…… vqrvnu Inn nu-unununnn rnun KJJUKI ur IKAKNAIRKA HIGH COURT
1% “‘%”%§§;” §”§E€$i*§ €5:%€§§’°§;” Q? §{§§%?%§fi3’Z%§é%
gmga E”;-«gig “§%%§;.”+ 22% aa? $i§1_3§;%§§:’:’éé§E; % J’
2§%§§E??€é”§’
mg %%£}§%§’*§§§ 5%., 3a;§’:?§c§:%%:a:§aw
.;%§§§§ A
23;?
mg §”§:§?’é’§iE ;g%§A%3%;§?=§””7’%§£§%:;é;»s:a; %
§;E$%..§éA§:. $3332″ ;:§%§’a§g;.,§%§% 1;-%as :§g;
§E'?"¥%§§E%'§ fiéfg §§§"i§§i§ fiaieargcg :§3?;z~. _ 9
“%§§«’§§$ fiasééafiérsgf’ ‘–if -E§’3§f§afs:;j.AL€§;3E~;§’3§’;s:f:a2fi;j’
§%.§F§§§L§€?§§;_$}§’i§§?i2§§§§& .§§§;;%’ = ‘
fig: €55 §’§§:%;%a;§;§’§=::§’-“?’§,s*%;%a§*:_VL _
§,”£Z§§§;3§%%;%.:$&»..§§5€; §,”%’%:@A§;.{‘:§%i;§’§’é§%§ igffiégwéag
:3? ;’*%§.g’$ ” : ;?’:%,:§§§;r=;Iaz:§:.:» §é§”‘=§%3£§’§%$ :3
§:?%%§ ; ”
“‘§€_§§,$:,_::§}:a §§3;§;?%§’a§ ” A ….. <4 .
gpgié fia§§§5§§;':%?§i"?%§a?§*g§,
»§%§%§ l§;§:§':3–~€:: V*':e?*§?z2%;r'§$;;
§§m§§§: '?";'.*s':§;fi$~;*:*"§;; ?%i§%§i
.__g§§g§e§m$g§e :'.::9;~gfi «-
§:*:.=§;%%§fis*§a§€f§?;’;
” “§:5§€;a– ._§;*a %;§;&§§§§s*:::§”§*§ wag
.A 2 ‘§§%§f:°;e§§af;§_3’§ grfiargg
-~ _ “:”§3%£;:§;§–::§2 -“.%'”$=§§afi5f
” ‘j~$?§$§’1§a¥€;§§a:*§§ §$%”?§”%j$§$§§§
%'<~§ef§'::*%,;._%&§g, fiifigmga iétéyz
:§£"*=§$§*'*-ggté. L§%"'§§'fi§§'$%§§'%'§$§:%
éfifififiééfifii
§%§§$§'%§%§3;§;'.$
Qénk
gargzsg, "'§'%'§§:,é§§*§ $?£ij§"§'§€§E§€"%E %**:?§§"$ §$F¥$§ as? ':?%$..4§j&$§§aifé;:§§'$§§é:'§
$539? faééairzafi aégafii amé §.."§":&'§§ wéra §;_:§§..*~:%fi7§.A_?!e*:~§ ;§7ar§ig;
– …—. .. ——-.. ..u—– ‘wanna val nu-nnuu-uruu-n nuwn uuun: yr ru-\|(lVu-\ilv\l\lr| flilafl LUUKJ
“§%%e;r&a%ei: fir”: éahgé”? ::«gJ::ij%%jk;.@1§a;:::;§; %%%§%;%;$kkk;§;:%k;;;:§$§ig i
/
féimfiggézgzgg Efiéggata? wag %3€§.?%:?”s§?’§§§5;W§§;”§sE?€’ §;=:..”,§*73é:”?é§§%*%§ ‘aE§fi:§3
§;~ii?=Z m 92?. fififii” %”:%§;§*’§’:’:€£:;:VV:”‘%.:?:§ §%$§’;f%€:%:§ :.%;:2<;:i§;'§1;tj:V§%e§V§ s§§§" iézé
&§$e§§§§2*:~§§§§:~§:.§f§ if%%§ §g§§§.f:'<e§'%§':§
§$E::'§§ ifm £5 Qfiafiiéaréfiéfié' I ' % ' '
1; §§"§%E é&§1s&:*a§§?:®
%?;g*g;¢3:'i?.:%2::fr:=§§g?§gg»..§%§':gT. :;§_§ggafifigggas érzfi 3f§%§'§%§%§
sf-s::%::§:i};é_;:aé §§~a::sn5%a as? 33$-§§§E
'A5&?§§.j?;:§%f:§f';§;§i' 'i:%;{'§::é§;:§_§§'%%2$ Ema §:¥'§§%?'fi§'i'.. at £?§%%
' ._ ra 22% $2?" ":3 §,%_. §'?f_.
-. 2Qu%§’§§féaf£§::%s* %;?3é” ;§§§§§’2;%§§? $5 &:%%%t§£§€§ its raagvey %§’:&
. gazit 3:é&§–:’-s<'s«a§m:3t:*:t'?
‘ * * ¥fg§e.§*g§§ fiffifiéi’?
. $3
~=-~,L j:§%§§;”i$r” fi$?§§§§§f§§’§§ 2% %§’%§§?’$ §%3§€§$§’%£$ fiflé
§§§§.§1;’–‘.’€f_’:%?’§_$ gr: §'”$§a;”§ §$%§:: féaéi Ea fifggggsafaé %:2: zéxa
=a:_§’E:;§t&$%%§$ wfi gsgérsi ééafi %§ %%_’%$%?’é§§”¥§ 5%’? ézfga gwgatéw a§:§
zgétémaégéy gm ggéi: 5? %§§a gégérgiéfi ¥%§a§§ fiésméggaé ag fiaryafi
avg Eimétatéam “§”§”§%§ §i.§§§?E”§%§’§i aszfi éaarae is aaéészzfi is”:
Q
__, _._. …. …..-..,..n…–. …v.. y,.s.:unn us cu-uni:-In-\i\l|~\ ruun uvuua Ur RHKNAIHKA rm-an LUURI or KARNAIAKA HZGH COURT OF KARNATAKA HIGH1
circumstances, we are of the opinion that
the p£a§ntiff is barred by limitat£cnA,V >Acco_rd’in§ijy désrzffiés
the appaai.
jA3″d99
.J”11&gé
l_Hi”ln_’) Hal” WHHEHRINHV .I€\ I}lI’If’\”| I..l£\Il..I 3!-l’\l\-lI’hi’h.I\lIul’\l Bl\ a\|r-urn-In. -anus. u_a\u..u.;..-…….