-wI\lll
'-'-'UM V.A'-{r N-wuwasnma !'1K:'rH LUURI OF KARNATAKA H16!-9 COURT OF KAKNAIAKA Hiur-i E..L)Ui(| ur !\.Ml(!'u-\IHr\H mun hwunu
_g~
:1 wmnrexemnurnzlunnunlenrms
Bflffifi T3113 TEE 19" 12333:}? O? «.3'UI*TE 29%
BEEOEE
TIE 1'~zm~:'BfLE BR. JUSTICE 2c.BHAIm-mvz-z'rsAm _;'_"""" ' V
am': mxwmu 1«Io.25'>'38!2€305 {em-K9203.~V----.."_ j.,,V'- "
BE'f'WEEf§2
.....-..---.-c.--..-
1 P :4 'i.?ZA.3UEiEW5. ALIAS KITTI
33%}! 45 '(mas
#6, mm £¢=3.1€':25;'2,
15??! mm mm, 0 ..
'E~3%2I51r1¥-"k§«§'I'E-I mxznx (I3JK\!".IFi3E%ia)e!} ;
EANSALQRE 563 019 I
;=. Pg*:z'rzorqéfm,"
my >533. ASH L3ca,a;..:s21};fz'is§:::is7:'s.,
1 mszanrmm, sham: ~ 33'1":-;r:;e-max.
€flR.R§3$i.%3'IG§3 aim,
. ass. :29, _2z«::: .FL€£.'.R
::*§aI11=£:e§'$':fIz,m*r,V
. . . .
my .41éfv,z-3'3 ASE'. swarm; mzmm.
A mm masmmms E:
i*a?,»*"fiv}1f.z'i'E H C'€*}'I§¥9IGI RAUHIRASGAK.
3§;="}'»T4-~'bi0.3d, 13:31; c cams mm
.. mum-ma mmamnn:-5,
n T fifiinhsswaxm
BJ3.£~IG13.Lt:3RE 559 $33
' RWWIMTS
1:3': 5:11-13 3 sum». scwmx, amr. ma R1 5.
SR}. RRJEEI-E SHEPTY, Ami. FOR C/Ra. Pe----2 mm;
- -----__ .-- '-1--«-1-r--w~ -n.-u wwuav uu nnsxnr-ur-wars vuurl \.vun* ur' I\l"'I.l\!VF\Ii'1K\!'1 ruurs uuunr \.ll av-nnnunu-uu-I wuun N.-\I\.ai\'
""62; ,
'3'"B'IS WRIT PETITIGN IS FILED UNEER. ARTICLES
226 5; 22*; or THE c:oNs1*I'w'1'I0r: G1' INDIA mavxres 'rs
3:13.53 'arms 31424-5 3'3'. 11.15.35 'TAIICIt~i'$ ovzg THE
ELLEGFILL Pfi3'.3ESSIC3N €33 THE SCI!-}'El3¥.3LE
was my {JEGALEY yescmsaezn av 'ma '3'xr.:EAV...<:_::§.*':s,a:,'fe:'_£:.L:§:=s*V;~ E9
'mm 9:3,, nmscw ms R1 T0 I-mszn cnma wtém
TETLE BEEfiS HBKCH ARE mm :v$mIanzGh§«§us?¢w¥ Tbv V
Ti-KE ?E1'ITYGNE¥3. mo :3 3ct{Nr=::.'--.._;>I;,éLIMIb:A.9.':'
Hxmmr; IR *2' Ga@'2J.E'j'*TH:i:_s comm BABE THE
FDLLOWIEG: T '"" "" *
' izfg 'n
?fié= §ati$i§figi ii" batons this Court
yzayihgl.V£fifi§f Qfi§&§ing the erder dated
4
. -_;.44...%~
1?.1G.2QQ5 at Amgaxfifiékgs' inaafax as taking
,¢#e: v§fi£3 p@3sefi§ian" of site bearing No.6,
sf,f=~~...fie.;js*:{:2.:_:V'*§"'~ .,f3**:1g'4, New Ho.3.Cr25;'2, measuring
u»eaat t§ W$#f §§ ft. and north to seuth 24 ft.
9:55.
Maia flfiaad, Hanumanthanagar, Bangalore,
{ x&1iégéfijt0 have been mortgaged by its owner in
.fi"f§%afir of raapondent n¢.1~KSE¢ and direct the
' '»§irat reagondent to hand over the original
X
"""" """""""_. ."' """""""'1I\r- 'F!'\Jll u\Ju:\- wt I\r'lI\|'IIr-'lit-1t\.tH "lI\."J'l"? V-...'Ll|Ji\| IJI' l'\l1l\I'Cr'lI.l-'il\P\ f'1I\JI'! Vu\J\ll\' \JI' £\.r'\I'\i'Il'\Ir-|I\:-I nutali \-\.r\.n\
,9»
sanctianaci its the samnd respondent an
gzmzantea and mcertgage emf the 311:3 prcsperty by
the 9a1:iti::ana3:’s fiathsr. But the first
raw;-nndentwccrpexatian did nzzst reply.
4, It is the £23.39 af thafla ye/u.t;«A..1’Lfv%’:’9.i.-[;>£*:;§’.v’.:–. ”
that first respondent-Cexpcmat-1:31 ififsémed
yetitiezssnazzs that than samnd u:}’V:5e.s §
cheated the first
gatitianar ta obtain the F63.
Hcs.E2,«”20i32 an tftgfii ‘!:i’;1’c’-£9 £22411,
anti FER “true I max,
Eangalore, til’-£’%VvVV’Vfa¢tfl of the
mm. 335 _ thé; of the first
raapancienfgy V””;’;§at.-;”z’.1:&..1:c:3er applied for:
&e .”:’:_t§”.’4′:’.=’,§’¢al*; of PC1315 and the czahtainaci
the “An:-s1a;t’i:a’§:’.%.:4é{d ‘;:’;a;;§?ins an 2-s.m.2m5, as per
‘ ;”?A;’.i’.;E.’IV3%.5f”f}§C’¥.l.3f.’§$..”,’i:V.iT?. ‘K’ . The secend reapcndent
‘”®;:é:”–..”f.;;ad.”vmn 25e::.«i’?!2Gfi2 against Ravi and
axzzi the petitianer as the
9
aT::’;f:uws..m:.. Trmarafare, it is: tha crease at the
} ‘~. ‘gfiétiéicsnez that accused Ravi introduced one
I’Ir”:aII|’Ir–1:u–Il\l* “lI\-PI’ \u\:d\nIII’ VI’ I\l”l!’|fVl”‘\lf”‘|9\.V”‘ “II\JI’ \ui\I\JI\’ \II I\l”\I\.I’.l§If’\I\l”\ ‘l€\}II \u\l\Il\’ ‘lufll U\l”IEII’U’IEI’III”I ” IIlVU:’ ‘W010-U-I
LU
rich’
appmeach the competent Civil Cauzzt and seek
apgrcgriate relief.
§. In “3”i8’KI? off the above,
is dismissed as nut maintainahlaw:-i,.th.VViihaarty».
to the petitioner ta . .;é:>airsa__’V&..,gf
actic-n availahla in
W0 CGSCS .