High Court Karnataka High Court

K Hombalaiah vs L Lingaiah on 12 March, 2009

Karnataka High Court
K Hombalaiah vs L Lingaiah on 12 March, 2009
Author: L.Narayana Swamy
*""- W'~'vn* vi wnnwmamnn rllwrt wwwma wt" m&mNm%M%M EMHWW aawmm "U5?"  HW:3¥"'§ CW

g rgmag cam? :93 xa_§.xma:___;_g.m  V

DATED THIS Tm 12% mars? mmfi mafiif" ' *    

TIIE3 HOI§'3£E ££RJ£.I$*I':£::E  4'    7

E

fiFflRE

em.;*m.17§kgg_ A

BEIWEEN:

XHO 
810 ficfia Kaiaiah,
Main',

Teachag,

My Sruwfiifi  .

 .

{BYSRlK,R,Kum5§,}§§§;)

ENE:

w-«to-uulauvuo–us–no

L.Lmm.mH;»«i ~
mar.

fimaist4az1t;”£52sach.a7°,A.

lflarw ‘.a. D:i.s.*£:i:’Eq:;%’!_:,5′
‘g;sfRI.K.§:1~ia;–whm, Am.)

_ 2 cma. 15 man we 3:314) cake, rmma

% ._ 1’C3V.S}§T:A8§DE THE GREEK mrrfiza 23.G§.2$&2 mama BY

_ % ff vmrimm. arm mum ($3.33.) AND am:-::., mama mr
” .4, j;c.c.Hm.-msgaooa.

” ‘~fifp_EE;S:” ….. .. N
Gxldigare Fast,
‘€§J%;.Km-e. £1fa’£:1i;» AV ‘

R%P’§f’3DE§IT

it CRLJL (3{3B§§iIHG GR FQR ICJRIJER ‘EH3 QAY,

‘ffl C{}¥J1?I’ $33″? ‘Tfiifi FQLLGWWG:

7

wmw-mum.» mun AM:a!w.nv¢r£*MI='”mmN”‘&m*Q9-:9!'”v9. numwnrwu wwwwa mus: $”MI”‘%&\fi.’r£Lé£(“m¥.V”‘l|ll’M””& mnxwfia ‘Jud!-:al

l¥«-I

GREEK

2. esusnpsaaat in ca 42a.r2wo by the wmpIa§§a:§:kA$:am%%”%f

23.e9.2m2 an me me at the AdadRlaan$j”‘6¥a¥§EA q::;dg¢.%j(;Ar.nt1.;.&:*a.
JMFC., fiandya came to bar raiypctsd

appm.

2- case cafied, _ _V ‘ ” « _ _

3. The_.V;:¢§::«§§i§s_n:1;;.;j§V_;’ . ¢:n§:%.MV;V%’ pfissw and ma
eamplaktant “h§*7§1€:§ Rs.2fi,&’.”:9J-» with
mnditioat tr; is rway firs: same
and ha $35 “Rs.2B,m3£~ The same was

presanted a§1″‘1′{‘m2fi§3§’ a¢aj§%s rammed meta ea mdanrmment

fiinwifigjfiicy fv.s::c¥”s’e fiificrwment i$ was £§.fi3;’§998 arm
a nnfim dateé 24.93.1993 zafizg upm me

amuunt. Sinus he fie! net csamgbg the was

_he12§et:._fl:Q.__::o-r:i§;:§i’s:t.

A’ The trans cam star eensifierlng the eviéenca an

at the prosmm and aim smarts marked 9:’: as marr
me mmpaah-:2, campsamnt nsznsar we examined as

% ‘ mm wherein has rasasrataa ms cenzents 9%’ the comment wherein

has has depcrwé that 32% $533 {aim by thvs accuaaa wag PEG’! rennin!

*4

wwwmm mars: mM€'”‘!&K’L.l$Wi3″%lni’f””hfl\fl”% mamwaa “M-MN

é

mat the 936$: is cam 25.t33.i%3 which itsaif ¢55squa!§jfia}§~–.bt§–_’

pmsmxta the age under Semen 13$ nftha Nihct.

5. In 333 flan :3! the amt; _
of the rnandatzxy grmkwwns af $.1$;$_sfthéV..r§i;i–4_&ct, £[f::A§£’fiae” ‘V

has rejeaefi the mm. The ce:ntes1tE¢ts.*::.$T” $2’: {ms
mum to be cmsawscs sirzcg as has §?cs§am.It a?é’tf:%*”®se as
raqukw uztxr the pmvia£m3s t3ft_h’e bé…%f§A§:r£« —

3. He_r:£¢§:$ f§#¥:§ 5.- s;2se: .__i§ as E mad rm

‘azfinnitios an tné 9j’¢%$f;»’§a.#§d.§§vi?:§V:”§*;ia§ $éfirtg

Sd/-~
Judge