m Iuwwfiz W mmnmm Mmzfl umgzgr m-= KARNAYAKA HIGH COURT 0? KARNAYAKA mm-1 mum” mt mammm Hm; cmm {W MMAIAKA
ms: rem max Conn? :22? mmiwamm M BmGA2;:3§r_:««.,_T’-V–_A
.2:-:5!’-.’rs»*§: an. .5 ma :r3.*:.*2 my !§..;.*’E-333?: 2::-135;” “‘ ‘
2 BEFQRE 3
TEr$ HErI~¥’BLE rm.Jz:>’sT:cE7..:~:.If:A.TE:%.’;ii*::;…’ ‘
germ’: mwzrxmzv :»zc.11::3.2′ -QE 2’risA::a”‘;«r£«x :2
EE?%EEfi:
$MT.E,E¢UmA¥flTHI, *.T.A\ 1]; *j”_”,
i€’.z’5 REFEREE, A1583 Asmm’ -T38
m:m=::m*%:a;::.: saws». s»;~g-sR£v1t:I;.*z;’Es–, V
§.is=’.§., & ::z*2;*:§§..¢::.’:.;%:*3*r:;;s:?:’c3;z;.§_,1.«: j
z»3a.;§;§-«1, gr” *3r.”m;:»:§_’?.mB;;.
2-” $=:=.?-2:22, 1:’:-;a’,Ja.:#;;.*ajI§:~*.*a21′.V_:~aEse<V*–«r:*csa._;_ '
méaaasas – rfzé ' ' A
. ——– ~-."a … yswxwzaxsn
ésgr "sassy, AINGQATE. ;
?a.§§§ :
‘V1. *:*§afg_;jfaé:tgts2 :3?” Afimékam,
‘3E2’«f;’r:a.::=a=;~;;§s5f5z»;€§ :3:-* ::’r.”.::3§»-«mama man zmnuswav,
VRE??., §%_i¢s SECETAEY,
_ 3%§;.§E;i3.§EsI’E%S,”–ifiPzii§,?’;£a0F%E – 1.
2.. *§’a%*;%i’;””:a2«a4==:::*V;s”m1?oe:-331%,
ER§H%?fi’E&§RL$RE MEHREAQRRR ERLIKE,
Hfiflfiflfi fi3RELE,
u””, *$§aAafi2s*:.
A .”‘z-2-:3: _f:+;2z3£:;2*1vE mcszrmfin,
HRYEKB Efi£$RLQRE Mfifififififififik RRLIKE,
B%£T&RfiYfi§fiP§ER EGHE,
“”*s’E:..&amm §:’«.rz3m:»:.. fiaaaaasas — 64.
ma ;§§§E£}’E”I”i.?E E%2G3£¥EER,
E3? BEVESEQW, ERRfiA?AKE Safifi CEEARRHCE Efihflfl,
fifinfifi, R}SfiLERR.3?REET,
$fiE3§%§EEFfl§EM, Bfififififlfififi – 3%.
… R$EPQflBENTS
uflffi §’M%°@4′”§is'””Va Evfifififikfl 5.-r§’%l9%u#f&:%&wwm.wwLIv.o.9mm €{e’;:.97’f¢f’y’u”4uv:«”nr¢a.. 99:
§
%
E
fl
i
a
w
Wé
§
“%
-1′-
…….Wu warm rm-\nna.Mi.ma\r-I nmm mugaéufl KM” KAKNAYAKA HJGH CGUR? OF KARNATAKA H36?! COURT OF KARNATAKA HIGH COM??? 0? KARNATAKR
It
NJ
€334′ HR.M.§.? R, ASA rm: R.1,
EE«fi;§,?§?TEGGEBA, RflVfiCA?E far 2.? and £y3y *f
:?§?QE.Fi.Zs§3é3AE.3iJRF?.§, P.BV€3C33.’1’*E far R.-§_,,–‘§._
fitixkfi
=s*::::_g (grit mtitian is fiise»unb3§r ‘:a;:’t;.i¢:a.s
225 ané E2? 9: tha Constitutian;Q£_Inaia.prayiugaM
ta fiirect the re3pendenta._not”.tc deduct” any
rayslty Erma the patitianar{§,xunfiing.@ili$;”afia
ta diraet thg raspnmdents tfi;refund*the’r¢yalty
smaufit if tha rayaity is alraa§y.c&llactaé, etc.
?§ia writ Petitish5¢¢m;n§fcfiF£arzgreliminary
haariag this day, tbs Ewart gada aha fiallawing:
The §e€gt§§;飒%§%kifi§ a fiirecticn t¢ the
re$p¢n§éfit$ né; §é $$§fi¢t’&ny rwyalty Exam the
gatitianérfa_:un$i@g h§1Ia, and to direct the
zaayfimdants €fi’z®f£m& the rcyalty amnunt if
=E£§£’V”fi§$§E€y_ i$HH«already “”” callected, has
§£aéa$£éi”fih¢f§fi3tanr Writ fletition.
3; TE; getitianar claiming that aha is a
m §i£$§*Z§ $¢ntractor {Civil} and executing the
‘-..%__’::sT3¢:n'{§ra&t mark uzzdar the raaptmdents 2 ta -3
vV”aA $xé$uting werk mf ¢¢v$ring canfirete frwm
& filiagaafixa Tami ta Kain Raafi undex saaand and
tkizfi rgapgnfianta and alaa conatzuation cf
eight hauses at K.E.Byada:aha1li, Jayamahal
flw Emmy %”§”3§§~% Wfifiwiqwflfivfifi fifl ififlfifl fifififi Wfififiwiwéfiwfi gm mrmm wmma mawmmmm an Manna mama wxswaweamwsz ..A#Wa an
§
§
§
§
§
$3
9%
urn! yuan: ur :\Hzu\IH!Hi\A z-Hum KQQJFQT OF KARNATAKA HIGH CQUR? OF KARNATAKA HIGH COURT OF KARNA’f’AKfi HEGH COURT 0%’ KARNATAKH
ll
£33
aypzfipriate Brae: in aceardance with 1§w”
an&.dia§aae sf axpeflitisusly.
fizflaxeé aaaaréingly. _.m-
Learned Aflditianal Emverfim&fi§”Rd§a§afie i${i
§armittea ta 5119 Mama wf Q gaatangs §fi $§ha1f
afi fixat zgsyanfient wi:hin,$%¢_waek§{AM. ‘
Ez.K.fi.§utta G§Q§fi;’\;%§r§é§R@SQunael is
paxmittafi ta _:i;e 3?ar§z§t§. §n{ 3§ha1£ of
r%5§%nflant$52 a$%L§’%i§giflwfifi@’$%;$a.
%r’$4Ka§a§afi¢g§fi{ n ie%%n£d Ccunael 15
§armitt%§ fig éfiléifiakaéfitfi fin behalf at feuxth
r35§anfienfi*w;th§$ E%§Vggéks.
Sd/’1
Judge
¥K3§§%6;1 .2s§s.
$3 W§3W¥WM.%WW MN’? Efififiw mmsm wmwuwmukum mm nan:-m–a lam.-mm: n..nu\.aan..un unmuu .4… .