High Court Karnataka High Court

Smt Ajeetha Salem vs Lalith Kumar Ramanarayan Giri on 4 June, 2008

Karnataka High Court
Smt Ajeetha Salem vs Lalith Kumar Ramanarayan Giri on 4 June, 2008
Author: H.Billappa


Hi’ ‘rI-$4 3-EGH COURT OF Kammraxn AT BANGALORE
mun ms THE W m? OF
BEFURE % A’ ”

Tm: HCWELE & ” }%
SEcI’§’.AJEE’FI~£&
W;’fiAfiHC3K aA;.’:2.u, ”

9.63: zs3YEm,= ~    I
t:§CG:HOEI$E wIm:«:-  A
we Ififlfifii,  & . ;

 33', yrs cam E££)LI§$i§;~ x 
   %

..PET1TIOREE

 

Ifiigfifi   Gm:

_ _v S;  G31

 _ "PE: In-mzwan,
   msmmcr. ..Rmpo1mEm

.gH3:.$mG.s$vqAs.socIATEs, ABVS.)

‘THI8 ‘WRIT PE”I”I”l’I{.’}N I3 FEED {RIDER ARFIOLES 226

AREI 22*? 09 ‘i’1-{E mmmumon BF INDIA, PRAYIHG we

gnaw THE 031333 msszn BY THE mama 2!» mp1,.
awn sums gszwm nnaxwnn IR omvo. zaezzm-1 AND
THE mam’: na:rE9.3.:1.2oe7 VIBE ANl§EX–G ‘:0 THE
mm Fmmm A8 ILLEGAL Arm mcemmwom

AND EEC.

COURT OF KARNATAKA HIGH CODE? KfiRNATAKA HSGH COURT OF KARNATAKA HIGH CQURT OF KARNATAKA HIGH COURT OF KARNATAKA HSGH COUK

“IRIS ‘WRIT PETI’I’I{3H CGIBEHG ON FOR ORDERS THIS
IIAY, Tfi CQURT l€fiBE THE FflLLflW’H’IG:

L1/,

ZOURT OF KARN!:Wa%KA HIGH K(_\]§NATAl<A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

11: this mt petitian under Amazes 2% of
the: mmufmttnn of India, the p::t:iti«;:2;V§1'«.u.:':¢§ffl in
qumfian me mam»

cam. in a:v.3.No.13:a;2oM¢a:;'1a.T ujs 131 _

2 'rue 15: of cm,
pxayixzg 'tn; The
'arm' itfiszazzst }m_ and d1rex::ted'

ta 1'€}.::.'§":§ _Eas lnaue.

gm}

._§;:1ra;%a:¢:f1#iiad that, though ihmza was as praym: in that
in hm imsuse N::.7 as preliminary “same, the
. Q-mart has a}1r.:wcsd am said applicatien and

thgzfiafixre, the impugxzz-Ed aréer atarmt be sustained in
law. fig alas submmed that, the mama’ requjx-as
atsidazms aw tha&m§ the Hui! Csurt, was nntjxxstifiad
in allrszwirg {ha appfieafien, He, m-mam, submitted
wdm amzrmt be sumzaixzeci in law.

141/

As agaixzat 1%, the Iamwm mqzmd for thc
zfigpaxrsfient mzbmifiefi that tim trial into
rsmmifimatiszzzn 12$ ardcx pamad by 4,
:»Ja.1*?§}2;2ma amfi; aim
fizayrmsz mm £3 3;? Fx¢.3x33Os;:0%joF%FF
Z€::.3’E’53}E€K32} Né;’f?* aa
i§w*1:g:, F:1um’e::i§on of law, anti
thmfamé does mt mil for

mmfgxaaca,

_ ____ Vaezamflerafi the submisaiom

‘céuzlsei far the pa:-nea.’ .

” ‘ V. that amm’ far rny mfnmdzea.-3′ tian is,

, ;§}«:ié:”§fi1pugnad aside: 35:. 1% far ‘ ‘i’

It is raimm tn mm the suit is fir

. OF O%m,:m that the deem wsaad in G.S.Hc.T0.f 1993 is

COURT OF KARNATAKA HIGH A HIGH COURT OF KARNAYAKA H16′-H COURT OF KARNATAKA HSGH COURT OF KARNAYAKA I-liGH COUR1

Faia m_11l:i’t}-2 3% caurt it]. C.R.P.Hxs,1′?92,’ 2900
the at’ am wmpmmiaea has dacrwé tm suit in
GmS.§m’?flEf §§%. , the mafia}? has bee:r1 taken

in Banfiw Supmnw ilaufiz in Civi}; Appeal H.3′?’53[ 2002

IOURT OF K.£%E’NATA!(A HIGH KQRNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUIH1

$1.? §«<.:e,2§3'28;"' 20%} 32$ éha E-§e11'b1c S-ujggr-mne 'Sour:

hfla (":3 .'£:;;' :- '-

Q. Tim mfifiznfl baa WW’.

pafiaté; in 9ms.:mm;

mzsmififi-aratimn the arfiatj g,}g,aho
tha H-az*:iz:’§1e 1 Appeal] has
fimafi mm[.%%§ag,éfL ma R0,’? relates
maifiiéaixmigélity-afiikg: gr rm» judmmt cf tbs

Km 31;? xamagaxaam {Civil

fit: is & pure: qumfigzsn of law.

‘fiamrt hm giixnctad. tn hear Issue

fi”:§’.L'{ 135 I den mt find any error or

1

wider’ pamaeé the ‘trial Cczurt,

*_E;5z*9£m:;e, in my Efififiidflfifi viaw, there is an mmit in

gtitimn we ham § it is name to he diamisaad.

§éQ% § it is fiismisssaai,

% 9 Sd/-1
“£*’3i’».s_f — ” Judge