High Court Karnataka High Court

Hanumakka vs Prabhakar Rao on 9 January, 2009

Karnataka High Court
Hanumakka vs Prabhakar Rao on 9 January, 2009
Author: K.Sreedhar Rao S.N.Satyanarayana


11%? §”}”£’ EIGEE’ £€}Z.’ff€’E’ $114.5′ §%I.£.R;§%”é%3″A.?€A A3′ fifififfifiififig

§g3$§ @553 ?§E §”‘5fi2 $5 ;A%$a§y*2§£§Qf{>

.?RES§}§a?T

TEE fi$§’B5E’%%,Jfl5TE§£ EE3SEfl§§£”§%§ .& ‘

3’-‘$555

EH3 HD§’E$E.MR.JSS?f£E six fl§y3g§;§§$g§§},§fi

fia§:a.ym,:a§353§§5 £&a§ VT

BE’.?9§EE’»}~E

…,…..p«-u……m-……,

1 amaumgxxa _VV
wig L§TE4SERESfi§”” ;_ _ _ -~,
ass: 34533535 “. 3*” “q_=’~w»

2 saga figs ;3%fi=§§§g§$~f
ASE: 1?»2§§g$_»’ ‘ w’

3 s§%my’§:fi7L3§E $§EE3§
AaE:uza%?EgRg.’=~* =

é 3a§HA’fi;$ a§?$*5é3E5H
fiSE§ iq ¥EAE$M.

»: »g£,E§’&%v&KE Ezfiaag
» .;R3§ka§m§$§n 52 @5355
‘g’MflTEEE~§fiT§K&a 3§§R§E§H
»:$3»a?%aaLg%T

»;y,”~§T §$fiK§§M§ $59 figxxn 35$;
‘ ;aa£:_§§ $2329

a-3§£$fi:m@§wmm@§
“-_§§isRa§§, §fi¥E $$%3H?

“aV$HE@saa .§§ &??EiL&§?§

……..- “um um umnuwu nu ..I.¢¥lU’.J/ VJIVLVNRIVX .-IO .l.llflO3 H91!-I V)IV.lVN!lV)l 30 ..|.3fl03 H9}!-I V)lV.i.VN8V)I :10 .l.lIl’!O3 HOIH VNVIVNHVX :IO .I.IlflO3

€53; 53:31 3 ‘E3′ Ffiéiifififi, :’¥§E3″i?$TI§II’§}

nllvu nznn vllmnvluzva av 4.I.illl|Ju.J’AljlZ5l’Il’l v)Iv.I.vI1u:vn av 4.1:! III.) rl’-Uzrl V)! VIVNIVJI HU .l.fll’lO3 HSIH V)lV.i.VN2l\DI :10 1300:, H9!” VXVIVNKVX 3°

1, yaaaaaxaa gag
95$ HfiREYfiPP&Efi§A
A3§: ax ygagg
fiffiT KAfiG£BE ¥ILé&GE _,W_
amaamaaafi $3.; ; %
awxga 3? TEE BEE 3EAa:§$y I”

fiQ.Kfi~15f§-fifififi ‘

hi

S SEIEEER
ffi §Q?Kfi§E§G§E£

AGE: 31 yzaxs ‘ fl _ V_”uz.~
afar §¥fiEETH%LLE”¥§LLg@E ‘
EGSARR%§R ?§., -_ .’:

ggzvma %E_TfiE g3§”=f ..,, – ,
BEARING;§§3fi%~:$§§~§§§§ -7«-»

3 Ufiiffifi Ififiga E§s§ga§eg=cQ;’a”§.§
3fi¢(3,§E$§E;,$EIEQ§§’$EST%E£?
RE?RE5ENT$§ 3§.:?$
9mmmm,m$gfiaV_<" .M awymmwg

ifiy 5ziE§ SE§E§3V$£§fi§g Afivsfiafifi ?@a 33:

""~.A *fi§%f=FELEE% $35" 1?3£;} $3' my gag? .A%EZE$T
$EE £¥fififiE§E fiE figfiaa :%$Em:9g:2§2ms4 §fi$S§§

zfi- mvc""§$g§é§;2aa1 aw THE §ILE @? EEK

% _§RL.$1v::Vfi§ng g2a.ma,; & figmngag %§;,E&fi?,

<y_§fl:§e3§¢ *§AR?;3 ALiG§Z§S- 33 Clfilfi Qfififzfifi
V : _§$§;§E@EESfiTE§ aga ggxxxga EfiER§£EEE§E S?
4 4$§E§§§§&§:aa.

TKEIS ;3’§P’£”EF;L ifiifififéé 31% ESE P:E3?’§I§&”$i$2’§ TEES
fifisfi} SR.EEI}%.,E,. 3.3%??? :3. ; I,3EEE”rfi;REEi Kffi

E?fiE,:E.riI3€;’§’I?’%’i3 :

.aI IUJ rsznn wnu.vau:wI av .i.llIIU-J |,.1′?._§ll’i vavurnavil av .i.¢mu..) noun VXVLVNEVX :0 mac: I-!9¥H VDIVLVNHVDI :10 131303 HEJIH VDIVLVNBVX :10 .l.llfl03

enhaxzcrad aagzpenafitima :%7:1&_’r.Z;. Lag §;a&}=*afk1§.§ -amgaafiiiyr

tax tha zszifa anti zzrhilzrizen 3f the :.fEefl’a£:–zr:3=$*c?i’~.§«éi.’:’Z5:

intezzsgat at 5% §.a., fzrrzzm E123 date mi_=g2a?:$;’ili*«:::Ar£’v——.A~
till payment. The ammgrzt: £…$i_.& miV::?*.;>:’éa’ t’:::v’_’.é:$

fifipflfiitiaéi in any §€&t:.%.cma.Ei3a?.:i

“L”‘:

cpfi