High Court Karnataka High Court

H M Mayanna vs G J Srinivasagam on 30 May, 2008

Karnataka High Court
H M Mayanna vs G J Srinivasagam on 30 May, 2008
Author: Lok Adalath


mg}; {.T€>E,.?R’§’ 1.31331. ggmfzygzg <?*<'::r:am~:§,":'"§"}£«:1Em«*J, E%;x?€sC},%E..fiC}R}i£f
EEFQRE THE ma 1wm;..A'I' 2

:3; mg 3%~§:;:5; CGURT <31? E{ARf%ATA£<A 'AT 5Ar;{:AL§§:é'§:

Bafffifi masts mam gem Bfifxf-G’E’~–IiaZA’$:’V ‘:$;§ji3.*V1$_
(3{}?JCELIATGRS P§%§§;€:g§é’_?’:( 1 AA % ‘T

§im¥*3LE Ie§R.&§”€§$TICE ‘§f;;;?$.G§$h*§i.é.T§iA§€§vv”V
SR§.£§.,£§,mxiAT¢’Tae?iE>1§iB}’;§.

Eiificeilaneatm First 3398-a£_:’§¥¢é.f6fl3V8′[ 2094
Lois. Aéaivatv-N§;.70§j2fi€}8″‘ *

Bamrasn; _.

s::::z21.;»:.ra:.MA¥ANNA, 5 ”

i~:;::>,z,;2T¥; ;w>TA:a1~;,’ _ __
PRESEZNT AGE? .E”;:*:s.*:iE:;I;:r’»%:’:~¢
gage. NET). 13,222, M[§GAD§ ‘R.(f;'{§I3_.

;r><.";;,z<;:*-§.- Q1.,i2a§?-E:§2g,._~ V ' –
aANG;a:,<;:}2§;~23'..¢ . . .. APPELLANT

{BY *-3&1; ;B.'?_.I§%D'{§8HEKAR, amvocgrny
Am: _ _ .

2.’ :f;:¢:.’sE§Nz’v*A:;A’t:;AM,
‘~v$:;.:;::*-I;»«:AR,
:\;:<;3.:'#;;_"?-22.: 23;. :si<§,';:<;-14:2'. STRE§§;'F, ,
SH;-A _N'-'mam {_§';'~:R, '".??'£i'LAYAM¥{O'f'TAg

',§'£RUNELVEL§;"1'j_€§fé§IL NAEEU.

;2C._ z;Nm;:;::§ 1;s:.%:»3.,A iwameamcg CG.L’;”§.,

.fj – «._;;z’:::.3<3:3;?:2.,V__zézrrfi MAIN, I B§_..(}C;K,

– ‘§§A._3;2.;:L;.:_\:gGAR, §~3P:N£}AL{‘3§%2Ei — :0″ .. RE$P'(}I%’DENT8

£3? SKI. ?.B.R.»%JEI, AEVGCATE FDR R2}

.j’_4’rv;-:95 Pm’,-:2 ‘i};’SE~’§.1′?3{E.} GE’ mv ACT AG!-‘x§NS’}”‘ -“mp; J{}B€§!%’E§<?;F§5'T[' ML:

3§¥J;§;§i’) E:IF5.’FED 214-2304 PASSED EN MVC 3″J{‘},3{;32f2C30§3 QN ‘3’HE3 FELEI OF
“~ ‘T’§*§.VE “VII ADDLKJUDGR’-, MEMBER; MAfIT–:L’%, BAN€}ALOREE, P2%,.R’I’LY ALLGWENG
‘THE €314,-AEE’v’§ P§§”§’I’§’§{3?’§’é FOE’ C?{}M?ELNS§{E”§{“}N AND SEEKH’=%’C: ENPEANCEMEN?

OF”‘C3QM?£?;NS§’:TE€}N§

TEES 1%PP§3AL {.’;{}MEN€.T}ON FGR C{“)NCiI,Js’aT%C)N 13E¥z3:%:13 LOX AI’f>z%LAT
AFTEE BEEENG QEEFERQED VEDE’; §21:::sE:R §f;Z>.#{§’E§f3 :7q3»2©{>3, TH’E:i P<:m,w:N{3
{>§¥’€§EZF=3 3% §3fiSSED.

3′
CGKCILIATIOK GRDER
The iaarnad cmmsel {Gr the fifipfiiléiili and me: 3{:a:°:1¢:§..§::s;:11s::1
fer ;;’e$p<;::cis:n'%: ~E§:3u:*a§'1§§ {;'z}:21pa33}; a}.<};;:g; ax-*;1'é,E';, 'Em: _Iiéfpar%:$£é:§:iia3,fc§a;e

éiféé §}Ef§3 362%;

2. A.f§;@:’ ;3:'{;€::’*2″:<:tséd 11<agc33;i21x:ics11s, "£:}::'«:§:; 12:;ati.e}é:*T.. is}. V'$6:t'-;1€:§}::VThe

a;;}pc':£1a;:'3,%; has agreed {.0 receive _l«Vij~:'-§t.11"Va3;'_*;u.sa3f1d. (mks), in afiidigafl .:.;;g{.::§%§é””éifsébamt £~:é3%fi;’€i?£§{§{3; 335: {ha
T:*ib11i1a1, in fufi anii fi:_’;’a::1__ A jczsim iI1€’3§”i1{3 is
fikici Q3″: befiaif of

3. ‘£’1″:z~: E’€3§§§;?{?:”i{i€_A%;ft’$y:~? has ag1*€e{£ :13 <i€:§20:<r&%;
?..}i:e said 8E£10;i§1§; 53331.1: ¥;%i2::: s:?§;:2T':,:': {Bf f§f'€f§;3€§.1'éi?§;Gi7'i,
3*':-;.iEi:'1g wEi.:.§<:%1 é:1i;<::*€:::=;€ 21% 9% 13.3.. f1'°(L'3l"I}.
§§f"3€f: i§f3§§E ('T}§_ '€;§";::::…_zi;:»::i:é: of ziegéegié,

7'§.f'E':E:§é::%$<:V:::EEgi:;§:$§':.1$ §1'=:"si; appfiai Smzxd-3 €%,E.$j;39S;s:-*:c£ £9? in t,§:1iA?€§%:aT£1<3. a.War£% cf téfn? "E':"é.1i:é1,?:;':a,§ 3}"::a&§ ssiz;m’§*£é;§%: 12;} {ha ;’%§a=’s3.§*{% aa:{t:<}:'<%i§":g§};-.

REE

3d/i
Judgfg