uwwnt wwwn! WK nnnwmammm mmww M-.$«d;"%;K&§ WT Wflfiwfllflfifl Hit??? fimlfiwfil U?' Kflfiwflufikfifl Hlgéfl GQURI £13? IH THE mcm comm 05* mafiamxca AT V Dawn mm TI-IE 25%: mm' cm mnca 26%? if _ B-EFGRE THE HONBLE L1R.JUsTIcE '#26. «x - 7 crmaal P%tiI_:_i:>n 345.4-;24%e: I % 33%: Sri K.N.Ba.savaraj.appxa ~ Sfafimfiegowda * . V AE5d3~'°°'-11'-33}'5?*'1'"5__ I Rim; Kadlur K.Hoaakmx3 'V . (By Sri K,v.Namam2mn*% % ,».1§§;<!?:o3:1¢1' is the petitimem.-2 tn 4 are barn fimm the said averted that a false petition pefifinzam was %mmd' 'V24 mpondent, rwpondaent " as KW-1 and he aha gut The mm: Mambtrate sf the evidcnca figiueéfi has hafi that petitianw End Tntlfte tn 4 Wm bani to hm' are ezztéthd fiat mainbanafi who has mfuaed ta ' ' the L xwe ea' Ik.30D[- £01- Ra.3.50,f- each fie petifioneara-2 and 3 « as petianm mm and mum omega f petitisuntsr rim? is aent;fi:1e& for mintenam fill the of aufi 113.3 *3 mtitlfi for M2» mum mw'wma Mr" mnaalvnimmn ruwn mwyna ur nnnntmulxn flu»?! smvum: at mnnmnmam. mm-9 I..umu me" at.A2aNmAnA mam wmxt OF mmwzmaacn HIGH * xmintamnoe ti}: he attains majority arid petitiazzmf _ as also gnaw: £9: usaizitenaxmcsa an the am af.21iaf7'5Eeu': % 7 1 Bfing ' by the said order ciatw 4' respondent in the petit'mn hgfiure 7)
rmzkion peamon bafeam the Adaiamx
and presiding cmm», Fag: in
criminal reviainn and thc
mvhixzznal mm-,1 hekrl that the
ordczr j11st’ified and does
‘ e of the ram’ ion
31′ .ms’ diction gar f§hew~*aocotVdn:g1y’ dismissed the
r£:va’ ina; 233- ¢z~de§ dated a5ga5.2m, mag’
in re¥.rz’s1’0n m:rzfirx:’.ting the
ma Am-, this pctitksn is filed under
4&2 :3;-ac.
A’ heme heard learnfi mammal fir the petite’ ‘ mm-
_V .4 ttw learned $G”£31’33€:3. far the mspondaafia’ Lmrmd
‘ésoumei fiar the petitixmer submwd that t& mnefi
\,,/\
2 WW” mwwna wr mnunumamnu l’1!k.z%”‘|f..,;V».l’Fjl.:.ail£I wr flflflflfllfimfl HWEIH LMUKI U?’ KARNAYAKA HIGH COURT OF KARNATAKA HQGH COURT OF KARNAYAKQ HEGH 4
Magistrate has not properly apprecfiated the: A4
docitary evidence adduced by the
and exhibit-R12 weuld show ‘d1atv.f3:1sc..naz#meA %:hg* 3:4
Pefitinxw is shown as Malbsha SI A. W2a1’ ”
the voters list thn 1:: petm§x.~§ng~*a inf
fiamma win an
application had been for
wnmns mmfi-ass by the
mm % adduced by me
mt garspwtiva. 011 the
cxther far the mpmdm
.~:1~m% ma Mafieslm has already
am pctitfaanw No.2 is warm’ and
V uf paying ‘ in
‘ axfi 3 would not ariaa. It is well settleci
L a ar:rim?m1 paafzifinn am under Sectian 452
thc scape sf Yatzterfaranae; with the cram’ passed
the mviaiumi mutt as and wmn mm ‘3 a
fits
new-as uwunr wt -nnmnunwnnn n:wn–fiu7wy-nl’-vr- lMPQ!Is¥’lil.Wl-lP1!\l’\’fII!5I’3 L-«UM!!! \’.Jl”l!.Rll.NMl=HlKA% 31mm” MVU’K’l ‘&J!””KAKM&”€”AE(:R HIQH COURT CH”‘KARNflTAK§’ HIGH ‘
csomurrejit finding by the Iwwci w
mviaiaml mun that penitionm in c.zaam =
for maizihsnazwe fnarn fizz: rmpa;m;i:t:a’:£,
the gamma cf interfering
revmm1 court
mm Ivfawtrate Lmder
Section 125 Cr. §- the
mm me mm
by the xearned
by the mvasianal court
daned that mam’ afthe
and tlm quantum ef
me we fix’ intcrfierm with the erder
[A the memmm mm in mmaae arm powm’
. £1.t’:o::1§w” Sectien 432 cmc. The mmnaz mm has
wx;1ght’il§rnegamdt11ezx:nwn1&c>narfthe1mfic:nuxne1for
‘\2~’
‘””‘””””””””””* “W’*”” AA’*A~<.-'~*'.;f#"|'~' \-"F" N'-\mNMkMMvI. flit»?! %….UUKI 01'" KARE'-£ATAl<& !*°§!€I:'s&-'I CGURT OF KARNATAKfl HEQH COURT OF KARNATAKA HKEH
the pefitionerr that the crder passed by um
Maghtxahe 53 liable tn be mt aside since
subjected to DNA rm. Leanmd & L
Track Ccurt-II, Haasan ling
pmoeedzing umw Scctian
maintananxsaa awarded is:":1;;113r a
dwlaratien is ta be question
of subjecting does not
arias. circmtanm of
the to the pemam
mam an am to tale: a difiermt
. with tag 3 afthe
by the revhiena}. mutt and the
L Imder secma 125 =Cr.P.C.
tn» the detxree that may he mated by
L’ azivil wurt mum the relafimmhip zrnf
and 5, is alwaya (rpm its the petitionsr to file
3.ppx’opt6″iate suit %1dng for a declarafinn and war}: