Karnataka High Court
Indian Insitute Of Astrophysics vs Smt Kamakshi on 20 January, 2009
.- ....... .......------ -- ---- ---------- » -- ------- -v-- ---- ----vv --- -I-----u -v -M-uv-I n-an VJVMIIVIGVJI '..-lu Lelzuu I-|3||-1 V)|Vj_VNaV)| do lgfloa H9
L *
'V V :*::~::_ ,
" , '=.'f:£j%§Di:~"% . _ %§%:3§
' T. E{§%g?.i%.n! $"§'R'§;E'T
§;:a:;§r_:w§:: '*§EL§;,E£§E
' -~§fE';§,-§.,s:,.'}§-BE: - $33 4:231
pwwfi
3: THE; Zfiiéif m%:3§:* iffii? §;£§§%§;*§:%,§§§ g&_%;£2s';:{z:%g%V%%%ji%Lk
§§.:7§'£§ mg 25% ms; {:2}? a.§£E§'i§;%fi?'§é§ 1', "
ggyim:
'$33 :=<::3§%*§};E $33 33 §"E"EC-E41':
$333'? ?§::*:'r:r3§%* fag? :3§:Zi.§%P?b;*§%::%:fi*§V.€§§§&:%§':?éj"
gamma? :
EEEEAR §?€S'TE"§"£§"§'E £3§«*
fix$TRi:2FH*f'$E€E$§,5;..j$£:}é3§§'E"§ _ _ '
REfiE3'i*EREB "
SQSEETES TR"§3{3§E§?E:z%*I'§€:§%§§_¢§_;{.ZT§1
mafia %Efi5§.'T:§E?'§3ff:{:iE--' " '
AT 3 EZ.£§€';i§§.g '
aA3;fie.a;§;:§t.§4TAEa3§2 £333 .
RE? 3? ms AE:Ie§E§é§'i?4$i€?é17€I:'%:'?§f'%EE"'-. ' '
Q?"§fifi§¥ $§.3'fi&L--f.%.§
33$ La%;':*E flfi ..
figfi Em, E 3', EW Sfifififi
fififififi fiéfifi Imam
Efiiiiiiééifififi: v sfiéfi fiéfi
4. $E?.1.$§3§§§$§;%'UFE3L§§ ?§§[i3§§£E.«§§a§
am I£I"E 3' §§.::::raL£..s:;;;%;
Efiwffifi , % - %
Eifiz Efiyfikfifi, §;3'3""':§R{:§$3 H ' V
fififiiifi EQAB '
ft-?§§fl_§§.«§§= '
" E'?.§{3Pfi?§'§E:1?'$
5.,' A -
This v;r::?'§.?; §:;5T"%§§;.fl5"'i.;m£§;am*' fiirtzlaks Q25 and
23"? ef 'ihagr;"£3ir;:s,::é;~s;'s3Z%;'§;;*s::i£..::s3r§."*r§i'--E:§§%$v§;1~*a§=fi% tag kaaa 3 Wfii
$1 $23 ziamfé €:31i5'7_~ mgxgagfiafliéig :fif¢r:tin,§ 331$ V gagéfii. City
Cistfi flu "tag Em hm: the 1&3. Within
33 fiays armi m a§m:aéa}%::--£vz§:.1 1:: Q8 I§£n§*'-';~%3Ef§§ filai
$5; the ..2°a&sg§,3a':2a§;::::3?z;g--" £1": aimréaxam mi}: éaar
_ Cij zmzi. V
V' mg far
$3fiER
K " = '7i'4_'}1a ';'::s.sf§§'*€,§2:31":s.a2'* E §+3§'§§:fi&,::E fiafi is': {$8 E€s3.§%€}};f' $3
ggfiwglg czf as mag my gafim mm airy
T fig "mfarm fiaufé. $%}mZ'ng ix} éfimi fim iriaé
mus": 2% éiswaa fii' Efié; 5% 31:: the wié wait at
?aI11f1€l5f§.§I'&*C .
éo
=r-
H
:3
0
U
I
2
I
<
E
Z
5
ii.
0
E
3
0
U
:3:
$2
I
E
z
E
I.
3
:2
3
3
J
L'
2
E
E
E
2. As the patitinnar has sought for R.
the trial court to dfipoae of the
applicatim, notice In respondent u
3. Sri.Ramd.as, luzxned .§at1i6r_ _ ::sam1p,e$. % ft %
hr the petitioner: I dafiandant’ suit
was mad in the; year for
tamparary court and
granted an the suit
the entered appearance and
film! * T nbjactirm to nu –
on 27.5.2006. But the
application is Imrtyut disposed of.
1 dnfimdart No.4 filed an
‘ Z 39 Rub 4 playing for mmsng
” of status quo. Evan then, the trial
yutdiapcsad of tin apphfi ‘ On the
theiuhu-im ordar of status quo is mag
L/l
goa§§WfzEi§\»Tfi ‘§mWs)Mt»i9’£t%…vK Maud-M