Ma’-H COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA i-HG}-I COURT OF KARNATAKA HIGH (
35% EEEEH SQQRT Q? 3@§R€*IF:,’}”P:}’3a, Bd’=.§§G?1{.zC¥RB
‘IVE-§ES THE 3&3?! 33%’? D? F%.¥.§EI«§?;§S’I’ ESQ?
EEFQEEE
“3”‘:*’1’E ‘E3″¥1¥§\I’E{aE E»§R.=§%’.?$TI%L’E f§..2{.§’Ii’3’EL
¥.?.fi§.1§2&1 9? 2aaa<Qfimc§a;:OWOOV"
§E'§'*£EE!'§
%£§§L gasaaa gas v'Oa_
$53 gaazx A323; 353 32335 §Eem_*.
§*iE§'a§'a'.' H3223 LE8}-'KL ?.EPZ?éE3E§§TfiaT}7{'EV"-. '
-I
3
s. s:
{E”{.
§3:.zAKEER.HussAz&,f« _ {K
Zéffi QRTE PLEEEEL JJ»%BBP:..’>_”§f3P&i,.7′
EEEEE RESET 355? ‘{E2″~.R3.,1._
£35 §”‘Rmax5’§Ja &AYBfl?;_”fi”x y
gm 3ga33,¥?mfiH§E,V¢%;” “-.”””~*
%fi.a§£m&; ;O’w g
35$ aA$g’£s§$a,&aE3A£;ga3,ww
¥;Q:a:AJ”fisgE2;’ _’,O .
Afififigfifififi? é;>¥EAR$fi~;’
EEEZHEfi?.DF-KGEE?ETgV,x
$Efi:§E3,LAx3§MI32A2%%m3.EA§?kPA,
EE%fEfiSREERR,O; _’*
vagxag. =,_’ ..PETETIQfiERS.
g§;.é:${%E§xn? $UEEfi.fiA, AEV.}
gm? gaakfiaaahfi,
wig ukfg A333; JRBERR 533,
V-A§£E§.33mgT 4% ?EAfi$,
M}
-O;g§§§E § ¥REIEE Bfififi,
P>.§${§T 3’5 ‘1″£hR.$
‘g3aE3§amaaa,
3″-ki’.?’é;T’;§ F&.E¥’.’.”i{.’§’3′ 3&3 YERR3,
E*”E*§EB’E B}”~.§*§§},
RQES E%.EC%¥.3’§” 3%} ‘§’E;3’=;R§,
!GH COURT OF KARNATAKA HIGH OF KARNATAKA HQGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
fiafihmgizi via; fimnaxure-C, thgse patitianara
have felt nacafisitate tfi gxeaamt the inatafit
getitimn.
2. The Eacts 9f the cage :ar$fg€ha§f
gfititianfixs E anfi E and :esp0nd&$ta’iqtmx5’aie’1j
K?” iegal-heixs at th@ fi§¢§as%&O§hqu:.;@§§a%
fiafi. Rafipandenta hfirei5Vlf;ie§u a *$fi%tf fa:
maintamaamé agginfitvt%é_£§a§%£€§t§b§ul Sabbar
3 – in Q.S-§§’%E35E§§§;O5§§§%%aO§§e Civil
J3fi§a:§:.fin§?i$§$§§gi;#;:wfi§¢fiO$fii€ game ta ha
éeazaefi gag 3§fli%;$$§$gO fi§i§$é% the éeceasad
Jabhaz O5ab’O§@@{O§$§Ta1a§a3 haixa namaly’
petiێQna:3a1vafifitE=&$?9 paid tha maintenanaa
_ta thagzawganéanta. Tfiexefara, the xeagnndsnta
‘hawé%O¢mg§::§in9fi ta file an axacution. aass
bfifafigfi t§§.”£iVii Judga€5I.§n}, Hadhmgizig
ggaiafit “zhé fiéaaaaafi fihdui Jbbar Safi fer
»,Oi$a§?a;v” mf maintenanea amsunt in
‘§K¢§$.3§f3S5% Qn.?.?.?fiG§.
3% fiuxig the gsndanfig af tha axeautian
yzfimfiaéiggag thfi dece eé. fii$dO an i.2,2§fi5.
IGH COURT OF KARNATAKA HIGH OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA Hi6!-£ C
W:
i, Haar& the leaxnad cgunaél fax the
getitifineza anfi the leazned cmunael f$;
rafipfimfients.
§. The aufimiasicn can?§ssad””bfgCth$
igazgafi xaamael fax the §gtitisfic£s?i3’tfia£;’:f
withmmt isauing aaia natiéa tn the §et;fiiang:$
amfi withmut givimg zeaaag§§i§v§§§§r€unib? ta
‘Tie
the Qgtiiianers, fih;”_ége¢fifi§§O,¢gu:t baa
fi€§fi§$é fig: galfi §E”O§§5OW§§%§t%§fifi aehefiuie
gragazty %ghi@$m§haC§%%%_%§C%3§ petitioners
amfi t&e;$fi§:@; Eh? é@t;#q:§%;§ prcceefiinga ara
iiabia ??–b@C§i§g§?%gflfit’ihxeshgld. Eglying
flfi thg §§£@§n:Osf;thfiy§pax fiauxt in the sass
_§f %;§}”E%§AKéaCé@$¢%%EIa§5 &§§ Bfififfififi «vs»
°K:§R&g §§&£Q§P_EEfiRfi& in 2333 sax gfliviiififié;
5p$§i§i:fiE§yi”&$ ¢§REfifid€fi. tfiat the imgugnad
3fi£%$C§a£$éfi by tfia agurta balm» are liahlg
»:Céa,§$a§&§’a5ifia.
E?” The 551% aumiaaisn made by the
A”»é%a:a§§ fifififlfigl fax the petitianars aannet ha
aaaagtfifi. Beflauaag ia the izmugned mrdez; tha
JGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGHCOUK OF KARNATAKA HiGl-I COURT OF KARNATAKA HIGH COUU OF KARNAKKA HIGH C
‘Mk:
3, in 3a fa: aa the reliance piaced fig
fififi Efiarmad aaansei far the getitianara ;i§
aamsgrnéfig the famta ara satirely £ifferen§*§§fy
tfia aaga an hand. Eherefera, X dm mat £ihé»$fi§V “u
_:
Qfifiéfifi §a$$efi by the caurts bé£aw,z
§u Renae; the §atiti¢%L is diamieaefi aa
égvaié af merita.
%u5tif:aati$n €33 intarféra %fiifi:~th$ $fi@§gfiefi;H