High Court Karnataka High Court

Kappanna vs Nagaveni on 15 December, 2009

Karnataka High Court
Kappanna vs Nagaveni on 15 December, 2009
Author: Anand Byrareddy


w ww-u”v4w~»e

*” W’**’W”.**. W” *W'”‘”WW~***”~*W”% HIM” wwwwxm MM rwnnwmsem-n.m :z’a:ww'”a wwwmng my mmmwmnmimm mawn wwwrm WW %Mfl£Wm§’MNfl nmrn VWUE

in mm HIGH 3312.? GE KSKMETAKA,

mama mxs THE 15″ my my m:;g:~mEx_2’a’:»:>éIjj~_w.””~V:’

BEFORE

mm m§’BLE rm. J:rs’r:cEs*T’.é;z~z;’=~:~1I:”E:r’ims*.2::a:;st*..«j

wars PEPITEGN :~:o.«a32f:;}f’;a~:§§}&:.V4_V:<;24%§:::’ I

BE?%’EEi’%:

mpaafia V
sis BA§A:~:r~m_” ._ V _ –

gage A3<aU*r*;"75"'?:aAas?. =:
axe p.M33~;%aE&%_§.;:a;a._; 4' W
mmmmiza max . " _ V'
C?~§TR;%§£}R*3A"EI*3fIfE1€1?P'.V_ '- "

. PETI'E'1fi€ER

. 4' _.VAO.W ' -;%,$,…_ __ _

{BY 33:. fies"JAYAa.ns£:L<.p£;'Vs_T';¥'g¥:=xa.AJ ea A3S'E'3, A§3.?3.}

AME:

.{

:s;;%;@.§{§£~.3x ” A ….. ..

_a”fa.. N?’€§z3RF§Ps
‘ V ;2c:;mV,:s.:z;:,:{r”»:~:_6 mam

” wt}

” e c7z~;h.Lmz<'£–aE*;rr*AL:3x

€;'f.§'I'E' E1 SFREQT

mazmzm

x $353.. "mmga
" _.1u::';m wear an 'arm

'.(i.{'} _ .1 _.

armmxzas 1′
CHITRFKEURQA KSFRICT

mm
33%. E%}%.(;A.RA3P:

3.3% 25.36%? 8 Y
SEEKS MIQER RE? TE§ BY HER. ESTHER
3%’? £’L’§§AVEHI R$?$’§EE§sET 333%. 3.

8

.~»…». ~ um-ww-m:’-5 9Hsa9″‘nu.~c.IVnu!”‘¢&II£”‘%FU’N!””l uswmwtrwav ‘°’lnw’75uanV’%.J12\N m,¢r|g-‘ §\,:~la,m,§w;-aagplggggia gg”‘g§!gkg3r§”‘§ fimmymggg WW9?” gv%g§{o[‘¥g$£;.)&ggz%m};,g

4 HHfl§NflI

3/Q. xfifiéfifik

FWEE RSCUT 5 YERRE

SIHCE MINOR

Rfiflflfifififififi EYEHEMDTHER
3’5′? ERGAVEKI REEPONDENT 530.1

5 Ema:-macs:-mi
3X6. 3 RFQEQEA
Am AB€X.¥I’ 35 maps _
R10 F.MA&BBE¥?PURAvfk
fifidJmfiREfi%wflK “~”_ : if
cazrmsazm EIS’i’*RICI’ <
5 Hmshz-'mm . _,
SIG. _ "

puma A869? 51f?m&as-_,_v.’*’a’V_
R/0
c1~m:1=m.;*::_:Rr;r» ; ‘_ms-mics}. ‘ _
. gamer-Jmqws

{BY 33:. 3 §é_s:r;:2§;9_s¥.”a,: »’:?~.: §fj+¥;, am R 1-5;
*=:*”:ez:’s” _su’1v.x’r*”»?_fE:*r’:’:’I£’::2q IS FILES {mum ARTICLES

:_»-22.5 A;é{:3’«:.2j2? .92? *:*Is1a….:::C2i~Is’£*I*r:3*rx<:=2~; as main PRAYIKQ
'.79 'QIJASH 'BEE nnasa mu 1.3.2r:3e3 PASEEQ I3'? cxvxn

J3GE ~.{5R;§VHi=_ AT CKELLAKERE IR I.R.HO.12

0.§:..:~2’Q-.1j£33J«2.fiG€$’-_..~vmE Ax:-a£:cua£-E T6 THE wt-‘arr

V yew-:f2£3i:~: Ar€2¥.'{;-“s’.1fe*:_

IS ¥Ri§ PETETIQH CQIRG $N FGR PREhIMIfiARY

..T’.1′:,»-5-ifmams i:; ?~*s* axes? vnzs my, 1’1-2:5 mam MADE THE
__”£-?§;L:,f:.;a:>:§*:’_;a;r3 :

Q3333.

Tha patitianar bafmra this Court is the

V’ glaintiff’ bafara the trial aaurt, in a gending

civil 3uit§

S

WW ….,.,.m’…,,-…..,.-m.,g–m vamwwvltll wmwwwmc mus” nmzmwmgmswa Wmww MUFUKE U!’ KRKNMEAKA WEUH €…;UUT?N Q?” %flaRi”*€M3{§”fi§§.£% Mififi COME

petitiener be given the satisfacticn af.{hévi$gf¥’V
the aommi35ianar’$ rapcrt an recard. Accuxéinglyg

the trial Caurt is diractefi t¢ épfiginfiv g ,_’

C¢mmi$$icner as yrayeé for in the agglicatisnf I

7. The patitian _i5 2ll$%&§§gvAhfi§XM§9f% is
quashed. The trial €a§rt}i$ fii£§¢fiad ta allew
the ap§1ication cf thgmyetiti¢fig§ fo§Tafip¢intment

Qf commissicngfi, §3 $tate§VabQ$§, u”””

£3. ,,