LJOURT OF KARNATAKA i-IEGH COURT’0_;F”‘ KARNATAKA HIGH COURT OF KARNATAKA H16}-I COURT OF KARNATAKA HIGH COURT OF KARNATAKA 1-HGH COUR
I
$3,?» ,3;
_ 3
IE 23% mm mam: 92° mmaraxa AT 3
imam 325:5 Prim 1?” my :22′ German “2.:<}0ajj_-f
BEFGRE
-“am E{a’3’2*€*Bl;E rm.3Us’£’:m AL3.”‘.g}:3?Aré1~i.§’A’ – * V’ &
W1? gxmzm ma. 3.G6i:3: }”E,G¥3?” {<f«;§4-'-Vz:_§;':3
EE
1 39333:? Last}
am :9E'2'E_::§'«.:;;_.'-;z.Bai; § j
@323 A,2:¢m;;'aa %=;–gms, "LLC*E'f} ".?Ii.LA"',
M3333;
rzxwrs “s?$E.T;iéT§sE’&E, 3 ~
3&1: ‘ mg ”’ ]:i£=A:;t:§;éL; _’ _
?3s.;..t:= BE mr;2€–«.{§;rs=.a ‘.’£{£>.Tv.3’m%~1?-{IS
“aamézg ‘JERQHISE, ‘L:3,_§s::,,
§’«.::”.-rm V-a3r3?3T”– 3’?. ‘§EFsE£.S
33:25: E?1?LI1Jfis.._ ‘ .E.&.;Z;£’1)2’sI. Pflfifl,
![:~’:~.’: »¥IL3;P}Z’:’§E’;’ “maw TALUK
% _ PETITIKDNER
. %.2–a3:..am’mmA, z<..r.s~.;
‘?.?;i2′:»
ma”-ifgz “.”:*~;;a;;.:»z2:1f:{°” .fi.3€.?3.I€ESHE’I’1’Y 3
V mm
3 3-. .T %?;za:§:;:.a. FC%:§JARTI~§I
. .::;zf.;£§ £337.31’: 53 ‘rams
“zrgm ;53’3fi.}£3ELA 900343.12’?
% F~IiFPR.EE*I’i»§fi EEIVAS
yzrgznaaarwg EEGUSE
asaman Ram
TALUK
amsyosqnmr
……….u ur su-muw-ur-ma ruurl L.UUK’T .€2I:,E KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR
mm ‘i=3’RX’I’ ygwzrxme IS FILEI}….__’33f1w’£3§EIi.” V.
3%B.TI5’3LE§ 22$ mm 22′? Q3 ‘3’}-fl’: c:::::Ns*1*:1:t1:’3;;I’:t’I;c’i1%I1’F”—.Qz:._ .
Imza 933.33% Ts: igzmsx =21-1:3 cam;-33. I¥I’.”2.;.v*§;_;».2’f3f3′?–.. u
PEESBIKE 5% TI-E xzmm’ GE PF.IEfi’.fIF2%.};;. rk:v:L% ‘
Jams ;,a.m..m4}, KAF.K21kLE1 5:132-:”‘~._:.;”¢..2sa:3._”I*%;%'”:t1~:
c:s.2\:s:,::.:.§r.t:m:a, A53 929. ml»:-«.2;-._ Am. c%.:~:qsE_§;;”;I£’;%:-:?I;E?T_j
25533 is ‘E§’fl..E’3;’ m mm Namas {1E’v..D’IRECTI¢33’¥ ‘TO
mwgs; i:I:’Jr?IfR”E’ T63 Azszmi ‘3:2a~.._:~:c.:v ::*1LE_n’:-arm
9E’1*3:’*z.”:”=L:%.’:::t€g1:=1 zsmsm Am: trm ‘~P’=’¢’T’II’I€}3~¥ER
§u’r_’:H same. A245 mama RE_Li£3fE’3,._ ‘ ~
mm ‘ir§’1′?.E’I’ PEL’i’:’:*:;:2si ca: sea
FRE1;£}?:3ZE~EaR’i :~1E:AaI1~:$,-‘:24. is’ .f-E’sa_’:?.i3U’.1E’._’I’I-{IS DAY, “rm
mm? rages af*§a*::4.T.,};f:3LL:::m::2′.:'<«. '
' ' ' ' H _ y.;':::vl V'
Tfié :g€tifi§§flé£ Via befcxe thia caurt
aa8aiiingLthé ¢$fié$Vfi&t§d 21.6.2DG? passad an
a,s.2%¢;Vz*s§,!2oaa. The said wide: is
im;fignQ&;a$"§fi3axfirQ-A ta this petitian.
2;v 1Haard Sri. Eayananda, leaxned
",'¢an§$§2 ggpaazing far tha ygtitionsr. The
'" fl%aapmn§ent thmugh aexvaé baa remainefi
'.u:unre§ra3anted.
J
“to
.UUKi Ur Isnxwmmca men COURTACE KARNATAKA men com? or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or-* KARNATAKA HEGI-E coum
fiatasi 23…§.21′.ZiG’?.. Tim gzlaintiff is V.
bafems thia vraurt in thia petitiran ‘é::fi:taaiVJ.xir’:g. :
the same.
i. In vime ai t}C£’€E””‘*;{.#.fE<ii£'1t@E"'§ZVi(;4V'I1':"3'V I
hwze jgeruaed the The
txiaf. czrsurt while _,.j,:_'§:ié§'. }2r:pplicati¢n
has .:rea:i2'2.E_jg .?:.§!'.'3.";;é.;§§_ké3.3ZQ:»i",'§. cannot
35%}: fax since the reaper:
$ubm.:Lt§f:Véé.i” 2 has nest been
a$<:*.e;:;Ita'::sx?*..:';. the same baa not
h&s:.'_'*r3£'§f"=3_ fiii"ai ; reason aasigned by the
'""i.".:.'s'.a.?;{' z;;::a:.3:';, view, is erroneaua since
":3 _:viafi glaintiff may have stated in
izhé a§§'.:*.::i»=.a¢*i:?it with xaference ts the
é".'1.::m'a3i. g'£:.3'._é:iaz'1=at' 3 repart, tha fact that that
Vfi'3.ai_ii::ifif is befcsra the 1:1:-:i.a1 aczurt smirking
'= §Q§%$ea:fii¢:1-'1 {pf the grsgzerty in questien by
~ _.Vm&ntir;:.-"3..inrg the mzmwy mlmbxar Etc: & pcertian :15
net in dispute. By the present ayplicatien
ail témt the plaintiff hag smzght ta inéicsata
1
‘rs
KARNA’l’N(A HIGH coumr or KNNATAKA men COURT or KARNATAKA mew com
..UUKl Ur N-IKNAIAKA HICBH COURI OF KARNATAKA HIGH COURT OF
I
amsné the plaint a5 aaught far. The=f£i§1
await ahall aiafi gzant liberty» tg: £h% ”
fiefemflant ta £129 adfiitianal.writtéfim$téiémént7u
gfinaequent ef auch amendant}.7. :
with the ahav9_Wfw¢h§er¢at1¢n_E anfi
fiiremtiana, the peti£i$fi_3t%fi&g §i$pG5ed of.
H3 araar afi ta castsl” °
931$