High Court Karnataka High Court

Sri Rameshbabu vs Sri S Anand on 12 September, 2008

Karnataka High Court
Sri Rameshbabu vs Sri S Anand on 12 September, 2008
Author: Dr.K.Bhakthavatsala


= ;%nna=.3:’:;r§»E« fiszafi 15,6.2fifi$ fix §.S«Na,852?§§5 cm the an affix:

LUUKI UP KARNATAKA I-KGB COLE? KARNATAKA HIGH COURT OF KARNATAKA 5-HG!-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COUR

3%’ Efififi CGURIE Q?” KARNATAKA ACE” BANGALQRE

m,*E’§;:: mm 11% 12″ my sis ERV.§$’$§”‘

EWGRE:

gig E~§:’}§=§’§§.-E 3:”. I13 same: KBH:;é§i’i*§§;§.”§{A??$§3?.x;§__V:

§E’§C’e’§.s”‘%%«¥:

firi 13».fi3,fi3’i%Efi’fi,

Ea: lam Emihavji Rafi,
agzfi amrm 5;’: ywa, V
Eafmiégg. 73$ armsé, 4.: ‘
€$3éa:z»ku1%Stsgz, V . _’
IE?h@::, ‘ “_F.E’.TETIC3NER

3% imammqi
_ ggfE§,§é2;”.%?;§,

32:5 ._Siz*s2E.:2_ iiitfipflf

11?: :<~2.:a§;§i;-.,
.; V %Ii11e§*'§m§.«._'§F;:;aa:3,
._fi %%§%iEN A

312
E’:

RESPQNDEEW

j’;*f-;:£§r§m’% Asmams, Afivrzscatcj

fifltififlifi

‘ ‘£i»’r3’§ Fngiflm is fiiszé mm Axticlw 225 $15. 22′? sf’
$1′ 133% vfih a ps.-agar as @3511 {ha am a

ieaavmé xvii: City GM Judge aifiwzgaieraa.

@313 ?E’I’I’I”Efi}§ N331 19 Q? 1

COURT OF KARNATAKA HIGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-‘I COURT OF KARNATAKA HQGH COUR

‘¥’5e’§i£ Paiifiaa c:’:s1’z$’:g an fem’ pm hamillg
Eiése Saw; mafia $112 fa1Imw3m,g;–

ORBIZR

pausaanwpiamfi in: Q.s.z£a.3s2:;1995ca: Egg cg” V Y
2%: C51? Cw? Eudgc, Bmgalam any is

fag: ta: mfdm’ daa %5.’§,_2’3i§3 ra:ja;~;za;~.gkkk:2;e %

@§§ém::§.é.a:«n aw m&m’ Qzzigr an;R4i:qa1*:%.%af%%ca«.3¢% cm
?rméa2.r§: $2: $1: abmre smfi gut’ ,

2 3-‘%’,.=mrs:,:r.i fa: t2:;;%%% émaafly {ha

gétisisgtzangx ” fafiter mid bmfl’:m*_
Eurixg £11¢~’ds:fendm1t nae}-fahsr pmaé

away than ‘raw 3. typbwmhiml mar

$9.? ‘ pge “” 3&2 af €21: plant,’ plaifztiff’ filaé $1

VI ma 1′: 3f cm at’ cm: Pmccfivrc

{ as mmé the giaini ma dawn the warés,
am: ef fig: 33}: pm=wr:xis” am imoxperais
fimfi’. ‘E125 wplieaian um nypasw by the
. .”‘:%$fiI%a*§«§2§£::%§’d%§sndm£ X1632; Efhe His} flaw: 1’e_§e<:teé the

Qgfimiiaza 9;: the gxmxnd that a new 9193311 is made

mfi me iém gmnafi cf s flaw Lmnzci Ceunsc} fem: thz

\\/

I,§:{ ' I "

figfifi

if COURT OF KARNATAKA HIGH COOR? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR

§e&.i:msErr aha it “aw a typegwhicai am): .9.£a;f;;d

$2: mix fiavmht ta: ha mrfsifisd by :11: p}a5n$ifl”.


 fin iha aha: hmi Eemifi  -I O

 aha suit. W@ fiieé    

 

 ' is 

 

 the OpggA¢ce@.m  is me
fiméétas ax     fa-z am   O  O O A -  

 zszg dam     in firmg the
@§§$§.%ia::'é';f:_.%.':2;':s.,::.    gxasamzd a§pfir.:m7m1
fag    it £5 yazfinmt £9 mmtiern thm

éftize Eggs: mgnd the pimt as prayed rm,

‘$1? 5:3 m’ ‘”*~E–*§,fii7? Ef .; -.O:’-:%::..,: :’*

« %E efihwveiy @judi£’$.€§. The ‘:’.=:s:.?’

i ezésé §_a:%3f~ by this Cami.

aha mam, the W115 Pafiéziaxn is ailawsfi aid 11%

iéfififififi is – Gu:3nmum§’1}’, fit:

O4’u’V|%@§§§::a§,t§a::31 ram 5;: ‘fiat: psamm undsm: Grdcr VI Rub xv cf

ifafie $1′ fimdum seeiazg § fi tr: mrsamfi tha gm

i COURT OF KARNATAKA I-HGH COUKF’ KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURY OF KARNATAKA 1-flGI-I COURT OF KARNATAKA HIGH COUR’

fig aélgvmé @521 the ” is pmziitieci $0 maid the

gzayaé guéjsct m pwmm ef was 9:13′ R3″2,{3{)fiz’~. ,,
{sf Rs gfims. am he §&$fi by thc :22 mg

‘:”%;:a ress§as.:n1:ei.:én€~daemdmi 2:m.?; an £23,2-

zléze ms ifeuré,

Am ?ué9O O