– . anvil”.
. ……-. . Cguns vr mmwnrmm HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-“I COURT OF KARNATAKA HIGH <
B? TEE I-EQH COURT C3? K&.flATAi{A AT' BAH
mmn tam $32 my 317* my 269?' if ' CC
EEFfiRE'O,C
33$ E-1flH"BLE r.m..m3'r:r§E vqgamiififfléign :1
giagwgg ssctczm H_C#..i'3fia'.f.2Q§;;§
Eg:';'9ifR.§IaE: C' V
:5 sm:.v1sha3a}a;1;:; wife" 1%,
Agfi52$3$yCOCO~ «_ -J
2,1 Smtsfiflafi
* C
3.,
4″. Sfi§M£.l:|it!{“~V 9°’-I ,_ V ‘V
_____
‘ In *1 are thcsfildrexmf
Rysidems; Past,
I$§u&ig’ez’¢«*town as goat,
1*a€:.1fi.igf€.+’a’¢ taluk-5′?’72GI. .. .APPELLA1’I’E’S
_’ ‘O Raqfiflv}
., 2 .. Sm2r, 1t-.iw/a Keahmmnfiaizg
figed 82 years,
Rm Hand poet.
vifiage & post,
taluk-5′?72fi1.
|3fl\f\”‘I l1£\ll I Lnan_un….. .-…
_,,,._ …….AAA..i_…V_.:….. \lI’ ……..m..w. mun wax: or mxmamcn HIGH COURT or KARNATAKA HIGH COHRT or KARNATAKA men i
but
2″, S::1t.Saras*;vat}fi@ Sarasu,
W; :2 Cihefiagpaan,
Agar! 5% yeam,
R3 9 ‘ at & Past,
Kazala Smte–6%1C}1.
tr’ . is 5 i9
3. Smtfifieena win Ravfitiran
Agzmd $4 yaam. __
Rim ami at & peak,
K4e3:.ala statue-E:8t5l£3}.g__ ._
Jr’
in $:$.t.’§f:a§t§Ea§a’w§z:Ivi11f;i$_a’11rk2; : ”
Egg _
IV§:,s.~&ig3mF§:as;?_t_, tq;=–‘§?’72*’_}1;–V’
Eu S31iWt_fi=i$ .1éi*?%=”5:.~ £31.’;
agai $2? %
Rjéai filitflbenmwia, _ V’
Muriigz-:=;m Pczfiti Ft:t1.–5″?’§’2G1.
Knmhavan. flair,
A am
§:z:g’?m%a§t_,.. ‘EL%§1~’_j;?axm Smm.
.f:,sm:.w_an;u2a wga pmbhazma,
é1″”3mm,
“:L:§_.;§;;?&mb1c, Kuérmzzlm post,
aguaigam ta1uk«5′?’3’§{31.
. ..RES1″£}NI3EH’I”S
R.S..t’§..is fluent! undfir Sectissn 1% cf the C.P.C.
pxayiztrg aga%mt the judgment and decreze
dawéT.é.E€}.2%C3G’? pamcd £11 R.A.%¥e::z,I4}’% an that El-:2 cf
the C-Efirii ».§3.1dgfiSr.En}, Chflzfialur, the
a-nun v..uuxu ur svuumunlnna HIUI1 U?’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
aypesé ainjzi m the judit and
§3.1:2»s:%§ mm in G.SgNc2,9fi;QQ em. the film:
fi&dlI.2′;i’@’i§dufige {Jr.I{}1’1} easam, Mudigere, ”
Rafiufi. an %3” .
3:32.11′: ::;§&1.ive’rvad the fclbwirxggi
3 %::}4§:s_a§+_ E
Hearé 11$
2″ figek -3 tn: 1:: fax the: trial
amsxrt gg’:4锣he.: 11%;,’ mil En question
ms mgmm% i%£zzc’m at’ the: mum babw, by
nwhimix. LEE respanfiam ma. I[pIIa1I12;” 1§’ for
pcpswsaion cam ta ha dmrwfi
tbeaaid
‘ ‘ ‘ ju§g@§§zg,~
am fm aw are ta «am efiect that am
_ T _’ fikxi ea suit in quaaaisn by eantsmfng that film
_ Etwézirxg the W55 3%’ 995 Kmhavan flair afi tlm
an&m3m 2m”7meem%_it1adm lffifiiahamixitim
wit pmmrty and thy: basis far tk saié auit of tm
%
»J
£3 fimi: {ha suit pmgergr was:
hursbaarnd w§ {ha p La; Blwhavan
Gévsemmm. am after his dmmg __:he *
mutafteé m 33% xmmae Sf QhaIsdrav:’*.’E§;§;%i1*~,:
12*'-' fifimdant and ' 'figs fiéirg tm I E')
lfiata was» rtzkmngeé ‘ dafmdant am
as aui-:::h:; the in the suit
pr{:§@::'”$é&3 pmp-artim were
flair, am am miner
haaég ti1$–._;1§_efm1d:g ha stanci that tha suit
pmperfgr caf {Zhandra
has an @112 whatsammr
m the: 311% ifims.
. ” ‘féfin the said stazzé taiwn by the renpecum”
. tkié trial mart fzamfi wrfaifi issuw which am
ta éeaéde the w y bet%rz the parnm
H-an! VJ!’ AMKEVHIHBH TIHJI1 KJJIJKI U3′ KAKNAIAKA HIGH C
T taking’ J nest: 9:’ tbs: axrifiaanea an rarmtd, ‘rim trial
afapirxad fliat tiw phxlfiifi hag made 3313: a mans for
I IIl’IIIII-l”\la”‘II\l”| ll
dsmgm mam passai in her fawn: and aawrdkfi, tha
gait :_+:.§” the plaixfi wag akwfi by declazfm that ‘Em
fl?
ruur: LUBE! ur RAKNAJAIKA HIGH Of’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA I*’E!CiH C
3% the defenéam 2 ta ‘E’ are arxxitlad ta
5&1? in all the suit ‘ The hwer .
mart m t§e aaifi viaw taimn –
“: §§w appwi;
me aamm hmgie mme.. i;iF.
aywxéfi.
Eiwva fifi Af ‘ fa–F;am. Emrrfi
Qtrrumei far’ gt af
the Eearfi Cmmwl fir
Tm ——– suffi imma belonged m
A i5V.::fi%§: to aiww that me suit pmwam
Kwhavan %€a.ir, the husband of thm 1%
% 5 in this mm, m inane was aka fimaa by
%% aim zxmfi am: zhmfm ms findings sf mg mm-as
mm am gm ms: gm ‘mam the pmpmmim gr
Kmhamn Hair are aexwenwtzs. mtzd againat the evifiengae
«S?/.
by that mmunm
kughafi cf the 1% apmllant ansfi;
-nun um: In-1-:-III:-1
. nu. . vr nnluw-\IHI\H mun \..UUKI Ur KAKNATAKA HIGH COURT C!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH (
an zatsaré, Thmefere ..__ is saughi fé?
d agfil.
*3»? E-fiavam” @ard tn zha ls’u.?m$_ ‘£5;
haw msafiafly &1;% the: rfifliixs L
balsa: £312 aecmim the suit the ‘V
mbaxassim %& made h:,r gm the
wit mm the sf Chaxzrira
Nair, gm hamin, me
fl€£€#§f the fziai mart
by :2. gm claar finm the
mmn been mauma by tag
pEai;;;§.%fi” zine damth arf Kmhauan Nah”, ma
ggamumxaa in the mm {sf Qiaandxa Mn» azfl
Lb Exa.?$, Pé arid P5. {fat ail thc suit
.k ta shanam am, mzusiueg» mm
‘ far muzatign hem afimmud in the mm ef
A Haér {naming aw awn uf ha father mmm
VT “§%m”e.-ibra ‘mvtfl thus muffs had rm dfilzi e E3! in
% £ a’: the mmamaan that the suit irma. bekmw
fix: Ewiiaaeaa Hair am 11:31′: that Eha Chmlciran Nair being
t}1e&1émt§sanafi1r:efamSl3«*:mm§x1tc:§3imtu:’e7mt&
3::
3:1.
. nu. . wvvnx ur nnmwunumn nlurl Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
2″ 3;.7é5 r%2’és and féllewifig Efia» dwfia, flan:
zczwngefi imn the mm :31? the 13*» .
afiwaea ‘hm
tifaai’. §%$ s%.:a§.’£ itamg am the jcixzt
ii? anti as fit-1g}?1§ “jt..11§:
def 2 in ‘Z? suit
items. Mamet be law arr sax: it be
MM tE1a%_ the beiaw Em
1 cm ncsxt fmd any
mm ia fi*ai.’:..’£ far this Qmuitt ‘be:
fimsrismrrezzt wdirm aaf facts, .33 I am
the View takm by me warm mm, Na
qigasuaa sf law s..risee2-3 far mmiammaon ané
V Vv . fitarmds dfimimsefi.
Sd/’Vi.
Eufigfi