High Court Karnataka High Court

Mrs Hilda D Silva vs David Pinto on 1 July, 2008

Karnataka High Court
Mrs Hilda D Silva vs David Pinto on 1 July, 2008
Author: N.Kumar


– — — . .. …1….u-..nnn nI\.7l1 yuan: ur ISAKNAIAKA EIGN COURT OF KARNATAKA HIGH COUR? OF KARNATAXA HIGH C

-1-

EH ‘1″E*E- IFEGH SGURT GE?’ KARE£’LT£i.I’iA, BANGAIJCERE

@;is’§EG THIS THE 15′? am’ 0? sum 2993

BEP’fiKE

fime i~§Q3§”‘ELE 1sw.JLIs*3*§e:;E. I=¥,E(_I.II*«§§d.3€§’:~A./,::: ‘

W; a:.3¥3:,vm*:’::3§2 §’*S_ WI!’-‘.&_

$333 53 ‘ . V

*aa>m%:mi:gA.°.._ _ _

EYf&F’AE«IiI;%L}1§_ER ” _ «
fiRa37:5L3i%”?E§?’§3:?%,5fix».__’
$,:s;m>cv1z2*.T£%*3§;:f.&,%%
§..£»:~EE:L…581.”x”I:_é.1’~;51;’-.._ * ‘ –
93:’ E?E–E%fF3Q« .§:%,,
%£%I%”GA1;a€.’I¥;_Rfl? ;~– 5′:_’5’«:.m2_

PETHTDNER

;j’fa3g’am’L%gé:~ Amm, Ami: )

~32
3 ;?mgs mam;

fiII..=I.=§

m¥JwEP%;;:%:0
3; $.EA”§E.QHARLm H.

Gfifififilfi .

Efifigfifl if Pflflfi

zémang am. m..*:~’…’:’9,* =9,

amza mwmx,

§~::¢s.ze2mmv B’YE–1’*A% mans. %
sgargmmgfie. \/

(Iguana: u

‘ figifi fifiaid. I”‘t.-‘~’:__ 3

… …. ..-.r….–. . nu. c yygn: vr xv-uuvnlnlsa rllbl-I LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

-2-

3 Bafifi §’EBRGR”fi Efifilfi i}fifI.5.r§#x
*3-*”g’ GEEETEEIC? E’$§fiffl.g
tgmafig
rm. 1§w.3-?9g m
aaaraa mswmx,

BYE~–?.:%3S mm,
fiwmmmfl.

iriuihir

mm mvmw EE*:”r:€I02~?’I&.m.EL1;>.€jr;cs *i”? i§”Z35LEH :3 or

am, ?;S’fi;E”‘,&fi 3&3 REVEW C25? ‘mg (I3R,$QE’§f’e}’£I’i.TJG’]!£’ENT
Alm E%E{“:REE M333 2é«£)§3~?2§Q6$_ :9As$;EQ IN East
429; iwgfi ma *1′?-IE FI{;E__{}F .*E”HE._1-I€:§¥?1_3LE HIGH CGURT
3? E§§.%.'”E¥§T&§§A,

953:3 ymmw (3:12:-#11-;*<3"z::1%; 1-r5?<':2R'§%mm.sz0K THIS
my, cav_R';.i;:1mz: :

this rseview petition
s»m§:%@’f§:’ and dean-me passed by
this :am%%%Lm mt aubsaaquerntly, the

Sit}? A:C’§¢r***’faa¥on has rcamw’ cad the: right ef

2% lead Em disfiutze. ‘The mafia’ that

Cow”: at that fiue was dacidsad an the

Vhaaafaa :s–?§_a;’:mtm?’1.a1 an rmrd. Thara $3 at: am: as paixztzed

Me:-$13; bmzuae suhaaqumt

‘ €13: have 1:m wh;ch’ mnéfia in tha

‘ patitéazezmr than judgmaant sf this izotzrét izzearrect, that ‘ms

R/%

nmtagwurzéfiarmviaw.

\l5I\R I

— – . ,.-. . ‘III .u-munnnnn naun \.UUl(l Ur i£Al(NA’I’AKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH C

-3-

3. in aupmrt as?’ his aémtengian, ma mm
wmizzawl 459;? $3533 revim §psI:&r1m* mfias an ‘hm

the cam Wémreg %; 5 mm of

mmzéwm fa? Bsarfi; er? when
tha mm mama $3 1_.1ndaz1stand1’ng

Z115 rsatum mg ;..’r=.;_rwr-‘z:'”¢f« givma by the

sf the 31;;§rm.e Ewart in the cam cf Rearfl _

.3? mpmma in say 2& :;5 ‘5?;2 ;<%

in 3.

Srzzumafi and its
&’.>§’3’&].a”§;§$z?. avg}: the am cf the
Eammfi evlezit was
inm amfiéiéerafinéé fizz’ the ping af
Tfimfara, it is am: that it

af asu&m;’i.:1em’. emit being

thug”: and gmntring rahei’ in at

ems, Sumaqusmly when

‘ Efigaysi and yasafia rmlufmn, that .!%h.z.tion
témt the Ewart hafi mt understood the
V”VVumd€r azzld , the was

-4-

s this is mat a mac when
aazwazgugmt awesnt Em wfwri manta afi Ebm jufignt

rafiriawrzé. Ekcm fias an armr aywrsnt an _

the :*%rfi in

wifiafi was rcszisaww fly i’.}s¢:;é§”£’.A

$13: jufigment Em mt apgfitsabfi-a4 af

‘mm aw refiead
ugars. Q. fiimigima §{‘<1; };g Nmidan
riamggség with 21m review
§e"£:i*§m1;. ' " tn prfiuca dtacumenfts

ax the pemmiam hm saw ta

'§l1=:;…..&pw1mte amlxmrity. The qumtion

daz': t$ mm fig prmlncaed alang

far resréssw, in thai cmntmt, it was heid

aypiicafmn wag mt rmaary because the

V' far raaaim was tizzai % dawumezzt produeefi

agmg wééh um mam wagon ma mt hem: talcum mm

Eha: 123 mat the acasa hare.

h/V

-. qr»

. ………. .. ……….–…….. ruurl s..A’.Au-gilt: Ur mxmumm nae:-1 COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HiGl-i cc

u.-n._.._. .. _.

– ……. . .. \Il nnnnmnm-an nmn LUUKI Ur KARNATAKA HIGH COURT OF XARNATAKA HEGH cogm’ oi: KARNATAKA map; (3

..§_

‘§n Ea ihsaa airsicumtagms, E air: mt fiw any

aaibsézamm in the Cflfl fl aftfw 3%

:13 ca-ma f<:»:: fetéw is made mzt. B15395, tim 'ifi ~ : If

dimmimm-aé.

Ea