L””.?m imimlf mi? 121.113 :1
¢:2:.an1i1’1mi ma T14′,”fiZ”I’;-*3. ..IE1a :ka’xa.m: witnesses am
II’..IWa which were

zmrkaei Q5 E.:;:a._ * ‘

‘§”. maz1A?t_¥Jii”»Li5.ppraciatiun pf tin oral and

‘fin record held plaixltiflis have

£.iaa1w,]’t::s%§17{c;&;rgLt3::a will dated 25.3.1930. On tha

17′

VEUBQVIEI1 II Ff’:

ll. wk

1, .I.ua. uov-mu. E”‘*”” h'”‘

I-all-. lull-I Ll}

En

” 1t]§1v?{jre.ar 193%} and thus. atiiatmiaseci e fiuit of 131153

«

EL by the: judgxxwm; and decree of the
trial smart, ‘due plaixttiflb p1.’efer1’ati £3. regular appeal. The

lawm” appefihata. coxut can m-apprwiatinzt of the. entire

mfir $2 we murnrazi E;-I.nu1gt:i_J:1_g tha pg; :11: ,

fill

a::orn£;ifi:”-3=ra§.ti«:::ti., with t}” fifidifxfifi caf tha trial

i:t1Isa.»ufi:=1’1«- ates fits iinflings in zreapuautt nf’1:he will ~
pfiaitnitfifi” 11$. »:::onx:wr:rxe=t1 but diaag1’eved_with4
cmtluar iéazauaaau It held all time if

van.

$5fl.%1″fl in aam..»:::2rriaz1::$ wit1’1 ‘in g:1i1:;

– I -I – . A -‘ 0.. “‘.,,,._j ‘_’_’;-_.¢-|__-.;§ __..J
prnpaarmggr kzuwnnglng no meat _zaL”m_=r emu nmmm mm

ma-{mm-«.:fl’:11g’ 13*, it ~:i:=:.u::rv’;r:.d. ftlfiisiijai: grantiflg

than’: W5 a-1mm« gall V’ I

A lnwer a Hate
% _ PPE

mur’t;,. the: i”:m_”:2a~t méaecauanci appeal.

1$.j[h._v far the Ernst defendant has

I’éa:’é5safl..ii;1::::#%eae They are:

%§’.aL_1;

by the that -clcfendant. is pmved by

-~:r«__I*\’.3I’l’I=_.. ~i;i.i’%”-‘zili r”r:1a’:i1″fi:% “ru’.:1′”i3.:1%:*'”*$d 5′ *”‘.%

rz:

‘tin

AA 1a.=m’ ymm.

A rmtitt scsrught to have been filed three years

f”n”~rmn. 1311:’: darn iiiif daatll cvf thnevir father who dim! in

+’1*’–‘- Vrm 1’?-‘*J’..3.L Jig 1-Lrfl L.1_1i_ in; ffingegl 1993, it is

…….. 3 1.,….., … _

1. /

hEIIfI”3u2i by fiime. Vl/

‘|3’–¢r’fl”1a
I”

1

I U

*3}

f d-‘Ema-1 “B” LIJKJJII1

1:a11.:Lr*m17mmct-ad by 1:113 fimt defenflant ainng ~

1:.;n:-mznea~.~e. arm the,» death. at” t1’1cir fathgar

p1Lsm1t~ifi55 have no share.

H… I do not fuzuil aufitaimfi the
::«::cn:a.1te;:11tir;:xm rafihaad. _is ‘unab1e atate

tufl dme g-em. 1’I.”..’:3I’A’.’h an usr}. the wag
dame “a7:I_1.rIE:n’.~’a ifaiwufy. Hé”fif:.}iea in’ I.-3x.D.:’5
which ia__ %__1;1’1t’~;~_ subatanfiate his

mnwxtfiéjn ._tha;t’*”Vt1*1elra,T aaf Mal The lower

appelkznte a:::’t:-Lxrt. vhwaa the r°-3.1:-.va:t1t partinn in

=::»11’~*:;1’1-»;:-. Ewaeia :::f w””‘”‘ L 1% M11″ 4″ ez***fim W -.e

I.–IJ-l.4II.I.nIJl.I.-Hwulvao -MI;-A-u-u.r an 11’

_ET;«.E.1iLnr:v.fa the mutafion entries canine in be

ntmthar tn:-» the mm on a statement

‘ that aha ham reljxlquished 1131* right in

Em-IL “I’!:1¢re is no whiagper about the oral

‘!!””P’IF’ ‘ …….L sum :7
mm fl r;-.I=t;:i:”1..4.1.n by 31% def»-r-,..-:’.an.t. ….n t.

‘=.rli¢3 :i<mm,1m:tr:.11t #31310-'iIfi"$ he claimm title by wrirtues of a

I'flliITH1'LJJiE.}'1}tJ1i3fr1'£… It is aeettlad law that the
1'&;§§fl€,§L1ifl1'Lfl1€rf1i dead in reapmrt of an immovable

3:.-'.t*=.'va},;*.rw.s..*':!:'a',;~.r, araalufi. _£ w11ic.:11 its more than Rs.1ClD_I-:9

i':'Iu""u.!r-I..L M46 fii"fif".a<'%«1":'.j«"T ' ' V

/.

.. ,.._.,a 11,. _. .. ..’…..1… …,…1 .a……………… A ……..1 ….;n… v:,..'”
‘i%’nU*u1L:. am 1I:”;Iy I71. Iug,1u’tZu1c»L1 uuuuumx . ns’11.u;?,€,uu;_y,..’u’i:.4v?;i”.55

in nu rsuu-t:l’rL raliriquia-hmjaut deed. Lnaar11ed *
the appflflant mlyixmg on ~’.sw.1+9 au1;mita%,
the clrnrcrulmrant vashawts that a donor
i:”1’t.e:*s:;%.-;=.=t,, r::«.,-..ra«;.,w t, ha -‘-;=.i’11e,1- 1 %

wupfianci Tfifiiih ‘rfrm East gf Vi:-f purmaraisifi,

FF

aomtimttma an M81 of the.-

Mbhmmrrsmzian 121 Law
made:asL1ml£:i9: “–~.:””‘ 3V’ ‘V A V. ‘ ‘

‘h-55.%év..v’.-.*.*.17….,I=~1==L of 9. 9:

-A Mia lwaiiai-g of E gift E121:

tlmrfi aalfmulci ‘i:s}’::~,_f’]i4j__’ia…4»n?.e«:~’iara’l$cun at” gif” by
tlm a:1’»z:~nm.’ (fly Vazmcmptance of the: gift,
e.vc,x:prva’asEL”‘:3J;*’iJJu.;:1liev;1,””133* at an behalf of the
,-»::=;}a’.’..’-2.”.-..-.=.-=3, .-3-.;:*.:’.*l~{_’.E£} de3li1..mar;-,=’ sf mama-aha 91° the

. “vsa:s’;*1.x’:.3j-‘x=,*.»:.~.1:’%–::.:u:t’ flax: by the damn’ t the: dune:
miataxtifined in ae::.1§{‘l. ifthefie cantiitilana

w”ifl:1, the gift is mmplete.

fl of the a.f’oresa1d’ prcwision makes it

‘. _.«1:1 ea .—r.>n:iiticm:a rt; 12:: asnatjsflcd befora the oral

‘ ‘ V? he a azimlarati-311 »of gift by the ctlonor. Secondly,

the uf the gift by the dmlesa and t’nJ’rd13r

dalhmw of gjmaseaasion cut’ the subject matter of gifi.

‘gt? ‘LM1~} nun-4’u’ngaar§ ‘ 1g ‘l.’__I3’F”|

_”,_%; gin, ngt nhmrn ::rm.r /

“W” W’ \/

ii

.1 .. 4″! 3;, A_n.Alt.I 4…»… ‘ Q.

C.3l.’fii.aluE:|.I”1i:=ll1i(i|”.!5. Ifif fit E15-” fl” V
declaration st:-trmained in w1:’itiz1g in Ex.P.5 *
r::Eirn3_u1?whra:1mnt..i Thcmfora, the lgwer.
was my jmfifmd in holding of a§Ta1
1.1}: the: fix-at «:3. %
.»mu~ ism ‘very . 1’.

d»e:t’e.r1dlm11t. mliaa an giit. The
said fissauzling is ‘mg;1é% an

13. %%%% of limitation in
mmmmmésd, 11:: ‘c:f>Ei&fiiita’iidn is stipulated for .9. suit

fin’ fathnr died in the year

of the fathar’ . A suit for pm-1:it1’nn

time before the proparty in actually

‘ jdVw1d” ” and brmndm anal 1:11eraf::ra the suit filed

“..{_1_;1 fur separate yosaeaaia:-n is not

1%.. £.-I.a=.s.1_ar a. rim Qggtanfinn that itam 110.1 in

aaquirmi fiaffiiiiiilxii airui 3:53 ‘ntwrwivthvt-.1’~a iii

mrwernmed, ad.1:u;1itte.rd1y the sale deed under which they’!

.. u f5rjrj1:”‘” film?”

i-to purcahasafi tha r»fr:w*’u;»i “* rt “”1*’*ti”‘-®~s.’_-‘~-_

hmfmew tlm smurf. In tlm abs-enxzaa of any ~

aszxixmzfitifln ucvf fzitle bf! thee f1rat. d¢=:fe:;r»ia.r1tA

bru’t1:ma~.m tfmclepesnrl-a2ntl}r, the

– …..__ …–,… , L. _4_ _._,

em maa+.

haiorfigvs m trha famiiy ue1nfi.in

M-um.-u aH_1–1-I +.:a.f.1a.: g_E;1us: 151 *1; n~r-n-rue; {am

am maths: asi’ the
no partition, the
wzifl &111′}11i1 :3 maid to be not proved,
in a

.2 _ _ ….|.’:’.|..’… …

l.

I. .34..-..n cl-4-.1: anammnaanififl

M11 ..fl:Ja’2.’:~;. ‘;1Jitu111tii3i3a in acwrdama w*i1′.h Mo

is haaed can legal widen-ave. No

aum:.vm1:is:4 qumtinam afmw do arise fiat mmtsidaaratinn in

..-I-1».-s -I-“uflr.l’.!|

– n

r we ….*J.e..t afl fiinaiu 1- mr’mr*1′

oi–L-§’Od’J|-& I -II-ll-canal’ 0- Q: I I. n»-u-r–1.-on 1-unuuuuuugu–~7 i -it ‘– ———

1:’-3

‘ -I an”-a-‘3. ‘
=51. 4.3031′ |r.n._:.u’ ‘t.I”‘wI..5|UI.

V’ ‘§§iH!.f.’t]li.3’$E{§ at tings eastagva of admiumion ifiE:ih’.

‘ (1 J T
hm 3″