High Court Karnataka High Court

Corporation Of The City Of Belgaum vs State Of Karnataka Rep By Its … on 1 April, 2008

Karnataka High Court
Corporation Of The City Of Belgaum vs State Of Karnataka Rep By Its … on 1 April, 2008
Author: H.Billappa


Ill\?ll\s$’$I\I mil I\l’|.I\.I’:’lI.I-Ilium uni!»-VIA-“1-‘in.rI.:I\-It war-u |I:-n:\IIn-|.u:-u.\r- :1 \-\r\’uns- Iv-I -r-In—-1–w ‘I —–~——

IN THE HIGH CODES OF xnanmmnxn, Bhflflfllbkfl

BETWEEN:

corporation at the city
of Eoigaum. iolqaum.»

Roy.

2.

.?«fv§l§’i’z3.’n’ii’n.

nm-nn ‘1’!-I18 11-13 1” DA! or APRIL 2003

T’ “”fi’B1′.sn. m. a”s-“rater. H.’a:I.ws:a{

%é%_

by its cam1:|.ui§ne::.

state 9: _ A
Rum fir 3&5′. 1_III’.n’§iI;1..”‘:{“v. :

uuwuy –

Di.£act¥c»::-.,_o£_ ‘ –
firairtml =1-IuIal:§Iiz!§.::§F –~ ”
Votoxmryv Services’;

Enndhnli _GaIL.”£.i,’=. ‘ ‘

1 * __1’i:uIc1:Li:iva fifficor,
” . 3 i~1,1’-EL Pazigehnt,

.w aa1§Efimj _

‘ii1aB5 .V:fiaa1 Hagandra Balokundxi,
iiu’j.qz’:. €366: Tii16’fiifi.ii;

” *3./of-I.No. 406?, II Main,
=._I< ungan:a1 Galli,

Q-..

B.E.Ga-aaas.-, ms? 1’9: R-1&2.

325:.

Wu;

L./’

‘V

l’llUI”I LUUKI IUF nnuuvsnunnn rua\.rn”\’.’a;_n.-… v. . ..n…_…

This !l.l?.A. tiled 11/5. 96 1’/W/O 41 of CPC
against the judgment and deer” dated :’I.fi.:’Li.§§
gagged in 0.8.110. 181196 on the file at the I

hddl. civil Judge, 3:. Dn.. Belgaum. dacraciw,

the suit ta: a-.-an.-.=:’..’L:~..4,’,r ems:-..aa.t.i.-9-.1; 1:-:;l.._L=1’1_ ~~._

int crust .

This npgoal coming on far hoazirigrii ‘

day, the court delivered the £_¢:uJ.J.__cfawurir_:1ég”‘:’i-=-.?’_f

£

Whfi i5’i§ii.”1’:fi ‘3 a 2 .5:

Cf
f
I
5
3

.. ‘E.

II

I!

5

I6

!’zJ

filed an mama _8*.:9.1:1′.:f.’:§””
811011311 05 –..”4V%?f.f’s’1″::1;’ii;n1:e::ost has
been pa1.r$…v1;isr.Vf:i:r;:i:s=§::’_ in toms at
the dodge;gggjaqcijk5.:: }:»s.2«ro.1a1/1996 and the

L4-‘.w,re.t’zs.r:u_a1m_t””L. L2.-.I_ xL._ai; “:;:i;;.?:§nd1n;:_; to proton any

*r.gcsr.fdig; WvA§§m:i4vA:”‘~–1:horo£oro, the appeal may in’:

dispvissadv ‘$’1_’.'{:.. 3; :F1′ 1:o1=u\:I of the memo.

AA in-nrned counul far tn:

also submit: that the apptml my be
Vélisiaoaed of in terms of than memo filed by the

tluznad High Cunt: Government Plunder.

l4!/

— ‘int——v -w- -vuu w-u-‘-«-u- v 1—&-.v in u– –‘-u-uu.:– éétunu urn u–n-.-‘-<-un—-

3. In View or tho tact, the decree
amount has been satisfied and the reapondsnta

_ a_n},r ~

T’;

I:

II
1!!
5
lb
13
IP-

.13
:5′
‘5
is

again’? *3″ t nuxéiii, i 6 Ifififim

the learned High Court Govaz:n:t’£!«iIr3«:’%7.’é’«1nA’9’¥h5».f!’1′:-‘:¥

ti. Eccoxciinqiy, tho””v a§’1poui
or in toms of the magic . t:ho 1o’Iu:nnd.

High Court: Gavernmont Pigaiéiof. n

be diapered at in terms of thy’ p:Iam(s”‘f”.u1§~d”‘~Vh§s ”