mun uuuul Ur KAKNAIAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA fiIGH COUR? OF KARNATAKA HIGR (
it
m
U!
§.,..J
pa
ifs}. iii??? Cfififi? $5 T;”.$% R? §F€£fi%i.:§’F{E..
‘§””f’§E
;;ifi$§”‘E€.’E: TE-EES “§°”§~§E Qfim EA’? 53? }’%L31′.§§}§?’f’ i?§}i3§.
3 B>EEF%FiE I
TEE fi$fi’§&$ %E,$$g?:££ §,K,§r:3;”‘CFv’
wag? ?E?ETI$§ $*1§§?§ my 2§Q$;$x+cEC?”””Tx'””
BE’§’%’EEE’§§
23.. :22.
ass ::,:»;::a;sA:,e§§2a:’%a::aa §**:*3:«:saR_,’
$35 K,$fiRR%GA&fi§KR§, “<~ -*
R§£§ aaagw 34 YEARS, -V g
i5i;'?J'§' §=§ié§%.11'§;"l,. E*§fi.3;':1?}":'-."
&§3R;§Aaafi, _Ov,'« ¥: ..}
§;3z»;3»§;§§3gag§:.tfi3 3*f?i_§=3*;gr3;:";%E¢., .,
§3fifi&afiRE ~ Eéfi 335;*§_ vw
E':''..u'§':*'é;''~'."i?;;''. '
fififi 3? &??5%flE? fi§h§EEOt;RéER§£%$¥ Rfififl,
E
axtg ¥.§UEBfiEAJ§;V é
— 2 R§fi¥?y§% ?Ea3g;¢=
3%,. .
E
1″: –
M iii:
. m 3 –‘=3-9 ‘
‘ ‘€33 225:’ {M if”: “mi
Q £1} a
K
PET ETE SEER
nun
iufifif }f’;iAR; ‘FE. ,, ,F;§¥¥°Zi%”IlR’§’E. }
1′-“%.§§§ if
:2” §ar§;r2.:é’*:’:¢;=,?:%’:*§a?: “:~%Ae3;§:3;:: $’s’!*fi’€Ai%,
$59 ;a3§4&§LAKa:$§wg aavagg
A%a5$’;wJfi. “OT
=mgzgxf=,_,
,g;aA%a§4
Agmuwxéajygxag.
§£_g
Rfiagagéagffi 1 AME 2 RES
Rfififéfififi 3 ¥?$?E&.?EEFECT fiGM%¥§ET?,
?Efi%E§Rfi£t§E ¥3%&E$E,
cgzxxgmaa aeaazy
3£§§;L$aE fifififfi ?$L§Kg
‘ «E€”a:.2 .. 32;’
FIIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
3. 2,:,§m§a%a,
%?’sIZ% ;’4.Z.i3*$fi.fi!I$3Z FZEBSR,
R5233 ;*aE§’.3£3’§” 5:? ‘ffikgiiié,
$9.52, Ea” Cfifififi,
12:”-Q” 3=?E;!&I£iE, ‘Em SESTGR,
§g3aa.;a¥$m?,
3A§Q%LQRE ~ Séfi 8&4. CM
fig E.?R%§fiR§&R 2232?,
Sfélé §,¥E%i1i@’?E REQEYP
RQEE Efififi? 33 ?EfiR§, ‘-
§«:=::s.f§a§, is” :::2::z3$$,
14″ yatgzrg, 4″ EESTQR,
§;$.E§&R?$fiT, ,,
Eafiaaaaag – 5&5 e@4,=a ._, 2
‘”% ;;;.§E$§a&n$w?s
Efié 35¢ §?? afzt§§.;a%£t$:&ti¢§.af.Enfiia, praying
am quaaé thé $fi§e£”fiat§§.3h?;2$S$ gaasgfi in M.A.
%£.22£EQfl§, -5y~1:§e léérxafiu ?:in£igai district
Jm§§%§ %afi§&l¢;e ‘§ara1,’Sis:%i¢t, Bfingalaze, and
tha araas fia$edQE§L§i;2$§8.§a3s5fi an E.A. $9.11,
ix: fi.E, “§a;28fl£E§§?.=by*,th9 laarnad Civil sufiga
éfigniwr Eiaiaiaaé, §svahg§aiii, ate.
€ri%.§etiti¢a waxing am far greliminary
fiis fiayg the Saar? aada the fallawing:
QRQER
‘fifia gétfiéimnar asgailiag the ccxraatness
?;E”:&’*§,T%i:fie: dated; 359.2593 yaaseai in ma.
{“1
Ea? by tha iaarnefi §xiucipal district
OVO$fi iag 3 aiaxé Rurai fiifitrimt, Ban alare,
.. g
am §».~.:z;e mag: éated. :4.a3..2ma paaaefi on 1.22..
%¢¢EE5 in 3.§. Ea,2§§f2$%? by tfié iearnefi
Sivii Jufiga éfieaiwr fiiviaicnég E$vanahal1i;
HIGH COURY OF KARNATAKA .H|GH CG§3RT OF KARNATAKA H¥G|’-I COURT OF KARNATAKA I-RGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
vifia AmmQ£a:a$~A and E résgactivaly, hag
§fi%5€£E%fi tha instant $11: ?e€itien.
E. The §Ei$?&fl¢fi mafie mut_m_§yOO»%he
patitiafier ifi. tha instant E$it_’§étitiofi;xi$O_f
tfiat; sag hag filed a.s,23$;2$a?–gnOgfieffizg”
1′;
sf thw Eearnad fiivil §a§géV§Saniar»Qifii3icn},
$4?
Qt
nafiaiii. Zn t§§q¢§i£O§%iEO§$$iti§fié$ has
fiiafi 2.35.: anfi II gg§g;O¢:§a&Oifig:x Rulas 1
and E Egég fifi $fi§i; §f§§e§fi%é; with a praygz
an gasfi a£_O3§§O%§te§g%kO§§§%;v fif’ ingunctien
rg5tra:§%§§Ot§g %%§§%fi$§n:§%%§d E*a.ZE seeking
& di:g:tim§”ta aka réggfififienta mat ta alienate
fit Vmartgagaa ¢r* in -afiy way’ encumbaring the
‘O§£$§étty7ifiVqneatiQn, genfiing fiispaaal sf the
*i§g- gfiég” gygiiaatimnfi camg up hafara the
M”
$1
O'”‘?::a:a::gu:§}’§n lé.§1.E$%8. wag Trial ssurt
HWKO§£t§rL fiafiring bath the partiaa and after
“fiéfifiifigzimg the material avaiiable en the
a’y%éa$xfi, and. after agpraaiatimn. af aral anfi
“*§§tmm%nta§y avidfinzfl, has zajecteé I.fia.E and
E: fiiaé by tha gatifiiénez. fiaaailing the
msrxactmafia afi the fiaifl fixer, getitianer has
\l
3
£9.
33:
§
§
%
5
Ha
o
E
D
0
U
I
E?
31′
,5.
§
K
§
II»
o
‘E
D
e
U
I
E
I
2
I-
§
GK
5
II-
o
E:
D
0
U
3:
Q
I
E
5
Il-
° .
Q 1
:3′-..
Q .
3: .,
9
32
2
M
E
II:
o
5%
D
o
L)
1′
ax; ;Z;r:’:: fimrmrriarmsa ise2;t%: Ema}. Eésraaarer, E dc: 2′:_€:_
fins; am? :j;::>::s$ grmzrsi as 322:}: made mm: by
g2@’t§-.#::*2.z:.’.>:’zaa: €33 azatarizaira tha izzatarzt §a*I::%..–f?ri’,’-‘%.m?..T. ”L-‘”” .
E33: am faragcsizzg l§IxQ&.3:;§(3If’3«S{,__7″§’I::3f1-.”:2._7 :?.’;:3»s_:’aae~:::
Wzzlt Efietitisgn 1.5 <:§.i3miass:c;'£__a5 Eeizfig d§'v:*.i"s:i-3'V.e"§.: f’;
zraérrzlta ..
5:§?L’i”i£éI’§G. &Lfi:tZ€:.”€a’iiE3§’£§{;’ Judge