High Court Karnataka High Court

Narayanappa S/O.Venkategowda vs T K Munegowda on 3 March, 2010

Karnataka High Court
Narayanappa S/O.Venkategowda vs T K Munegowda on 3 March, 2010
Author: Anand Byrareddy


Wfififi €23

u W Wwmmm m-«Wm mmmg W mmmmm mm mam” mm mmwxmfl

H J LL “T§m3;ag=:::;a&c2?e£6;:i
% 5&3 233.9

3% 13-3 EEGEE cmm $9 Kamwam 2:? 3m§amR%§: %

mama Tim ‘rim @333 mm m 2,e:.a;m2~§%?~’333»’%a? ‘AA —

EgFmE: »~._ % % A
Tm Hazmag gm mgimfi ‘;3}y1ém*s;:3::§*29%M%j%*A%%:*%i’7
RE§”L¥LAR $3033 A? I€o.Ai”f3j3′ :3:*2*%3_;:>:*:’:%
BE E : V V

Kazwanappa,
S/¢VmEmt%eW;d,a,,__ . V. _ – ‘
Agafi ahaut é4;yéé-1:;£:’?;;

ntaf ” »
Kafar w 5?5t1.’%}’i_39£3, _

fiP?ELQI€T

{By gm C,§£;$u%z%§;2é;f§&

. 7 3 ‘I ….. .. 7

%*%¢A%K%’=:@?%W§&s
Rm§fien’i:.–__?$f v ”

$3323 E-aefmi, mam

,.;,%§%E§§E§T

‘ – fisfiaciaiwg &§%:§$a”i:&}

fifikfifi

QB fifififi Eiéfififif Sfitififi.
215% $5 § §§§$ agaémt Elm
§.A.7§%a§$€}§ 2&5 an the £223 af {kg fiagifimg Fast

W W WW W mmmmm mm mwm W mmmmm mm mum M mmMMMA””=’mm»«§ 5%

” was k§.?§;’:rm.éfii ggsgsy,

. V ‘

V’
gm gm:

is $5 m $2 mm gm fiw

:5′)

‘}’rack Qmifi.-Rig Kaian aimmisam am a§3f€»a3a{35.f”*<.:{9';:3d
m firm judgamgnt anfi dwrm datad.

pafisfi in Q.S.£€a§9’9f2fi§3 arr: the E38 :3?
Civifi Judgeg {fianémr Eivisian} axié §;.}’B¢£§ K::.:I…a.E=2;,r_;,ff .. V

the suit {bf dwmratim: of iiticzxwzzacsi §azfata:tm*z¢n=;:«.i’;ar:a=§
mnfiatfify Iififiutzictiarz,

“f§1:i3 R@1ar

admskn this éay, the Caz11*i*,~.§:::*;3;i;wr€:s3:..’:.§3;c:;,f§_:1}d2″§riiig:-

Hard 2115 fimmmé Vffiif
1 Tha gfiachrafisn azzfi
agunczzm aim fisfi a suit far
d;&§a.ragfl§§*:1; sf tbs wry suit

Wfifi fiumbwafi 9.3

‘ . ‘ ‘ t

§9§.§;s:,f§%§ fiat $35 {Em mgwzzégzzi: a§°a$

T swim wax

was r&w:’§$&. 32$ 3%.?

ta ma gym §*:3.£$; whiciz was

km fiafiezrt E3 Ems sawnfi

am aa fafbwaz V

“gig vzzmmer rm aaurts §ov;:.Eév:r«a;*i:A .
making that tha apw3″33ai§f_t * mg %%%ti:§
zmpsnéent are azztit?.,.u=’5&.._:%r
the gmmrty £151
ayyiiazit haxriizg
émsummt ta
in qu%fio.:2V Es m
2; ap§ggm “€.’fE$iiz’:’t is mm in
*::’:m has put up the
acémtrucfiéy-i’-§§s?;:}:§§::;£”wzétfiatizg thz ingfunctfien
ar§a7r_ zmpandexzt?
3;: apwgme fiamri gag righi

sf {Em mm mwrt ix; rmpmt

in qumiimn?” ,

A gf mg af the

“‘1 . . ‘ fim §Z’$:’I:

E
2
E
gs
§
2%
x
Q
53
J
$5
§
§
§
§
§
§
§

‘ ” 33 mt mmfiizfim sufiatamgififi Qlififififfi sf Eaw;

“NW Wu

3, Tim smbstanfiai qzzasiiiczrxs fif Em? séught

iHzI:a*'”n:$mi7-VQr.?”!Ml.¢1″‘ytM’afl?'”¥V\ MM.;M:’§ w-.mW:_w.w war” mmmmmxmmm WWW wmmmg mi” zaamsmmmwa MGM amm €25’ %&RN&?fifi€A Hgfiéwi QQMM” Qfi xmmwmza mm Ci

tim skim 6%” both ‘ma mum ‘Fhi$ aanmfi

aumtanfiai qumblan af law; sirme it is; V’

211% fimxrfi ta reject the: claim n;2a;;&¢_by ‘V
basis af {ha merit am it is wt 3:

be: gazzifi in famur af s:n¢5}§;f”‘§E:e i 53″ V

regained,

$1’