: wwunu vi nnniunamnn ruwn uM’Mfi.fi«}5Jr mfiflflfllflflfl i”IIl.?!1 QUUKI UP KAKWAYAKA KIQH CQURT Q?
as THE HIGH mm or-‘ rcmnawmm, f f _
mama ‘I’£-HS TI-E 152% my :35’ % k
BEFORE
‘rpm I-IC}Ii”BL}.?, mt.
G..H.II!IA. %
~
A.GE:4′?YEAR;?_s 1:: 4 *
12,15. IR}. 193.1,. ” ‘ ”
IzmmE,;’G1m¢»g<§AR1";V' %
a.amz.c:_RE%.-~35 V _ % % rmrrmman
[BY 3m,n.L;.z-.§Qn;3:E=j1rs9:=i,
% 5j€§_V§.ATE'_£}f1!§G:P1BlUNI¥APPA
2:.
g Wf0fiIE?
5933333
V °2%§.’
‘ Sfifi HUC
‘ …££G’E: 30YEILR.8
4. mgmmmm
Si £7} EUO
AGE: BIBYEARS
fig Rfiffififilflfifi [C€}%’I’ RAE
I3 §A
M ‘bu-IwIF\JHI\ta \ufl%
“”m*mMN’- *1”-m Mvufw «gar rs.mmzmAas.A mm-1 L’UUKl’ Oi’ KARNATAKA HIGH COURT 0F KARNAVAKA H!$H COURT OF KARNATAKA I-EJGH COU
135% HUC A
Ami: 30=¥EARs
5.. Pnmrxrrmmm
mm m
mm: 24-111513.323
RESPOKDEHI’ 2 mm}: WIFE
ARE» Rmmmmmama
ARE CHH.};>REN()F
HHC A
ALLARERJO I * =
mmaE,D V V
Hcwm, amitrmwnz N~:}12:m,1fAL§1K ‘ –
?. mmmmtaapm "
aw %
mm: aamms %%%% V'
Rm xmme, :7, 1 _
I-HG fi{3..£'&',fl'C£}i»{3I§Y'f"-., * '
H smug, %
BJ&.1$wsLORE-~560i??9 2
3,. s.V.E§AGEAVE§§DRA V
sm:s.E~.v.s&5ET’:¥ A. “””
AGE::3.’?YE&RE _
RIA ze*cs’;m.3T_4~’z. – ”
=3:-Ia <:c:L«k.'.."4;z~I¥',_ E3T§§fiE~
sea 07% msyoiwnsnws
(a{mé;'éé;'% ,V ma cg R-1 AHDR2 to R6
—3§§3_fi§éE..Ti$§”_R? as msrzxeann wrrm
at
pmaon is filed mm Articlm 226 &
4:3′? Comafitufinn prayfi he ‘lane a writ in the
éftzuertiaa-at-iqua.5@theoz-dm-pasuedby tm
Pr}. {Saran-ici. Judge, Bamalcre Rural Dish-int, Ba@lore
daneé 1.’:’s.?’.fi8 in M.£’..Ho.18!O8 Vick: Annexure-F and
em.
2 uwunn wr nnnzvnamnm nawm mvua!.,.a,=_Mr WRIKNMHMIKA. I1″!!! 5..-LJUKI U?’ RAKNKIAKR NW5″ CQUK? OF KAXNAVAKA Higfl COURT 9? %&RNA3’AKA
153% petition mum’ on for prchm’ ma’
this day, thecourt mania theflc:
lg: this writ pe’a’tx>n,’ V.
ardm gem Ismzms passed
amazon Rural ngiszoa.
By the saié c:rdar,.?1;e allowed
the appeal to 5 ham,
aatm; 9:1. Civil -Judge:
gs:-, mg; mm, Bangalore on
2:r.m.=2oo:? rejecmg IA Noa.1 and 2
1 and 2 of the Code of cm
appallam ccurt has set as-“tie tm
% Q by the am court houim that the said
fiowid that the tdal eourt acted uzndm a nmmm
n4¥3ctim:.:zwh?3eaetfingnaiie the ozdmpassed by the trial
mumamimmmmmgfimmauwforfiuh
6
,. ..,…mm W nu-uuvrlu-u\.H nrwfl uvuJ1§.:«§;.Jr RAKNIMRKA 1-mm comm 0? KARNATAKA HIGH COUR?’ OF KARNMZAKA HIGH COURT OF KA§2NA’§’AKA Ham; ccm
eemiéfiatian by mndozning the delay of
3., Learned oaumel for .
the agammh named by the mm in
mmamrm the delay of
and “ma ::r>rztim1ir1g ‘.*3:1 e an the
diapoml as 35%
4%.. _ appm1’1q’ for
the part1’m§ mé ed the etdara passed :5:
court has 1-ggmxy found that
L the gum by the trialcnurtwaa cryptic and ms
order. It is in this bac1®’ou.nd that the
[4 mmnaea for am: msamam of the
of the mpecave partiw with a daemon to
a. mnaiderad order. Although burned oauxmel fiar
the psfinoner mnamds that sumciem cause was not
5haw:1%rrt3:1e:iehgta&’10Sdayab$?u1’ethe1:Jwm’
%/
‘I uwuna war” axnmmmramrun remvn !..flJU![..l _\ )!” EEAKNAIAISA filial’! hUUKI U1″ KAKNRJAKA HHEH {;C3UKT OF KARNAYAKA. HIQH COURT 0% KAKNATAKQ H56″ CQU
appefiane cmzrt for oonamzng the delay, a :1
order games} by the lawn-sr appenam j
apinian as tlm cxnxzrt hem; A
jusfim beashurfical a
prammc View efthe to be mm.
3″ W 1%” °f the Iowa-
aypeflate in flu
‘$333! counsel for the
the matter, the court
that the 3::-anhed earlier
saaazifis 531 the applicafiornn LA Real and 2
Egg da;§:i?.%g:’fi1:_b:V1,;Vt11e 1:-ial caurt. This direction, as rightly
LA r thc mm amuse: far thc peamonm-, is
by any wing mm resanims’ the
facfia cam: mafia out by the plafi to enabk:
t§1m’i:aaec111-aa113r5u’chi11mri1n::rder. Tfiright
mumfiartbagflahaoanntweatodirectbothflm
16/