High Court Karnataka High Court

B L Jayaprakash vs Smt S V Narasamma on 23 June, 2008

Karnataka High Court
B L Jayaprakash vs Smt S V Narasamma on 23 June, 2008
Author: H.Billappa


uuuuu wt manwmumw-a wsww mwwam sa.4;.r’ nmeswmawrunm wfiww humfli wa” ummwwwwwsm imam mwum W?” RAKNAEMKM mluw L&M.¥%i- M?’ axmnwmmmm WEWW minim

fifi’ E-EQEH CQURT GE’ TfiK%T BAKE

mmn ms mm 23% W warm ” e n

BEFTRE

111$ I-£QI§”BLE my

vmm. mm 05′ magkgem-%m?¢;%
R: ‘ A

L B.§a.:J.ifi.YPsPRA%E,
AQEB 44 Yfififi,

2 SM’§.B.£.Lé.’f§A, ‘
AQED 4}. Ymm, i

3. _
AG~Eba3Gt.§*r.m.1’m@,

an
man egmms V _ ‘ ‘

9313301433 ;. I5§.’1’fiE J

P’E’I’E§QI€;’ERS- 2 A:\ID’3ARE
_.D;§§iIGH’i”-ERSAvA§D 4
Is on

3,}!-1»,.%E§I-3’;.,::.i21 % QUWHA.

PE*19f::*:té–z¥Efis§”.2–ARE

V — ‘ -aE?RE.:3Er2%?x%En”:a’? am

nifimhflunxa-Ea’;’
~ .. .1′ ‘F?fi:’£?’:?35.’iarq’§*:1;I;_ ‘:39. 1 Imam.

‘ Egémma AT om zmzas,
2352, m mmaam,

VT – $56 ms.

,…PETI’£’IONERfi

‘ ‘V . . ‘ «§$?Sg§ag.s*v , 3.9V.)

V

WI.” ,.,.,.,. 7,,.:’ »:pumnmwuwwus’c:u”‘¥Aiu’ur”t& “WM: mwmnm Mr nmwwmnmmm Wkwfi uuwsm W?” Mmnmmma. fiifififl KCUURT U? Kfifi§Mfl”¥”fiKfi Hgfifl Qflfifi?

, c§s*…r:W:.§.; %;@ EA. HfimH ssm,
~ .§s£’_xE1T}”_!§§f’-°’:’E*.§aRS,
REf$:.’QIE§{‘.§- A51′ {}LI.’3 H€’J.233,,
% A .{_1’§”$’%? zmgszg

Agmms _ __ __
Wm mm %.”ié’.1§A1?.A”2″AE’A
swgmma.

2.. $.RGF2il!V%H§& ,
PIQED 5% £8

3″ sfigaam mm,
$933 49 YEARS,

4. S.E’fiJE’HmTESfi

acgm: 44 ‘mans, ~ – 2

53 S.E€J?é’fiR£§BAEx*3a V
AGEB 42 –

an
%

3. f’1’€«.._5″ – .%._ _ . .
AREf’*’.£”H$ $QI~l€éf’€¥I~’
S.%’.*fié;Efi.’r2a!Efi.3W§E.§£Ef»EAG,
Ara} mammfim :5-2:5
‘TEE mazxasifma 91:’ LATE
_s~;::.r. mo

aEs:&’4x*;”;RE %-5 559 ms.

3§a.&;§Cfi&L’ I 0 H £3.

.5 H§.}I§u’%THI*3A {i*U?’EA

ACé’EII3 $568? 4~&Y ,

L/%

K-WJUJAI “kl!” mmwwmnmiwa Wlwwfi LUUWE %9iK¥’&F§E:94Lfi.fi’i HKWW Vn.a’5JUW¥ WE” %%N§WM§M%M WNWW awmma W? Wfifllfifléflfifl HEW” mwwma WW %”$.fiMN’IN§%§g%.fi%.W& mawm mwmma

‘EL $E”§i.;.Eifi.fiaK’RAJ QIEHA,
£553-§§II’i §£$%’f.§”§’ ‘$5 ,

§fi§SR1.B§*&I3£.RI ,
A.$v§«i’.i.i§ fi1BC§U’I’ 43 YEAR8,

2 LSE.E.SR%3’¥§V&$,,
A5333 mm 3% YEARS I

RE$fi}s§~¥D§?§%*£”S»$ TG IIARE:
saga {;.~.%§’* T.§,.9Afi1§AxABHA {1*§}?£fis,. ‘-

RESEEEEG Arr gm GU”F§’;A E-‘Lt35’£37R’Bm.L«€§,~..

Amggimmmxm FA$f’I’C3RY,__….
319,134; :2, $1 <

3.1%} :3 an 913:.

§2g5m,mmL , 3;

gmta “£’ETAEz’$, V
53:: mm _%F’;§,.}**4%3:3m~;§ia}a:§;a awn,
Rm f€{}o’V’i§.§§§a?2;.’:g:,’£A &B;r,”- ~ 1
33%’
Bgfiaafmfififififwfi ‘9§i:t::Eg I
Bfiffififiafiafi ~».’:?a§€¥v€§’?i3,,

fifiifséffi 4% ‘

” 5&2 « %%%%% 14 .

‘y_m»:§aemma,fi

‘$4,,
” ~ *.§&,3:E?§ 52 YEARS,

ésiréfigm,

.=a,.$.mfiE»’AL’7m¢’ ,

‘ mmrmcmmm,

awry,
sgggm ABGET 49: Ysm,

$%%m .fi§aR.aYa%§A gzrry,

fifiéééifi fififlifi’ 4% Y’EA.%,

3 SR.i.¥fiC$1$E{3″$HAIVIAM,

.:¥§f~’Efi§ EESIEA? $9 YEAR8,

iv

vovor’ wmrwxuwmrnnwmuww uwww”I mwwna ‘MM’-“” mmmwmammm Imww wwum W?” mmzamm WEQH C’fl3;.§fi”§”‘ W? mmmgmm mma fiflflfi?

ifig ?..?;*r§i$R%fix.S.ALU,
§:§ .#;B-€313? 52 Y%%

E.ES=P%?3’fiEi§i”$ E3 m 13 ARE
Efiflmflfi} AT 1*i’0.6’?3,fA,
aamaam 1 $’1’AGE, .

We SRI.$,RfiJfi; RAG,

Afiiiélfi ABQKET 63 ‘E’?

aagvacawg
§§:’;i°=.a1§${3§V%R__”‘~~._ ‘ _ ,
$’i”§EE’§’,BA$AV.&!’I&£:’iif.¥DI,_ 2. j. ‘ ‘
agreeazaas — 5:59 994, ‘

RE3m3m:g:gj;;~s*g 1:3 A.;E..*é:~’ ”
‘£3ELE’Tf”§Zifi.tIfs.;§ §E§’g’_1f:_=iE Q5mEa:__. ‘
13?. :’2a,.a,.2w&_.”—-._ ‘ MESPGRDENTS.

gm $;;§i2;%¢§€aa§g~aa£i%’;§¥ 5&1.’ $jmz’i§t2%as;%}wvs§ ma RE am my: ARK-A AND
T’v::§1–:s:” PETFEIQK XS cmwm can ma mmmm

T!H1a”};’§%.¥r;% mum saws “m Fanmwme;

_ V 2.3.5-.E.§_.R
thia wrii wagon under {article 22? of the

– €§§¢i ::$:%’§t.u1:ics:1 as!’ India, the pctitimmra have called in

k A»».;’4:§;:gm’nI;’:::-1 ma ardaer data&.18.Q.2fl passeti by the ma;

Cm1r§.i:’1$.&§Ic3.2584!19«8’7.

la/

wvvni vs’ wwmnnwmamwm W”iN\:W’°£ muumi ?k.*§”‘ flflflwfliflflfl WSWW KWUKE WW mmmwmmmmm WEQTW MWWWE W3″ fififlwflfiflflfl WEWM Mgmm MP?” mwwmmfim i”H%W %WW%§

2% By that: Eanpwmd erdm’, ms trial Caufitjms

aver the ahjazxtinm raked by the

* marmng af rm dnmxmmm.

3,. Ia view at tbs

Supmm ficurt rreporfi

am cam i;fi;..1:.Lr.iR1.” Pagcfifsla, the;

impzzgr’ 13:3 srdar £;a% §, haw.

the ma’ 1
Csaurfiz is. ‘ ° V; I3 made in

mravisfi af Suprmc Court

gm-.pa;m1 “I.L.R..V 353.3 arlci mark the

V diér abjwtn’ ‘ rm and omaidccr its

atage as d% in the mid

‘rm penizion *3 dispmesd sf amardmgly.

‘ is éizmtmd 233 $33 cf the matba as

‘ ‘ * V as peasfble.

Sd/-2′
Judge
mg»