'"
COURT OF KARNATAKA HiGH COURT KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR'
pm!
$1' '52-IE3 EEEGH EQURE' {BF KARRATAKA HI'
ma mg-3'-'ms gm x.%US?§£?:E «:g9wm:<%
mma Tim THE: Sm my {BF
EEFGRE § 4' x '.4.
WEE? pmmeza 2%. lg 'a1=-51 'gqé.3S L
_ E§:
re:
mama 9333.3 3': 1,R,*s%
: = 4_,:"f;.,m7%E' K
gmIE::E2' .m:cz:*:"'?5
% x-"aggs;$:a.%:fi.€§, ':m:%cm$s, sm PHASE
X-i$Tfi1.flE5;,' mgzmamém,
:_.ag1a§;55gTae4
= §sG.§_fI::..§g%I;**.a':;ifl YEARS
1:s.:a.a%c;i%1a9€;vsm amsa
"E§=.TTEVF§-IA;%E, ISTAGE,
Ha%;I.%.;§§N£§fl-AR,
.._smzst's§4;&.;I..a::sRE~5=&a M4
*
$333 Amy? 43 mans
j..~IrEfi,1%”EéfAf 4%, 3 mm,
% % -=%’I”I+§ BECQK, Rggmmam
Efifififiiflfififififi fl 3.8
R E R5333 ‘
AGED REOUT 43 YEARS
1?Ii3.&§.§f2i,, 35TH GROSS
Q Biaifififi, RAJfisJE§AGAR
B.§E§Gfis§QRE~55G €33.13
5 1% manna:-zmm
:m.G.54a, as BLGCK
awmmam, EARS-AL»0%~Sfl§ om; ”
fifififi tau:
3 . A
E?;éE:?;’=.;E’E’E:§i.13′;l€’§”{}14f§*E§;}£¥$flfi’2:’x’A.§2D
H3
“*:«:*a’:f;ém:;R*–3 EST mam
« ;&:;i§i”:7:£’;”i¥z1″sl:§5éi§?;’,¥*£’ §3 Vzmms
* O ” _P’§%’.,.”_}§”E!Z§.?’.I”@_§,’ ‘§m”I’EL V ,
‘ 5§£A.*s1ni*:rA§s.~’amL$, am Emmi
‘ Rgxmmflm, fifinI«IGALQI-RE-56% 020
‘ ….. @ I
ggcg mxczmsm BY H33 Lm
‘ O smfl csemmzma, germ 5.5 ‘rm,
Wm armmuxa, Rim 240.97,
‘rm *A’mm mm, am amcx,
«ma smaa, maavmwamzmmx,
BAKGALQRE
WNATAKA HIGH CQURT OF KARNATAKA HIGH COURT OF KARNATAKA RIG!-I COURT OF KARNATAKA HIGH COUR1
b} SEE ‘IEHWA SIC? $3
RJA’? §£3.§?’, ?’i’E%£ “H mm ROAB,
3RD BEEF; 4TH S’I’&GE,
EfiSaA.’¢’%WA Gfi.R
EKEGALORE
COURT OF KARNATAKA f-!IC~.~M {LE}
2 ‘m 5 Am S{G.}.A’I”E R
$3 3122 Hmwm am
saga? zmgv, ma mm amp: T
am mmzc, -am mags. j
Baasvgswammsm .’
mmamaa:
5 ‘§’i~IE $E(IiRE”Dfl.RY’*~._ ” }
mg SERI&ILm&£’H€;a:1sE 3uH.m:«IG
m~cm:a5*ma E:sm.:mra%s
—
W cm
5: §fi.a.1€&£}iQ§;;E?’ 1}m’EmPM£51_HT A.U*I’HORrr¥
mymmpg sen 492$, a
my mi mm m,
an: E; ;mv<." ma R6}
fism mV%F«n,Em unnm mmnss 226 AND
Lv.2%;g?'a§~ ésmzsmmzofi or-* mam P'RA.Y£NG 'no 55:?-
a,s*mE:* *1*z’w%%¢§m}3:1=z mms: x7.2.:aon3, PASSEI3 an
A .I;A.Niffi{I’*~}i*I”b.’3.Rsi3,159f19SQ B? THE Hc::1~rm..E cmr
mzim, aanmmns Econ-21 ms AN}-‘I-A mm
% ‘rm SAIE APP.LICA’I’ION, Em.
‘E’?-H3 ‘W? GOfl*IG C3}? FOR PRELMRIARY
arr ‘B’ emu? mm mm ms mum’ MADE
THE FQLLQWNG:
IURT OF KARNATAKA HIGH C0UR4′!7.At”)?I’4bf:(Ani\Mi§[§lATAI(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H!GH COURT
a..;rs…mm_s- O O
Em writ petitmn is dfimwd erder
am mmzw flfiuaing 1.55
cf 1%? by me lea.-rxiad
E”3ivi1{Zn~s.1rt§.,B%3]°W» O
E} faazm cgsé are:
0.3 was fibti by K.
injunction. The
501′ amendment of tm
is ixiwrmrate the prayer for
_ ‘ to the suit m-aperty.
‘agrrplicaafion, Eh: Trial Court allowed the
. @p§@§m hy am mm dateé mna.1<s9s. Nothing the
ant Gf the t grantad on
%%2sa.Oa@.19gs: the «ma: Caurt by its créer damd
{35.Q'?'.1§§%'3, OHM its £:ar1ie.:* ordw damd 29.06.1993.
'§'m gaifi suit was éhmhsafi for mmprmecufinn an
£'?.Q'?'.Ii§95. Saekfiw rwmrafion sf the said suit Mhc.
Cage 33.5% {sf 1995 was filed, which waa allowed on
E
2'?'.92.1§9§. Afier rmtorraatinn sf the suit, p]aintm'K.
Ramnhanaran filaé 3&5 zxrzder 3g;;g1¢j;:%V%%%1LSz% "CFC to
x-mg Lbs arm dated 55.011995 mm to
carry" 333$ thee
wfih ma case 3 sfifi
appfitnaniml was $0.2 the
wit. z.a.§5i wgmuam med thmto,
the Trial cafifi; 1?.t32.:3m3 has
refimtagl :.hm3r, cm Emma Permian
14¢; In View of the F1131 Eeitmh
mainta511ability of an
with pamission of tire Court,
1 — -V withdrawn. with liberty in file the
% The said omsm dame: 17.02.2003 passed
x the Trim Ccrurt, has been queafioneci Ex: this
faefifiasn.
3} Ehavahgflmfiwxfi cxzunaelappearingfiar
the p§%ti.t§€%£§&i’ and the Iwrnxzd enamel appearing far the
rmpzatrfienm-1. E have fiuafi the mcord of the writ
pfitffiiwn.
JURT OF KARNATAKA HIGH HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
‘E-E Rmfi ccsumel fax’ the: gsctitimxexfi
my ataszmtisn m mayars in I.£t.5 and
the impwm ardez; wnmfiacl mat
imelf and as:2;.”é;i:cv.::1;1§;
the imxzsumed Grdflf,» _ __
mnmaea um,
agar: was tn and
taarma of thfl prayw
I2O.{}6,19F95, wherem the
Ha cantnnclcd that, the
the prayer in IA6 and
fimpummd under and the iliigr
I apparent an the fans of tbs 1-word.
‘4 Per mantra, learned cztmmel appanrixug for the
* Defammtffimprsndsflt No.2 mnmndad that, though
t1r1eau§thambmz1fi]:eé’mthe3.n&ar 1%9, t
wag smzght an 1*§.O3.19§5, which was allowed an
2G.%.1§§5,, and avian fir mere than one year, the
am was mt carried out and mmequmfly, the
X.
/
cram” pamaé on 20.Gé.,1995 was Lcarnad
munmi a’u7b that, the only
daIa}r’ ,, ma éiaposal sf tbs suit,
paejuéim ‘ha his cam.
in the {am and_
gmpuma arder
E3} gxonherztiana, the point
that agfiafi
~ in passing the
and whether there is any
* by :2: :-
facm am am, appitication dam
« %:’4. m.19§sf§: mmadmnx am by the pxainw m
V’ * VV. §.’-inn §fl.fl6.1995. Reusing” ‘ thefact ufnnt ‘
ma amamnt allowed an 20.05.1995, an erclcr
.. yaawd an 85.i3’?.1’%5 filling the arder dated
COURT OF KARNATAKA HIGH HIGH COURT OF KARNATAKA I-BGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1
9§.~Dé~J9§5. ‘Em pmyer in §A.:§ by ‘C116 plamtifi was ts)
1&3 {Em tinder dated B5.{}’F’.19%5 arfi permit him ta
marry? {mt tzha amenciwt cftim plajnt and to pzrocaeed
wfih the w Irmmad sf the issue,
/
IURT OF KARNATAKA HIGH C HIGH COURT OF KARRATAKA HIGH COURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR?
wmmm $ t gomm ma wan n1ade.T~k>p1t to recall
the mfifl dami 05.07.1995, by
icaclt; has held thaat,
Cirdw Vi Ruiz 37 is
05.e’;n1g95 and mt
‘ ‘ we. Gf the
rmfimi mtg in net, diligently
prasmufing 1.
cause shawn 3.1:: the amaavi:
ma me cbjaoneem filed tlnreto, I
13%’ ‘l”.ria1 Cc:-urt has mt pmperly
k mm in :2. In vtierw cut’ an
‘ am, the mama um allowed on
— for mare amiaaian or nqlimee, the.-
‘ mt have been defied the reh’d’pzrayed in
% T ” :;§a.5g in mm ta do sumamiax jzlatioe, the prafmr in
152.5 oughtm have been ganhed by the p1a.intifl’
on taxman am! cczzmpemating the defmzdanm for the in-
as:::tinn% am7m&ic:r.1, or nmligi by the p The Trial
Qsura has mt rcasanahly mmmisewd the juriadicticn and
/
WQW”
OURT OF KIRNATAKA HIGH i-IIGHCOURT OF KARNATAKA HIGH COLMT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
has aim misdism itsefi’, while: imuwed
g; in my view, the cause
Eat! fin bsuypart cf 1&6 iaz;
few, by irapsushm A%:i:1Tt§A.1e O the
rmpnrflenta ma be by ‘
tkm mm Omit expediflaualy,
mow Courts} Rum, 2005.
«««« ‘*;:.; case has bean mafia out
in I.A..6, the same desarvas in he
amw, :5: the petitioner paying the Defendants
#2:: h£:d:st–aifRa.5,00Gi- wit% a period af cane month
_ On the (vast being paid Gr dcapoaitaad by the
the mm mm mum cane month from taday,
‘, plasm 55 shall carry but the t in
vi’ the atria” damd 2{}.£)6.1995 within as
: parisad :25′ em week that-efifom. The defendants are
s%§flet!zaf1}atheiraéditinna1w1’i;tmstabemmt,ii”any,
Witfinamiaadefanamanthfiumtlwdata,
E
X
DURT OF KARNATAKA HEGH HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT
:§£ is sazrried ovut. ‘I’1nTria1Cburt i5; dimmed
ta {raw additional imuw, if
mmeafiar, The ma of ma
c:a@M:e the evidence féfn 1:i1e:
ffipfitflffi within a
the Pxmzaa. or T5:’ia1
Caura, ‘% czzampleu: tlmir
sifie 9*’ six months ft-0121 the
data ‘cf: close the: sick: at’ the
xrmntha time is granted
of defmdanm invented in the
‘é.’a:§:?’:. , 33 raqunmted ‘tn dispense of the suit
‘ ” aw any rate, wxthrl” ‘ twa Izmntha fium the
‘ ckssm of trial in term of the achmuin indicated
Sizme the suit is of the yumr 1989, the parties
z émém nweasary eoaopmafian m the trial court for
Vvgrpafikmus dfiaposal 0f the suit as per the time schedule
izzdimteci %m~.=.-sin. If thcre were in be any non-co-
z:pem:’J?mnfde}ay fin’ mrly éispaaa} a&’ the suit by the
p1air1a7¥fi1thet1’ia1courtsha1ldm1witht}wmattnm’
a.ppn:spz*iam1y.
Wm Peflfian stamrh albwd Ha
K53.
.,®
2300 $0.1 <x<h<Zud2 ".0 .5300 20:… 5_§<z¢5. ".0 .5300 10:… §.fi.,.~
§.u§ mo .5509 20?. 102.. §<.2.z..§ …_O .530"