nun: \a\l\ll\l ya nnnnunsnnrt Iniwel uvunu vi Iu1l\I'I.l-u.wu\.MA ruurnz uvunl Ur mmnawninnn ruun LUUKI Ell' RHKNHIHRH HHJH UUUKI
$83"! VI I\l"II\I'l"1Ir"}I\l"I II
1353 um HESH mun: or KARNAIAKA AT sA1zcw;Q1§.E
warm "ms THE 25?" my 133? L7
3 man:
'gm HQWELE MR 3UsTI€3E3§¢$.p}ss'm'%i%%% - %
wax? ?E'1mmz N{'3.13§.i?"~{)F
gazxaima;
H.c.x»'mmeshagm, %@
35$ C V
agcfiafism SS V '
_' %
'Mmdi I-§ab;:§h_?_? 3 ~
Kala" ' PETITIONER
{E39 ;§m?.§.§E%'.?'
2 .....
S59 iii-E'?-*'::: -. .r_ '. ~.
ageé. a§&:$£;t's$3 ywg '
zmp;
%
" ~ aggé-awn: 38_yn':m,_
§¢%s1dms.:f};::mhwm
Nmdi Habli,
Tahak,
Kala M RESPONDENTS
{By Vaemfia Kama’ Sivwfi zkfivecate)
fliifllfllk
% gmgg wgficaiom we rejected by the txial cm
. .,……i _,.._,I: ………H.n…. .1…” Wu.” vr nnnnnlnlsn 21:61-I COURT 0:: KARNATAKA HIGH comm’ or rcAnNAm<A HIGH com'
g:-2!!
'Writ Petifinn is fileé mule! Aazticlw 226
the Ca: n sf Infia will a. player in call for
Q S}§'é"'§. 13§;s2fiM an the file at' the Primépal Civil
& 3, flfhiakhallmux, pangs the 3311:: '
patitian.
gm was Pctitinm mmzg %
fiizmtmsie fi1ef::Bow1’11g:-
Pfiiiéemz is the second below. He
ma :2: in ad mm ” ax Civil
mas?
2,1 «dam % I.A.I~IOgi1mhng’ pmm ‘am
kéaftzu: dcfmm mac- I-A.No.12wm
:3. mm :11; Tshsildar for being
re cafl far mm nmeiy, heme list
an khmeahumazi 219.113 fivavm his custody.
3., “§’§§2m7a1£3eur£hmrcjectwflm@p1ismiarnmkin.gm
gumn1m:ihsTahfiwmdtepreamczthcdacmnnrfi.ref¢rraite
%/
.-was uvunn vu Iwnnawntnnn niurri \n\J7aJKl Ur HHKNHIHRR HIV” UUUKI OF KARNATAKA
new abmre mm mm the new us: mm
fiscrmwrt, £1.-be ncrtifiafi asap}: mum be my
mam Ezfiara aha cam. “rm cam has a1scs & ‘
fast tZisa= ammems sought for by %
zecméu Hence,
am he agmm. Th: Com mu’ gf egpfimm
fig ‘%’..«emxé commds that
of the ctifiual house
§75tzE&%:aie§”%§.a,};é as the WUPW3 twang’ 333.110
:3§1::1%.§;f:11’m in the ham fiat axtmd am in thc
the name :31′ Nagappa son of
pinfiflerespondsnt herein is zecottdsd,
the *mcmcency’ mm tvm docnmwntts, it was
‘ 3’V§§¢A:%§”a.fj; he szzmnzmn the Tah%..
having the 1mm Coma} far the yams mm on
eazffiépmnasieffimmsmiaisonmcariidonfifinéaay
§fi B:fi%fifiE €fi. {fit is the ewe Qfthe dfidmtfllai
,%
…… ………… ,….,’.: .m.m-manna nnan uuulu ur NAKNAIAIEA HIGH COURT OFKARNATAKA HIGH COURT OF KARNAYAKA HIGH COUQE
tie Ixnzymy £22 fispute is 3 G fits,
écammits am ahawtha itwfi in fiat a
may rzsffim mm fifth: p1aS:aw-Naga§pa__in K
axmct was flfiegal, mule! have hm
‘Ea§asilda:r is net 3 warms: is Eevikfifiptéfi in % . % %
mm, the wh’;a::’eu;¢ saw nghfly’
5. jg p to re-
aye}: 2 . f enable lén tn aédnce his
fwflm man from the records tha the
_§§§w’tii§§§’ gag ggss am pm: by inampcmng at
mm daazmmxm er mg am in the: am
m additianal mus has hm mad. The
1% his mm evidmce an the addifional ime. 1:
V :»§§§:te§as;az§ tiaafi the demdmz shafi also be fivm m
:9 W his mum cviflmzaa, in resgcct cf the
A Iiefiénzmgag mm mg. The cm: Maw 1139 posted mg mam
fmm*gmam3wfi3mpmu7&gm@m tcthn
Mam’ Hmrimmgmémthe add:i1ictr3.a1imuefimned,i;tis
J6
…. wwu… .._._.. ….-nu-n-n.u–u. sum” wwtvni vs uuanmnu-auu–n uuwu wvunn v…u”n.nnNnM-1.nn. niwn uuumi U!’ mflfiflfliflfifl HIUH LUUKS
jmfi ma’? Eflfifly {ha the defeném aim must be
Crg§CE!£’§”LLfii§§” Es Isaac! fizztha caridw wfih Wad to
yameé rajaetfiag ihe applicatiim in__.:hi.s’ ‘ 2
sustaiymé. §ienac§Epwsthefe11erwi::g:;”1«. ”
ii} Wa%’..?an”d.a12§s djsp9’wd_s3fi’.’:~. A
ififi ‘Eh: mama
fin: 1
§1e:;m?:a evidenace is
m to 1% fulfils:
vm fmnecl.
the: mncaim mm far
% Tahmm {er pmmm af the
find.-zsmaa,
Sd/-
Judge