High Court Karnataka High Court

K A Ganesan vs M S Sudarshan on 5 December, 2008

Karnataka High Court
K A Ganesan vs M S Sudarshan on 5 December, 2008
Author: B.S.Patil


. -……. V. nnnlinlflnfl mun QUQRT OF KARKATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH I

wrist:

1’3′? TE-E HEGH $Ci§}’?.T CEE’ K§&R3f¥A’1″§:E{R £1′? EAE€G%.£§RE_

§£?EB T315 33 3§”‘§aY er agaaafiga, 2@$3f¢G3

E3-§’€£i§*’i_E

$33 HQ§*ELE xa.J$s?:cE_3,$.9A$:;=7″V

§RET 95$: E§N’G.li3§1 3? Eaas-§§§w:?¢;:’7=””

B :

2. K A sawgsam % _W_w_=
3E5 sax K 3 AR§E£E$a§&fi *a
ASEE saga? $9 33335- ( 2; *,”_-,
REA? RQ.1§,€§ETEAK§QT agggwmaafig;
EQ.§?,i%TE $gs9s,”M%i;$2§gRA§_Gv
Eafieaaaafisfififilafifi :–V “~f-fl-W;

2- A vA3a§rHa*G”‘ . 2}, &:
mfg D,V&1§Y§fi%?E§KG””
&GEfiV£EfiaEG§3{E§££$’ I
§E¢l§§,’Cf$xKE2§Efi3″.”
A$*s’a@LaN3,’£§v*3X?Ex§:sH

I 5?a§g%GV”_”;~,f;

EE£EALQR£_§§Q5$$§ ” ..= FETETEGEERS

9;» §A.z~s§%:§;;:r;ax:”:x’s.§z~2:, AREA}

VG v.3. Kws fiflfififififiafi

_ §i%”§jK £3R§fi§%fifiRfi RAQ

},*A§$§ EEQEE £3 ygkgg

G’_fi${;éG2; 2333 fifiifi
7$§£E$fiR§KRRI :3 5?a§£

G*fGWH§a§gALaRE-?s

2 fig; . S’EE *§;

SEQ E . L .. LR§€SE»§*£I}§ARA?fi§%’,

. -…r….1 . Inarl ur IIAXNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (

WW:

‘-2..

kasn Aaavr 5: ysags,
Rfa 332, 1? saasg,

16″ M3135 B§fiRSHfi§ERRI
2″ sfaag, ER§$%LQRE~?§.

LAK€HfiIBE¥AEER
wig Lama L 3 KR:$agam§3rH¥
Assn Efififif 82 Egafig ‘ ‘=

S ¥IJA¥RLRK$HME
$73 3 Sflfifififififi ‘1=.

A333 $303? $1 YEARS =
EEEFQEEEET Efiafi fi§D £5
53% R£s:n:we”§$U’– ‘
EQ.2?74,5TE xnxx, V

ZETH agagg, ,~~~j’ ‘g: 1 _.
&AxAsg§fiKHR:a2§§~S?a*3fl-wf
§AHgAL¢§EH?aj;_= ‘”2

a$§H&;£’@yQ §”?fi§fifi§§§TH

;3§Eb»as$ ?”37=3E£3$'”
¥§Q;28fi;2HB°fi%ER}u?Tfi saxss

H§§HH§§:gg}§%3g3,~
Bax§ALQaE_i9=_}

«”s«gEsEh§fi: ,
a’3£5«? S SfTflW#w-”

?޴3

AaE§O&3a¥T 5% 32533

“”x§$;§§5g§2N§ cgasgg i$m§A.fi§N
~ fiffigafifififi, JA2E§fi%&R

Efififigfiafifi ~41

“TOR SEIfiI$ASA gaafg?

ska T g XRESHNAFEA

HiiA§EB A333? 38 yaaag

éfiifisfifi S 335} §.IEf§&A§?A
Rfififi Rfififi? £8 ‘fE3;ES
RESE”Q§*§EE}3’£’ “3 fififi 3 FEE
EEEIEEIEJG RT Néufififi,

-:3».

§2RE Cfifififi, EQTH fl MEEE
5TH BL$CK, $§¥&NE§RR;

ENQALGRE ” $1

Q gazggma a
wig G’K $§L§REESH§%
saga Efififif ?§ ygaxs fun”

13 SE1 3 gvagsfi EAB§
Sffi SEE Jflififififi C_
332$ £503? 5: YEARS3

1: $3: 2 sua&§§’£;Q $fiff$&E$MEfi’C__Vf

aagg AEQUT éavizags _,?_
agsyewnaxw w§;~§.zfii1;’*3x a_
ARE REBIBIEG RT5V “‘: ~.”-3
fi$.1$?,3QTE ¢§$$$; . .«_.
2 2 K 2fl§?3£%&§ ~”~f–‘»-;
$a§$mb$KEh?GV;_*_ »’r

12 i33_§V$”éa§ax£§ ‘ ,w_M
;8fQ’5:V SE:fi:vs3A.I€ERA§aR
flfififi &Ea§:=4§mg§&£$

:33 $3 3 5UfiITH& %fé §a §-S Jayaaafi

gig 5%? JEE§fifi£P£’
AQEB;§EfiH? 43.2gfi£s

= “RR§%é§@Efi€S §G§Qi2 hub 13 £33
‘a_a3a:n:§a &: gs 1§?,3§TH GRGSS,
‘B”$.K32§3-grags,

2A3$§L$RE;~§?§

– fiE$aL&E§§§: ?EKKAEARfiaN
4M_~,’.fc La$E~K vxxnwaaaxaw

‘ }AfiEm_ABa§? 5% yzaag
‘§$,322 ALEER? vzsyaa Rflfifi
Lffifif cxyax, Eaflfifiéfififi ~2

$”B vzayg
» wia R 5 SEfi§Efi§H

.nmnuvunIurnflKNAflmA=Hflfl1§QUFT0FKARNKHUG\HKH1COUKTOFKHRNfiUHU\HKM1CCU§TOFKNmW”WMA.HKHWCOUHTOFKNNWHHKAIflGHC
gm ‘

fifififi AEEUT 3? §EéR§

. 2$

. _……. .. nunnrvmlrnnfl run.-rn ur KARNI-HAKA H¥GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGE COURT OF KARNATAKA HIGH C

1’?

1%

1%

aga-

§~EQ.”.s’§2,E.s§TI-E Qfiffififi, 13′? FE-&§E
J P E€Ei.¥3A.”§.

B%NGfiLflRE 563378

16 zgxamx vgxxmaanga
wsa a egmxgrggnaa
aasm 5333? 6% YEARS _m_
Na.653,3$TH ERIN, 1éTH 53355 %
13? ymnggg 5 P xngag 1:

aaxgaaaaa 56% $38

R,$agRAmAxya
gfa @ 2 QAMMATHAM _

A533 A393? 35 ¥EARs .a _

vami EEHEL; §@,6§é;*»T–

szxn MAEN; 13TH aaegg-V

1%? §HA§E STE §gaA3*””»j . _ ._
Ba&§&LQRE Séfiazs” 1 :–V “~ -T«-,

K 3 xamwmaxmg”; ‘ »4=,

mfg SETEEfl%$£EfiE_» ‘_

AGE3 A3Qvr”§%,¥Eaas a’ .
§G.lé§§5;:fi3§E?H£@$’R§%E –
HAx3x&HTEn~wasgagvaagéanaga – :3

szvaygfixasfiyg -7

, §,s”€.”.3 31$ E?§5§;”i’–‘»»?’i$$v.;:QE-4I.?%.;§’…é.§*2’AP§».§

‘;:=gr.~:»;Ez.’..s%— mr:;zr*z=”~ ,4: ‘yEs:;§;g
‘ ww;31$$,§§ajfiaI§; éffl BL%§K,

azxa c3$$s,~__
R&JA§I§E$fiR %ANEALSRE $56 sag

_ gxasafiafixa S gvarfiy
~»_w3e 3RI§HfiRMfiRTH¥ K

– }A&a§mmT5symm§
°Tx§;§§3,3aT3 fiifi; iéTE cxassg

\_” 1Sf PHASE, 3 E fi&GA3
‘*,§g§GALmaE £53 avg

‘ :3?!.}’~ISKL§3EE §E’3a’E3.:€}F%N’}f AE.?’Z’§’I€I1RI’f§’

Slxblifiif Rfififi, §ARK ‘BEES’?

– -_., -… …. mun gunning-r or mmarnxn “HIGH coum’ 0′: xAmA”rA’kA””H|cH’ chum’ or KARNATAKA HIGH comrr or xnkmfifixfi Hi H H

GHI

Alissa

Bfifififififlfifl 35$ 33$
RE§TE§ E? ETQ fiOH§ISSEGNER

22 L EENBKA REDS?

Afififi £393? 59 yggaa
953 33: B.LKSHMfiEAE Rmnsy
§fi.?3,R%?flRE v:LA5 Ra5p_
aaavawgavaz 7 ”

B§RGéL§RE 568 gag

{fly 5:1 $.QEEISfiRNE§Ry_EB?} E03 @1423. 5
gm: G.Ea§IEEBEY, nmv;}FaR’E;2T- V
SKI E.I.AEER§ A39; gag R21}

rxxs $31? ygrxfzgfi E? §;LEE $RBER %RTICLE
225 AME 22?–va§:v$§Ej ca§3T:TU$IQN my zwaxa,
ERAYEflG ;?§,j §E&$H~’*§aEfl-wzH%HgnE3 33353
§T.l$.?,Q%g ?f?£EE’_1Rfifi#C)’ .am’ ZA.R%.6; IN
0S.Nfi,4§§%5¢5;’?E§EE§$=§N :33 xx ABEL, $23 Ann

SESSI§§S”J§B$£_Af_fi5fl§&L§RE.
‘§K:g gar? Egfiwxaw fiflfiififi aw Baa easgas
$313 Dfifg TEE ¢G§E$”@fiSSEB TEE EGLLGENG;

0 E D ESE

“%,: éggiéaatian fiilafi §y tha §atitian$r3

u3é$hifi§ffiG@¢§m& an zecazfi aa cs~ pzaintiffa in

thé’ afiit” filefi 5y’ zagpandanta 1 ta 2% in

“,¥$;33N%}é§§fif3Q$5 i5 zefiectafi %y the Sfifiit
lfiéiéw; figgziavgfi fig thg Same, tfig gtaaemt writ

‘””ggt:t:$a is filefi.

:1-‘UV ” as

aur’?:ua

tha aitgs 5:33: §§§Zi%L’§IJ. tfzé §.’:.a.:%.ntiff$___ have

ifilfiimfifi tbs zfiziief.

ufi. In View ii the a,}3:f:sva__ :3:LEirmiéE.§.»:::fi’,,_’_*v: “.’_5.«;:> . ‘

{mt ‘$211113: i:Im::.::e3» izsé azziy i3.§;.eg$;Li;:%.{t:f’~€:§t=.f§%z:éf£:’§§_é:% ‘?§y

the a::*:::112:t balwe: in :ia,j”–r3;:tiz§grV 1:..’::;e1 v,=a1:~;.:§L’1~’z’.:”.~’$:’!:;’.r:s1r;;’

csf tim petitimzefgzs 1:v;V,§V_…:r.;.q.4:}’.;>£’:’£$”‘-._ g;;,3i”£¢a::.§3r;.sf§ 23.3 c%»
ylaintiffs. ‘”§}fié”– ‘ar £a1;§:- .§§§§§;%d»»$3 jus-st anda
prewar, fi§:’:i*3*;.fE; fietitian is
digmis3§g;é;.§’–». v
…. ”

. _ . Judge

IL?!