High Court Karnataka High Court

Lilly D’Souza vs Mauris Lewis on 5 June, 2008

Karnataka High Court
Lilly D’Souza vs Mauris Lewis on 5 June, 2008
Author: V.G.Sabhahit & A.S.Pachhapure


usarrl uuulu ur mmauum mun guys: or mmnrnm I-us!-1 COURT or KARNATAKA men COURT or KARNATAKA HEGH comer or KARNATAKA met»: 1

t::;tIJI3″%z’nma*Is ‘
. ‘zt.a’mj*;.n.ac:-‘zirasas ‘ms,
“‘:=,’\.~*’e:~_L;.?s;A’r*s«._£4.t”.»:.’*¢* n’sc:.tm,
‘f-2tPP~.5:I’r’;’LE FLWER ‘HIGH 3C’Ei’0GL
‘2c:*MfiGQLz 20$? x::.rm1::.oL.

v_}E%£ALORE H.X

C11

1! T8! HIGH COVER OF Khfilhflfiflh A! lfilfifihfifll

IIATEH ‘mm THE 05″ mm’ :39′ JGNE 2608

$338?!’

art! aamanz nm.Ju’rIc v.a.saaia;§&1I*2.V

was nor an :m.Jvsw:ci4’A;f§T;’éaéHs;§a§§, .i

mr ;’a.P?EPLi}. £%3Q346!15″?f;E”?.?0_2.f .V_’

BETWEEN:

1 LILLY n’soUzA . ~
Dfs ALBER? n*$$9z&»’ _,
man }3,.Ee73§3’I’.50§;YE fi.3_iS ‘ V’
are ‘I7»”’93;£=Pé?*%i’3I.V.’If1a££.’?»GE ,
Jon;:a;e2e;: ,.’– ~:=z’gAx..V:3P»?~%1W?’_uz_ ‘
PmsT_xi8fiIsoa1_*;Afl”V 1
,£A£sah9RE%mALUx=n.K*«m~”
1 *4; Hw_ ,4a_ _ — … APPELLANT

(By 3:3 R KE3flBfi3.B§ET, ABV:

m~:n____:_

3?;!5N.IRIS 1.33:3?

3>.;.;;m3″A3euT ac: vm,
$;”‘_?E}.VEa.1.§TE LUCY D*sauzP.,
A “a:m~.._c.:t;’f1*%:*”:.£ sauna HIGH scz-won,
1€I!iiI-§Ef§€iLI, mar: xxnuzscm,

I5_5.’IEi~I{§’.1″LE.ORE, n..x.

“‘;r$é«1}=z’Im n*saLm

‘fifOE§NVERI?S€Uz3
Amvsvznns

nun LUUKI U!” ISA!-KNAIAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH (

.2…

am HEAR IKIH!-IIGGLI MARIE?
TMLIFADI VILLJKQ
1vmz~Ir;ALcR.K ‘r.n.Lu1< 13.1:

4 PAUL. IQGATISS I}'S'0UZA

Eifffi 3A'i1'& 13'S£ZI.EA

JAGEH '33 mm,

me man 1€.1Ifib2II3(2I£..I 3-shmwr
TALZPMJE VILLALE
MRNGALDRE TALUE 13.1: 1

5 mm: n's::n:3zA

3ft': BAVIID IIPSCIEA
AQEB 75 YEAR3,

safe xummama _
mnxnam vlnma
MREGALDEE TALUEC __

fi SFECIAL '.!'.;=sh'sI[.;mI:_j
FGR :.a:m.mz:=oIa1B_. ~ I

'I ém-aw =r.jcavsa1=:x_ rzznrz s1*::.z~z ‘

H”:’SORB =. V
‘ w» « *”‘” “”” … nzsronnanws

gm: mar, Anv FOR c/as
“::;Rz_,szv;xn~*.sp;R.V2zxRm’:Am, ma 5-cm R6 ‘I’D 9
ms nmn, “:21.-“=:~a 3 snmzsn)

*;’H1s’.’m$.13* 9.9915:-u. 13 FILED ws 4 02* THE

1-m:J–r com».-r ACT PRAYING Ta 531′ AS1135 11-I3

=_’-»4 “‘ve:r’1f’-:..r,3’a’;;”Masai: IN ‘I”P«¥E umrr PE’I’I’i”2’€’3N NO.29696f1994
*j;23mEB}2o-v–2aa2.

“ire-rxs amass}. cezmxs er: Fan 2-mamas ms um,

Aayammr .:r., nguxvsnsn was zzonaonass:

sacm COURT OF KARNATAKA rue:-1 (mun? or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT 0? KARNATAKA HIGH COURT OF KARNAӴAi(A HIGH t

Er. Accordingly, we pass the following:
0338!.

The appaal is allawad. The

2£3.’I..2I:202 passed in writ Petition
is sat aside. The crater pas;-:i=’.-ti.§;zy7_:th_§’:”§i:risi.ionéa.J.
Cummissioner, Mjgrscre

LRF.Nc.2f1988~S9 aated’ié;s.1994_ cgfifiéfiingi the-‘

order passes: by tfzza As§i_.;V:{i:a_nt_»§ Cefimifigigiaar, wha
had inturn <:<:n.f:3..i:*'Ii1;i.i.A'}th¢§_»';i'.<$i::3o.§'._gassad by the
Sgacial Tahsi3,:jar,:.A'ba:é1§S~A §e;:¢_rEi$x_¥.jiiaiigalore, dated
1a.a.19&:_¢g'§§§ ésiégf ii§fi%[§afi24s9x197?-va is
mastered 1:-Izgg Tspacial Tahsildar,
Land a diraction ta the
spaciai J*1"a3§si3:._.c§;z§.;~.*V.iit:i;_:""cii's§:asa af the apglication

f:i.le_I:§.v1?Y §:l§3_§z*i:»'v"}J'4'3<ii.iia afresh in accordance with

appcrtunity tea the parties to

3L:l§;Stan1?.fV.i;=it§V "their cenntantions including leading

avidanca, if they so dasixa.

Sd/-

Judge

Sd/~
fudge

M31′-