High Court Karnataka High Court

K S Raghavendrachar vs Doddahanumaiah S/O Late … on 3 September, 2009

Karnataka High Court
K S Raghavendrachar vs Doddahanumaiah S/O Late … on 3 September, 2009
Author: Ashok B.Hinchigeri
Wfifi mm"

 

§
3
%
E
33»;
Q
#5
Q
3
§
£3
3
Q
3
§
§
2
m
§
&
§
332
§
§
£3
x
E?
x
E
Q
3

 

mwwwm was wwmmwmts-Mwwm Wawm mawmwa ,M;§'" mmmmmamzm NEW" fiwwfii" WE" 

34 'THE HIGH smm' G? KAREfiTfiI-ia AT BA§§fimRE

mmn firms 'rim 3313 my 01:'   

BEFoR42«:%L 

Tm H<31~I*3LE rm. JUS'IICE;'aS1?€'~1s:R'}.'7£I TALUK

 RESFOKBEHT



Q
x
as
e;
x
Q
g
&
E
§
E
Q"
§
E5
E
$
Q
Q
m
$3
xi

"'*-""@>§; .

mwwaw was" ammmwmmmm mww muwm M%,Ef* Kflfiwfififlfififi Wififi %;'%%¥%"§" £2? %fiaW.W&IW*a%fi Maw @3133? W? KAfiNfiZ§'&::==e

 

{BY amynrrnsz Pnamw ma rm. NARAwma1+§;~ 

'THIS PETIFION FILEE UEBER AK'I'Ifi'LEa?-jV*22fi  
22'? :39' ms coflsmuncn ct?  Pfinwmjam QUASH. 
TEE mwc-RED Oi{I:)ER mt 13.3.':aeo;9'..'PA+a3jr:v3: VB?' T1E§.E ij
xvii xmnmowm cm! emu. ..':'UD€'.}E,='  («ma

39.15} in mm. VII 5:1' AH§:x.2==~..  BE-vPLE.A8EI}. *1?)

ALLGW LANG. VH FILE§L*BY' 'rHiE.%  ¥'._3NI>ER*

(33933 XVII RULE 19-5 c:2;:'~».%11¢ @£a..1~I0.T _';§6*38}20G3 AT
pgmzsx-9.  _ ---  E

mm Fmmeyeéz' --«._§_;~§"'A.F€}B x=RELmmtaR3r
Emma}, mm Irma', €53 c:3sr.;::r'1f§E mLLz::»wma»:

't.'rz¢ czhalfie ts: thc

- tzx-dug  fl  passed by the

cm: m=xv§: 2s{;§§2;'j<':;f2;~,s%j;::~;¥r: Judge, Baxigaisre (cc:-1 m}
an IA~X?if"i;1VG.S;Iié=.$6'§§8} 2003.

   cf the case in briezf are that the

  am am mm: the rmpamisant am}:-'mg

 AA  ivéiief of éeclerafian af flmamnt iz:;i11::2s:finn§ etc in

V "ii 9f aim Silit sehaitzie gmwtimi, fin 'aim cimum
%   gs' 2he wznaexm by bath em mes, the petimmm am

IA-V3 invcrkim Qzder 26 Rule 301%. sf CFC aeeldtxg the

zigauazm ef the mmmwien far aaientifis mmtigafian sf

REM.



 

%~§E@§§"§ QUWW

w:1r'mlvwmam we #fiu%''&s$'

-«

%    gé xééxa ma: mm far r  La-ml are

 wwwwf M95" mmmwmmmmm mum mwmm WW mmmmimm Wfiféfi mam" Q? mmmmm EMEMM flfléfifl? flfi 

 gw mfim whmafitaafi

this admitteé am diaputari sigxnamreza of 

T119 'I'r1a' lflourt mrneé dawn tm 
diamiaaim IA--VII. Fmiing aw,    fafii}£';«

pefifian is prmentach

3. Sri mrasmsig mags; €E*za   far
the petiticners subfii*£;s__'  «wntaining
admitted   are tic:
be sent ?2f::e"V1;"":§;:e:  in tlw ahsmme of the
 "  betweaen the ism:

 .  

d: imrnaa mzxmei fir the

thas swplicaficn ‘m m any is

onflvg fie Eubmm arm the rmmm

mg iumm summ am thaws is m aamizm

-=’…!:=5?e=.fiMAu’Ma%£’t Mfififi fiflfifl”

%
Q
fiat:

%
x
Q
as
g:

E?

x
55
é
E

swwwmm we” mmmwmamawvm amwm Mwwaw ,.’$..’3.?” ammwmmws WWW? 33%’ $W%M%W%¥m WEQM fimflfi? Q3″

5; I hate germ through EA.»-VB and 1:3

amaavia. They dz: mat smak af the aaaumegggg’
téw pctitionefa admittad amemtxztes ” » _
gzsal cf tkm ‘I’rial Smurf:-3

raascsn far turrxing écwn is t.I+1at ‘bf the?

admitted Trial
Cmirt. Tim sewnd tkw applicatiean
is the smmz man is
mt ma refwm of
the flied at any stage of the
mxly an the elasure cf tha
se.=v§r1:-arme 1:9 daciéa whetha: the

33:1 with the Court are

. adw;i2;a:°in§–‘. 2 mzafis him to mama 129 $316

7 Q31′ A

if the Gamma améwx’ it? in im mf}s.ng’ ‘

the a y 1%. £5 1:r’it:a that wimwa the

éizizmb imyraasimé is my 81′ wt, rm Cmzrt shgmé
3}!

vow-z2<

«mar'-mwmawJ.w*'*amm""m%Wxe"€& vMsi?W;'mH8 mwwm ws;: mmmmmsmmm mwm mmwm W?" mmwmmmm WWW mmxm" Q? %fiWW&"i"&K% MWH flfiifm' Q? mmmmm Wififi fiflflm

mt hamrd a gzmas by a casual pwuaai er

It is aha pmfitable to refer tn the

gudgmanz afthe camtm I-Fgh €.3 f rm ma} Judge. It is marazaza

mm dxrmt’ A the im muage eithar
‘ ” mimar mi. 2:} rezfér tlw mfitw far jg

éfim” am’ :3 éirfiékm 11:: “:3 refer {ha matm for

._ *

WWW mam

§
2
§
flé
$3
F
3
3
§
Q
x
Q
3

mwww W?’ wmwmnwfi mum €.$%..¥&.$E¥”§i”V.-€§.;,”?i,3E*”” maawmmam H§{§%*’fi QWUR”? W? Wfifiwfiffiflflfi MECWQ CGUWE” KW; mfiimfima-§..,:;=-.;.

exmrfs epinizzan. Liberty i3 hawwef warm to
game.’ is shtxw is the Court if} the crmrse
m as to winch’ is me u ‘V

w’h1ch’ is mt flE ‘

Smart £3 convirweti that a
as’ the party, the:-e is m far;
it ta tha mrzpert. 0:: EM has an
intu af doubt or mg
sigzmmm, it t*:aw£hs3. expert for
hi-E Qpinjmi; ;: ‘ ‘V ._ ‘ i
am
Sd/-

JUDGE

‘ ,.