XVIVNHVX :JO 1.31103 H91]-I V””‘”‘
2-!’
T313 REE. $333 Ulmfifi SESTIGR 3% Q? cm
AG£&B9’3T “1”HE wnfimm Mm WQREEH ‘._3’§;TE1’:}
1§.§1.S2flG5 Rassm m R.A.3§IQ.L31i2{Ii0Q my *:*HE§§*%1:£E”<)F
wfi CI'ié'H.« 511332 {SEEN} & fifi§L.C.J.§E.;"'£LR?&.$§Z_RE,
mfismgsms "#32 mm; mm
mmmm mm EEEREE msmm 3.9.2:£'t;Q2f~'VV.Pas;3EB
0,3..K9.%43f1§§':r' me: my EK.£__~~:_':3? '3.'E§Ev £I}£'3Lé,.__;'}E¥'XL'
mmg mzmz} gawa, Aasfimazga.
mm Rag mama mt FQR’–fiJi}h§Ia$I§i}I{ D’a.?2*;%V»
mg: mm? EELWEEEE TI+iE”‘E’fQLLQ’§fl’IG: A
J12: E «:3 NE”..
…._………e..n…..w…………..q ,9…
‘I’h1′.3 gacmrtfi agams’ t the
Q.S..I*§<;.4~«§;" .':.§i§;§1'V'fiu&gc EJ223213 and
am? axfi decrraa ama
1a.z:,24:3a$%g~§s m%:%Aégfg§§§g§;2a::a,z31;2c3:32 by me Civil
a§udg::;'§$3:,fln:..} m:_£ & C.;.¥.§v*I at fimfimm; fiactfiizzg
far swmfif c writs' mam cf an
_
'I-éwciiazzfi are firm dafenéagxfi aw ths
% :3 $213 gzeiainifi" '%e'§'::sr::: the ma: cam, In gm
ffli'
me; $13 313% are mfamfi to,
173.3 pm' {Emir stanza bsfare tha i:ria§ fisurfi,
uuuml yr nmmwninfln mfifl €01.75'! KARNATAKA F-HGH CQURT OF KARNAYAKA H161'-I COURT OF KARNATAKA HJGH COURT OF KARNAYAKA HIGH COW
,«~w"'"'"
M
33 E: im tha cam afiha §§a2’ni:§fi”‘€hat ma £;{.§z 1%9
the defefiamts mzetzutfi an ni of sflieg’
entire sale mmifierafian Er; sf
agrmmrmi. mf mica’ af the
scwéufis ympatgrb dmmnds
am: as. j k*§&;%:19g?-mm, the
d%danm sale dated in
fiveur Lfgf mt: mshcr aitsrzaatéw.
yiafixtifi’ . far daczreé 5:’ spewfiz:
% fig 1: injszncztinn.
__ mtamd appearazdm befara ma Tris}
 atamment 1r1$er’ $313
& % gm tagamm am pzainaia’ 13 mam w umszaaaian and
mt in pasgesaiam fif tlna aakzzedzfie preflty
fizmziian $3′ agmmaat af said.
4. $21 2% mag afficim fiieflifl, firs aww Qmzrt
frafl thc faiiawizg ifiazmfi:
an/’K’»
0*”
af the fiairztifi’ sagraeim $9 331} th& _ :_
property far a sake am:a:§mifl3r§atix}{:;z*;§:::f’ };¢$ ”
éaté sf agrmmeszt as? $3,152; $3′ ;g§§’13aMit1tifi§*”‘}iw§.g%§’_v
H COUIE
3.. Wlzfifimr aha pfiainfifi pram £1513: dsfizfieased
Rangaswam fafimr cf dsafenfiantufitggg 
and husband Qf ééfentiant z§¢f:%LjL11%;»a:é:::«:;:4;%di
$123: f3fi”$p=E1″ij,” f§}f_Ra.5,’£Zfi’};–~? A’
2. Whefiaer ;_i.;%:1r: éhat thc
éazamaefi af &
a;nd;:’;§ -§6fé:flfi8;.,I1t~ 1 has
agfiment an
——– A’ sf am’: prtfipcrty fara-
aag pram aim the
signmi as wimma ta
ms? gala &1:.Q’.§. EQSQ’?
:-sijh é
.« j – §é’h¢tEmr ” .i;:§1a piazixxtifi’ premm ting: tha
€33″ KARNATAM H36!-i COURT OF KARNAYAKA HIGH COURT OF KARNATAKA §-IIGH COURT OF KARNATAKA HIG
R
gm?-z E5.§,%f- an
‘j::i.’:’-;:€”‘;>_,f’;?.’.fffL§$8 as an gammy: manay uzyfiar suit
1 LL ” sf aaie’?
. –wv» .— mm.-mun-1uru’u-t rzuun MVUKI
;v”‘
5?’
mt V
….,..,,…A.i_. nmnmaamfin mum wan or KARNATAKA man cauzmr xAmA’rAa<A Hes:-1 coma' or xAmAwm mm-g com;
fifhathar éhsa piairiifi' furtlmr pram ti-mt tlm
& fiarwawam ma}: R5313
§.§.1§8§ Sfiibfififillfiilt smii ?
marker am 3:21′: £3 * * T T 7
Ema parfgmsd §£”‘§§’%._$ Qékyaya “5h’?m:¢1Aviieaad§r and
Tn 3.» ” Hf {E13 ccntract,
*av§’}?_i’§iE’;: _a.reE;{ 33% hftf?
~ . f§3′?flé’.’$:% gt
g Q-Burt plaintifi” mmlm
witmsm as P§~2 ta 4 and.
gsét ts: 31:1 3% aafenaams ma’ mm.’ ed
{:#§$ E¥e*.l. ‘Fifi ‘wiai Cczurt an appramkfisn af’
ma}; armi fiammcntary as-azfienm hsid tlmt
‘ H N K fine. awemsatafi fig ag%ma3:1t sf sales ix: favzmr
piaintfi and aha Was: gm: in pesawaizjn 6:’ ma
prapeaerty in mrt garfarmm :3? the .-
af ale, ‘me uial iiemfi fur%r 113$ amt the ssasii af tha
pIafn’1fi.’Eiswu5§2ir1§h1m;em1&a§$’wa3aIwaya.raadyar1d
&……,»”~”
mmmmunnu mun uUufq1′- KARNATAKA HiC-OH CGURT OF KARRNATAKA HIGH €OURT OF l(AfiNATAKA HIGH COURT OF KARNATAKA FIIGH C
om
urns
willém ta gcrferm her mm sf’ ecmztraet mfi dacgwfi 3113
mix mm yiaintifi’.
‘(ha Cififfififiafltfi filafi. an
the fiie nf thaa Lower fippa3.3%t;€:<?;£a£§}§:*: L'
'kg ha dkmmiaama aefida §gdg§mz::Fa§gaaes%%1%§~";.1:.2<3a5,
the E-Eamm, this
sexmonfi appe.a.;1_, '
:22 ms appaimsa fimzy
wnmffxfisy agmment sf' sank was
&atfl agamment was damci
gas fiieé in fiw yaar 1.%'?5, 'E"hua,,
V. iigiay ymm am an the gramné at" &e}a3.=*
X gmzyg m mm was a.:Bm?me& by min. fizz:
1:; gm rmmd tlm ma; mm flamed
imam Egg miafixg ism gm qumfinfi 5:" mm' "tafiazx. E1: is
" dimpum that fine éarfier agwmmi éatzad
cam €253 in azwfimr
99.19%. In iwzék iha agrmmarzta, rm tims 3 tiGfl is
facfi fer flu @§fi Q' agmment sf s Farther
{d;\v\r'N'"
. = by gm _§ud%nt nrf .
aftba
mafia” Ehm twé a 11m sf’ sake, piaixxzifi }1§’a7:a; paid
entire sale wnsidarafisn arfi she was pm: 
£11 mrt }fifi$ sf tbs
Caurm wkw mfiicafi the jzifiie i
mofith sf Janumy 299?, gang
manta aha mks: éafi §nV%%9,§f.?w9? the
plafizfifl’ gm: ifi3’i.”££5fl’ upon 1:213
dfidanm in Afixmufis, ma. In the
facts ami ‘(hurts bekaw am
§us.aZ°ia& the phmfi’ is met
the cams mow 2’3 in
aow1:*d:.«3.11x:e” fir: nut find any
ta 3&3 mama’
it im mnizezidecl that m
 mm 1a placaé :33 Ififl ta ahaw that
3 was En pwsmaisn am anjeymwt cf film
prawrty iri gxari §fn sf fins !:.
. mic.’ Bath thva Camis beiaw an mamfifi mmsidfiafiou
;s:3;:’z-s-=:~.:i t mfmla éiatafi 295333.938 md 9.9. 1%?
mfiwwl ‘aim fact flu: tfiarc: is an amfit fix thc
aimmfi af 32.3% 3§mfl§}*irg fixes: p§asin%° waa put in
d_;.f””M
COURT OF KAENA”E’Ai(A I-HG!-i %&RNATAKA HIGH COURT’ OF KARNMFAKA l-HGH COURT 0!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COUE
pesssasiazz sf sctimizzie pwparty in mrt wfemmgw af
fix nt af gale. Sirme plaifitifi’ ia
 t hsidaz”, is: ?$ mi: ycasikk 13$
her mam 1’21 ‘tim E
bamuse, piaintifi’ 113% 21:32: pafi J
hné, if. gamma’. be said timt SEE’-Vwaayh ntrfé $371 at? V
the achaatluie lam. .’§?;§ i:s’ax_v::$””‘::§:é»}<:$'2.2¥3§i:1i€§:1m gag,
:2? gm aam 26:?.19sé astabliahes
211% fact poaaassémn and
enjaymsrfiz it: part @'&rmaw
0'? rm aha was of Thia
both the Courts beiuw
~ fimt the p was in
. eff tI1sw§&1aduIa pragerty an €313 fiaia af fihng'
' ~~ V Beth. th: Courts baiew an appraecziaticen af the
A "i evifiemza an rfiré have m::mm.rz'm1t1y held tirmt
V' haw gxmuteé agmment sf aaia aawptitg
entzire tsaia aamidarafimn mg gut tiw §§ai1'1fifi' in
pesaaafiiafi sf schsfiuia p:~amE@ in wrt mrfcxrwxm cf
agmmmt afmiez Téfi fimfiing cs? kt}: the Enmfiémiaw
fw"
HIGH COURT OF KARNATAKA HIGH COURTOF KMNATAKA HEGH COM
warn
‘””””‘”””‘””‘ “W” ‘W-“~’M-A W” Mum:-zmnn HIGH COUKY OF KARNATAKA
h supwmfi by evieiszwa an rmrd anti the aax::§r::_& in
amrdmm mm faw. : éa mt find $213? gggafzghze
greanfi Ea ixztsrfera with fix: fmdirzg af’
mm, fa my umzzafierafi v1ew’ x
at” Eaw wfiil mm: £3 ‘Wm fegéagvfirgé VV 1’
shave, the apfii £5 ‘