fifififi mam' $9 Kflfiflflwafiéfi mm C033?" Q? %fi;%NM%W% MWH QQUW' W? %$Wl"Vm7?'&%fi WGEWE mam
3*"-'.9;
3,
§
S
Q
E
:3
E
ffi
.9';
§
3
§
k
3
§
Q
J
3
:5
nmaoxsrsza. MR. P.D._DH¢?£I§fi.EAN:.-AA_VA'V
IN THE HIGH COURT OF KARNPLTAKA AT,
BANGALORE
Dam THIS 'rim 4*" DAYOF _
pREsE2~$T_ A
THE HDN'BE;E_ m;m .cs~. &sA:aHA:arr
1.
"S9n'ttf]§?e,B. Magimsamayak,
Agé&'4V8.Vyws..Rfe1§.Doar N0. 3.43533,
Nest Ujizwe,
BLe1t}1ani3a&§.r' '"§§1*ak,' V
District.
..... -
=Wf.G"B_. Iayaran: Nayak.
% " « 3 »--..Ag§d_§ i) ym, ma: Bo-oar No. 343/3:3,
' N.'r;.*:_3t;='.":t. Amhany Church. Ujire,
Befthmsdy Taluk. *
Dakshinafimmnda Dasttict.
(By 31». Kutkmni, Advowte)
APPE;.Lz'-'sl*¥TS
#2 *tww'wm:: W&"' Wwmwawmmmwmw wmww wwwumw. wow: ammmawmamwmm mwwm wmwrwmn was awmraamwmmwwn mmwsw wwwmm war" mmmwmfimwm rmwm Mwwflfi MW ¥'%M,W.NMEM!W-% WSWM mmmfi
1. M18. Smekha. Aged about 34 yams,
Wife of Salish, Rim Deer No. 4-51,
K Nidle village,
Bclthangady Taluk,
Dakghina Kannada Distxict.
_ A %
(by Stifiasavazsj e..a.; %
wan' éi'P_EAL;"Fi.LEI§_"UfS:'»"I*fIE KARNATAKA
HIGH .acr%[*'"'*¥n«s A153 35': ASIDE 'rm:
oRDERié;$sS§'.m PETITION Ncmslizoes
DA'rAEI}%2s.Ao2.i>;£;:>%s.f C_ %
7
' filed by the peafaienex in Va». Na.
maxed by tbs cards: dam 2502.290»:
lea-mi Sing]: Judge ofthis cm: as mum
Pdziizkm
\.9'
wthmisfimmlésnanemmthsakmnaivemfimsfmm
trmasfer the me in tin: inane of his wife
she hm mmplem S.S.L.C.
Comm ' ;aa'egmr has trmfimevd 'V
5: pm shop in £avorau%?o£%Lam'k'2gs~;;o;1drxz:4
17.96.2905 an hem w
to the to ma-ling
in the mm cf an m
3. the 1mm counsel
am and lemma! sown: for
lemma High cam: Gavcrnmmai mm
am mm mm son of Ian
_ not qualified to run the {hr price shop as
S.S.L.C. Seeondpem1one:' " is flu: wire ofthe
' . Though she helds nmmn" ' ma. q ' of
311:: is the daughm in law of the deemed mu}.
3 iaspeaidant no. 1 law' the daughter and who is qua11fied' me!
i! mwwwm M11 awwmnwmsmaww Mmwxae wwrwmg; «was awmnmawmawaxum esww'M wmwwwm ww mwwewtmaswfimwwmwm w"mm..:»'m Wm'5nrt5'%u€H?$E WW' RMWEWMRMWM NW:fi""fl? MWWWE QM-"' KRMWMEMWJR WW?" mwkfifl
v'
'Kt mswwme wxweawwmfimezww $""M-WWIE wwrwwge 'Wm' wwmm5Wmmmm$w% :&'1tMwirm Mwwmfi was §2w*%.m:£<w%..N.W.M.m m".Jw'Wwe wwwwx 'MM"' mmmwmnmuewm wfiwm mwwma lE..,M"" méflfimmflfimfi mgmm gfifitgmpg
mathoxisnhnin fawmofthe fimt rvspmdmtwho is @'ed
mdishvmg' ' wnhmhumm.
6. We'1mwg,ivm1wefu1 '
the Iemnedccrumlselforthepfltics N ' % X'
onrawrd.
Manjum.ihNayak Marat am %
was holding ' ' to run in
wire. Belihameady 'ra1u:r.,is*s%%m% am. 11;)
dispute find on 21.05.2995. The
son of domed Manjunam
Mayan"; quauficaion or s.s.L.c- for
% m the fa: price shop s also not in
hm.-mg tegarcite the claim aim mama
- is the mm in my ofthe deceased being the
a 3 am pcdfimm and respondent no. 3 who is the
[T of the deemed, who gamma q ” for
assigning the auzhormicn at’ running rm Shep, Deputy
cammismwhm msgmdxhe mmmmm fava:mreft.11c
&strespondemslwbfingtlr1edaug1nmoftJwd%ed mdhas
K/3′
w mwwma W? zammwmémfim mwmg €;m%,9Ai %a§x*£’..:€§E*” mmmmw. Méfifi emzm WW §€fA?$W%&Tfi%flfi. Hfififl WQHRT 0? mmmmm MKGM Wfflfim” {W IE%==i;I.,e*5?==fiM&”§’&.%fiL WEQH amm
mjected the claim of the secemd petiiionaer who is thy:
in law ofthe deceased md tlmzmfmre ‘2 is clear that the
mm by the Depmy Comnaimenar waning the % 1
posswsed by Mmjmm Nayak in favour Ln
is jumfied as the first paatitionzer was 21:96: I; ‘V
price shop as he 11% not paasd
being the daughter in law «of to
assigning at’ wawrssamipn 3 is the
amhm of the am the
dam in xawmr leamad Single
Judge hm the order pwaad by
the Bcputy in the was Patition and
Petitian. The onier passed by
having regard to the shave sasd
jusuzaea and does not call for interfererxce
V ‘ appeal. Fwtlmr, the inorfims delay of 281
% % the agpcal has not new saisfactorily expxama by
é The xv:-5: Petition was aammsaa on 25.92.2993.
patitizsncr apphai fer mply csf mm copy an
\>«}