l5)fl)fl -y'
.2 ..n....r...-mm unan uuuau Ur RAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH COUR1
E }'fi€}I'£ QQIRT GF K.fiRI'Ifi'I'AK£'L AT
mama mg 13m 23m my ma' _
BEFGRQ:
'I"I~E Hazmm mm. A
BE-"§'WE-E153 :
Smtfifiarzdramma,
meda%auE'?Q5rwrs, 5
Wi ca Ema " " }
Rmiciigug at 39.31] IA, V
§9*hmma.,§ISta;ge,__ _ %
K%e1.1i
'
{By 32%
my; ,m.sam§nmmiah;
" * late " 'Munismamppa,
R;&ei;1iz3g'a:.;3x5g.125, Wat afv1'1@
'
Kenégjeri 'Tawn,
«
% smmximpa;
_ «. 'magiafisjsa law Eaflu Mumifihamagpa,
"- at 33,123.. Wat. afvilma
* -R;=s=é=i&;~ V g
' "« E{a::ageri Satefiifbe Town,
~ ~ B 1£31I"&-5% 06$.
3,$::°i $e§p ppa,
Immea rm.9a.c32
ii"'-EATAKA §-H65-I COUW
HIGH COURT OF KARfiA'l'AKA 5-IGH COURT OF
-- . _. f j; ' ~ 3'
« ' E§a@1.5s;i._m*ze Dfimizsymant Es . "
'E';§E29§%.:§=:§a3mh fiaad,
?w% Wat,
= B§._3'_§aEm3"&-;'5~@ €323.
vwxwnl MW" mmmmmimnfl NIWH LQJWW3 §JF.,K&KNA¥A§§A
magfizg V Rwpoaéenm 1 t?¢--.,3
$5 5»
Rmiéizag at V ha&
Kfiari fiaiefiifie Tawn,
Bwgfilafwfi iflfisfi.
E,§3%m:@r
.
mjazg, 5»? :2: 33:35 Bafldfi §.§mnis}mfizappa, ‘
Eagidizg at ma%’?Qf 5?’; *
Wm: a::§°v1?D%ea- ”
Ragga Q-;§gV]_$_g I ‘ 3 F V V
§«i’az%m=~:’: fiamfiita Tam —
5
:-
— I
wf a ‘
Psgfli; 2%E&aru:§.V;E»;£wY$am;”.’ % %
Efiiéizrtzg at A’
was: V
‘V ‘Rt§a§;vfi%s”‘&=Eg;g¢r§h£}§i; “”” ” “
Tam A " Qfianfiéhma,
Em;.’$%fi&:”at~5.”:27′ agrxfij
@;;*§% Fatima $5 filafi uxéfi fiafifl 226 am
122? the flamfimfisn sf Iaéia with 3 pmjrmt m quash
I§{u.a§s§am§pa, daéetad T ‘v£ti§”..,.
Cant: _
= _ T @ %
-. ?_A. f ._…-..–…m..–. “nan uvunl ur HAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUII
317.3 azafiaz damé 28.33% passw. W the I-ic:n’b1q_ City
Qészéji. ;..”§’;2§g$§ m {CG}-I-I7} vat:
52¢;
33%.
the Cisxxri. mafia tha foilowitm:-
The arfier aam 2a.3.:zms
mm aatiixzg aama its awn :j5.%1.2oo3 and
gmmixg mfimser appficzation
‘ kg: to earns on
mmré in the Camrt helm:
3 the peu’tis:1<.=.r is that on
saelcim tr: mzne on rmrd as
promeding pfim befsre the Court
b;efiiai;§?'Vir§rE.;5;'i§.fEh§;32$/Qfilifiit was gamed and mum
at-dm, that said arderr has been min!
A mm sa again pmtad far being Ina:-d an the
.._'"".?a.§;',:fismt;is:1, '% cnntwéan ef the warm Counsel for
V V paaiéiiazzer is thai the Cazxrt baa nz: suchjurisdictioxz
2:2 rgwafi its carfiw ardm' and peat tha matm far hearing
an fig EA, w§3@ was ahi dTmpasam3. of.
J%
'9s§§rii ?stit§m mufim on far erdegffi
l\I'Il\l'l'\ll'\I\l"\ IIIWSI 'hu\l$Rsl V! I'\nl'\l\|'flIl'Il\J'\ Il|\7I| Va-fYIll\R €I ?l\l"|l\RVl'Ilf'||\.l*'& WEEK?!' Wahlhiflkfl 'ail I"M"'\I\E'l'\l.l"'IK\J\ I'II\3'I'I \uI\IIJl\I
lIJI\I
\Il' l\l"\l\IfiJ"I%fl'%F\l'| I'3l\7II \uI\l'MF!\I
3, Raw fimré the learned Gamma] for the
afi $1: }.mr*:.:_sa§ {sf the mamriak mm id, I find
agar': ma mmmmd a mmke on
Emiiicizxg am ahjectiuxw am in
m'33s.in3£.a'£{ rzfipanfimf. no .4 hmcén. ._
'Efi fimi it was the 'V V
D£.1.%§s:e§:.kmI1t Auzm:-ity,,_ me gubmiized rm
§b§}€$%'i:ia':a'§f.'1 'Eur mt the
e%.aim.§§%t.. 211;":-;e:i«§fL:V;'s,11::§:' the ends of
juawlza czaxxnzzlitbed,
ma an 28.3.2008 as
pom; the mattm finr
mm? _mfi1E"&'.i'5,r;2If'1 bh and fair
ttgi" «V partim. Ewan though Counsel
mi x-gm' in mnmaangxmt m::h1ncaEy' ,
V {.'$%.3a.#f'i; fiat rmfi its owxii ardar, I @1131: fim any
% fi::::"'§3;'Ei_§uafim fiarxe ms flleparfim, muchm to the
simxxt, as what :3 mght as be dazna is
am-m aha mismam rm mg map: in. 1: 3 not in
" — 2,: fimt tha ¢ t had not mm his no zrlzjection
by fitae appéicmfinzm E1; Ea aka mt in flispuxe that
$7
7': …-…..n..-mu allwn I…-vulu ur KAKNAIRKA HIGH COURT OF KARNATAKA H1694 COURT OF KARNATAKA HIGH COUR'!
firm aimnuam Essa in fact fim ha objaetiom
appfiucaafimn arnfi t was the Court: wlfich made a
in gwsraréim thatthe clamnt had 39 obkcfiréfiéx
the a§'§:1im'?.:3um,. In mm & L
mi 2a&::§;2::*:e:t:s mm 1»
the pmizim £3 ammw? k %
mm? gmg afi'-zzrréfair am: in both
iihé parfiw afresh
ran ma ififir I
sal-
Iudge
ax’