High Court Karnataka High Court

K C Uthaiah vs K B Aiyappa on 26 August, 2009

Karnataka High Court
K C Uthaiah vs K B Aiyappa on 26 August, 2009
Author: Ashok B.Hinchigeri
as rm maxi com': 01-* KAMATAECA 5:? 

Dab;-,:i this the 26* day Qff§_ug11§'i:;   '
32::-m2_E:.,  A 

TI-IE :«mIi=BLE. aaR¢J::s*:*: «::EA$Ié:s3ii: 3; Iékxfieégfiztsfim

W11: Paiifion 1§3:+'":94* %

B§£fi"si:"EE?§:

K {:3 ¥jf.i1s3:ie1E1

S; :3 Changagfig

Agrifri 52 yr3é:éi"*$   »  
:'"~?:i;' 3 E§3a:iagat:3,;ai»'€§}lag2::   '
f\1§8€1ikfi1'i'T£1,hi§'«f " 

Eimiagu {3istrix:~:f,_»  

. . . F'f:I;iiZi13i1t":i"'

4' _ fig'-3_;»:_;'3*:*i "S ft;---«ii£al3i2m§::a:Zai15 suivcjezatei

 '   ~ . . . . . ..

_V :;fB. E};éE31"_!1£§::a§}
:«:'5'tgft:z:i_ ;:~3b::»:1_£..f:">6 years

" Sf-Q fihaszmaiah

Fxgéd 539 years

"'_«££ in €18. E~5;2:>.'3,1.'3a;'2€}€}6 and a11r:r;v»'iA'L:'-?i§t:2,.6,

'_._.

filed by fi1¢':% patitifiizei' as gjfayed fear.

This Wfit Pafiiion cuxning on far 1)r12ii13.1i¥1V:;?:;i'§;V  

'B' Gffllip this day, ihtr {Z'm.u:'t manic: :iv3"f@fl:»w§:1g.;4  "
$33343 "' A '

*?'_ht:: pnefifigrner has Chaflflggspii _e:$i'I:ier  z

iflnnrszxzzre-(3%) gasmd by the  pf  '«:i11t:§';;e (Junior
Eiivision}, I\iIa{iJ3<:e:::i, 1:; {::;,;<é;';-«%:~z;:z{: 1:3

  féV1':L:':--'1r3V:~f'-«xV;:f'€:7&::23 :n.%m.~:f am a3 ilfldffil' : --
'§"i1::« ?, Feeling ~?1ggI'§,£3'§ft:€£:__'!i)§7 

thizs ptziifiarz is 321123i:it1:.i:t:ci.

 Szii Kmizgibaiahi me: ifigfifiefi  
szzbmiis that the  has nché,   
-3122: jusf. bfitf-Ei1_1S{'. the  §§?3$:  i::e3<::rI1gfi1g
ta 2: member 0f the   conmndenl that it

, ;'i§:v«t§s:;§ia, 333:6; if_:a_?:r1€:I;i a::=s:.::;:::$£:} fag' ihe Iaspggcients


1

. ..  _,513§*;§:fiLiii5.--31.3<:.3£';* 33 CE3I11:§§f'Ef-;§'.4f31SiV£? ;i:.I,:it, ;1ame:i}r {}IEs', fig, 8'?,f 1§98 is

 __'§%;31t3'L?ifg*ryfifrszéifiéxaficrii: '§ht:% pmsazzf. pciéfiiiwzlar 13:2: dafandant N91

18  fizz:-"; ':2-§.Ez§£;_i'$s12u.1ZI:, Whatesvar reiief he wants is} ceiaim by Way ezzf

 __t_'i1& aifiégfiiimam. Caz: he mtzghi 1:25; him 731 1312:: said

'~11' " a:%;";:}--;Ei;:~_r::%i1r:én3i*s;:*:: 31,113: fiifizsi fear iihe rvaiisf «sf pafiiiioil and S£3¥§Z'v«'fi}'af.€

j}-§}Sg'3~6S.':3.ii;'rI:, E53 3330 Slj£§}I3;1i'fS that tiizgz parties 5:3': m j;:2ert:3;, Ha ssu'r:zm;ii.s iihat the

 



Tfiai {T'«r:n;11'-4:. ix: CLS. N9, 1 ESJZQQ6 has dciivgrad filfi finaiimg that:

$315 parfies 3:13: the CD-OWHSYS £31" the $11.3": schecixfie pmperiy.

,.

i:h.a': the Trial. C-€::u1:*1i has appliexzi tbs twig: EESE fa; 
'iilléi amandmcmt appiifiafign: As held by the   
and filis CD311 $11 :3 catana of C«'E1$.§f.'f$',' if   j

appiication for the amgneimiazlt csf  

iwu 3.1231,;-_;:

,mm.._ .~

.

“4

:3, My perusal cnf the iznpugngd 0:11:31′ r.i{;r€:$ :3t;}t:”¢:iiscio$e

He has to t_fié1tV_€ie$1,:i$£§é%’~–s:xe:(:i$§é £32163:

‘€151:-,-%*._a;:”pii4:aiio:1 fear ametnément

” “<:*;a;:z1:i£§._:i;:2ii–§3¢3:"11ii:e:1"befgre ii:-:2 commancemsni

($1: iht:-3: purpoats sf Cflflfiidlfiiltiflg

3135 amméiéément appiicaiisrm Wilfii marks {ha

"§'§€*?f'J§§t.;':aa:":{r€1ne:ni; {if the fiiai is filit flaming Qf

ti: .,

-»,.»v’ -‘ .

“isiéazes and 39′: mt :’e{%{:r:rr:§:i_r1g (}f£fiIi¢3.€fI1CE}:

He has in 31191? that this améndmént saught
is Ifiqtlireti to I’fiS01V¥3 the rtsai crmnuvtairsy

bafzvagn figs: twfi pazfigi: