. -¢..¢\J\..oI\l wk nwmnaWMIMl\M mnwm Luvmfm sf)!’ NAKNAHQKA !’fl§5H COURT 0? KflENA’3′”AKfi. HEGM COURT OF KARNATAKA H§G%-E COURT OF KARNA”¥’AKA I-HG?! CO1}
24 mg rm}: cozmsr :31″: mamrraxg AT smegma
Mme THIS ‘mm 5″‘ mu’ :3? AUGUS’§’fi_;’_:’2£”§§§§
“mg H01-:*BLE MRJU3Ti§EaY’*1§L i>.é.*ffi? * T – 7
‘WRIT PETIIIGN N'<Z} ..4Ss3fl g
B 2 _ " .. is
§mF $'Q CFIL{:;A??A§ ;
amnaacwszmams, i
R2’AT.fiGA1fi,EE*..fi$PUfR;§t’E”E;L3mJ,§i;:e.2~:(3.«:::I,a.V2’£ .”:js:£;rB.’I’§~i;,
aaxa-wags-24;’L’V . 2 V
{s*:*s3a:u1<s::aA2vn1z;§Ha.aA;';é»z:s{.'VA3'}% _ '
AI~$ :
1
.§»wfi.v?AEVA’.Z’£%’:£AB&Z&£A
wg’5smni§.s’;3AY;:;aAM,
AGEE?é.E(:'{%T Si? __
3.fA?.NC:.,I23J,§fi¥’f,C§.G$S._ j,
L;anéa:stI’:;”‘
R;;t.:§.v..m *3;:’Ami_,sA:~§:AYANAa.-an PBS};
§$.é1’¥{iAi.é3R.E7;’
‘ H 1«a%_.n~zA§§Ev:
2 ‘ii§ffQ,’§£E1’3u”*.’§;CiGE’fi.l.x,
gamm-51.26%’-‘1’–‘>’51 mans,
‘A §.:¥~$.z§A*§%?L EYEAPFA Capmwm,
A j 5*I*,s”z_2&s:I:~:Tp=.$;a3:,:1’:a mass,
* g,:;.12s:*:3;ae§.a12B..3;:
$93′ $E.§.Xi7SE$E£&1$_I¥;AQ&W,I. 5fl1*E.sS.,ADVS; FGRRI)
-3 uwum: ur mnnmainmw mzurfi £U\KNA§AK.A HEGH COURT OF KAKNALTAKA H19″ COURT OF KARNfi7fi§(A HIGH COURT (3%; KAENATAKA HNBH QQJM
gifimiféhfiaésagmaéeaprwerthaiffarmzyzmmts,
ccsmzfi.-3 ta: t§’§,i% c that the dnfmflmi
pnmemm 5;? ‘£33: 2% sakmws prxmpaezty, the
ma: éefezzémfi am: :9 mm” the §em.m:
PM-?¢i§~ % 3, E%:as-*2 lwa& for and the Eamané; mmzam g . zaswm in as he is mat a zswessay gar? " 1¢;%:se~..'
aé, me ‘tip far mmzzxemaan beforre the
Cami wémw wax: fan.” The lwned Judge, aficr
aam; {ha ordm cm 8.§.£1r8 heading that the
ig gmsummm mad mam nu; pmm
‘ §zere§:2) £9 fie a flesh valuation in rwpect cuf
géief ambled $3. the suit thmugh. wfinwxtt 3116 pay
‘ V’ ékg 3% er bczfiara nsxt hwm dm mad pagm the we to
_431-».;§~§.§§.. :%*;>a$a€:srdi11g1§*E afim km mafia the calaulmion md pamcti
we ma: 1&3: ggamzimmspamm 2%.: hm’e.111′ )is liable tn pay deficit.
amt fee mfRs.t3$,S65f-. Intm, éhe plakxfihw filed ammo gather;
that the caiviéafiaqa made by the mafia: is net in conmmee with the
u 5 uuswonunr -mun
‘”””””‘”””””” ‘ “””‘””‘”” ‘*”‘*””Af’A”3′–“*.,_:'””” “”W”M’Hl\H “BUT? bwtifii Lil” m.AKNfl.§!-RNA !”EI%.,:riH QULJKI U3’ KARNATAKA WIGH COURT OF Ki&RNfl€fflKA HEGH CO1
merisl an zazmd. The name: Wnstakm @031 153,98.
beirssw afim? bath siéz-.9, ha mm: tea flu:
Tim in I.
fee e§as,2m:z5s_ gxmié an the gm.~gam. %€::a§flaaa;:¢ze§m1d %
pmmea by éhe plmhltifi. is
3 ‘*’£.:r:2§§x:dAtmwzscv_1_.fs3:::*_ £113 :12: Cum
mam 3&3 gafiefi the mm:
vaéfie 9% age due of filing of the ma:
as per mnanaxzed Sub-Rg1s%trm’ Vida
fignnexxazm-F” iviiheui c the tenor :31′ 211::
hm pmcecdnd tar dctzaxsmiam the
ihie age sf file am pmducui m Annexmm-G.
z hwd the mm cmrsel gpeathng for the
r ‘- gagged the zmzards, Afiez smefui c of the
% :¢a:xg§gma ‘Q3 me am mxnw wed 3.2.33 wfi 15.1%, mm
Camthwwmiitzdmmcrapmmimmefacc
afthcmififlré T%m€0m1bflfiWhmf§k&mtsk£flfio
fiwmaheivfizugasanéhédmofprwamhzgflmmfimfixedbyflw
.. vsgaimé Eh: ” may Saeednzxgliaj bb
am Ew mi smxzs mwgmamah.m,:hgm
IF mwwzml -..»r nmnmnumnm naur-u x.ul3{¥£E.,.;1.J£” IRAKNAEAKA rilfiifl COURT OF KARNATAKA HIGH COURT OF KARNATAMA HEGH CQURT OF KARNATAKA HIGH COR
” wmpaatzm waihorky, This wt sf the nbjecfi§nJ.rs5sed
by 3:: gxfffiimax tégtaugh his crzzmsafi ha :1:-oi beat: my
vafié rzamm we agsignad W§§t pambg . AV ”
Lg: aha figln of the %
abmre, file wzii §e£3?§ion Eeé by the’ is
arfifi
Bwagaim Gigs}: iS.3.E$..:§’s Tim mafia smrls
mg: Ea’ tbs satin: and paw
__£%:§d;§1′:§’£i¢§:’_ ti: both the pmies, as
exyefififisly E —- ‘ ”
sd/1+
Judgg