High Court Karnataka High Court

Smt Sarvamangala W/O Late C … vs Chandrashekar (Guruswamy) on 20 March, 2008

Karnataka High Court
Smt Sarvamangala W/O Late C … vs Chandrashekar (Guruswamy) on 20 March, 2008
Author: V.Jagannathan
IN THE HIGH comm' OF KARNATAKA AT BANGALORE
DATED mm TI-IE sum my car MARCH 2003 H 

BEFORE

onnnm-.-..--.--..._...--

1 am' S2%»RVA!uIANG.fil._& mo LAT:-m. MALLESH
AGE-D 93m': 5:; *v:_r2¢..@;12$%%      
R3'A'T H~:n.71, HcaJsma3Ha:3ARD..%LT*  

     

{$3. ..I~"..Fr"... 3 16* v1»;~:§'1«r._1£-- -13 - y
1 £3 I-A Sal' -'V-n"1"%v:'_x""-3H'?-'W'§'1-l¢'PJ<l-|'H3In'~.-infill  5 

96%?»  'm-'\*I.'I-I 

 _.;-,...;...g

_  
 _ RMJT I*IL'_'?.,33'?, 3RD i?.R0$S
%  "V4IJm":&1'EKi":AR HAGAR


 RESPONDENT

  was-j::RL.A man U;s.37a(-+1 0R.P.C. TO :93?
*%%-m:.1mE "rm mxm-mum DRDE-R 1::rr.2s.1o.us mssmn 1:»:

 H . v '1' I 4 I
'1u"§.{"4JI'Q*.a.§?r'§.:...a'"m; U3 I3}vfl33.:'H ' Q? T35 'CGPv{.PL.;5'uTET FQR

 {I#I::'«%ti;'=-;m::sE.r;tIJ'r1c:1~I BY -1113 xx ADDL. an JUDGE &
 AC.MM.,, Emma. %

TI-H13 {ZiRL.A. CUMIIIG FUR !§D1\rflSSIC)I!T 'THIS DAY,

'4 "i"""' "LA.a-a."""..'fi}s;'"'i' i"fiELI'v'ERE THE FOLL-4"""Jv";?€G:



* 

TIM appallant im agg1’iwe.d by the

coxzwlairlt filed and 1:115: mason for file

dhnzfiasing that osrmplaint is that m’ V

%.lfl.T?.Qfl5 and alw t.1′””–*r’-=- In H

lvruvsn-a uwou.-r

oomwlaixmnfit Ti-ienoe, appaai. J ‘

Raddy 3’5*;:».r” tlm iitfiy reaaan for
the 1:ri.a”fl Euuzft’ on account of
awpa and as there was no
The rmaon

;.-___ –M _._: _[.;.:_. Q. .._ 1;. ‘”.=…: .. .. .. .. ………….
mr_i}”‘.. u-mxd ~..gu1.m’ _:=’._usq_e.-auxd ‘to bus” is t in CuI..u.mu1

” tlfi “‘-mmgalainant. wmngly touk the date as

as such, nun-rep:-ese11’tiI1g flu

1fl.2(305 is. thmrefox-c». for tha baonafide.

‘-.,.i.J,t,::_I1t:e~~ l’.L|I;’ the paw

IL’.

1113 1f;:;t1_:_:1;:I.g1 gp {gr

_l……. ….I.

t:zi1n@iépinax1t.t}1aa triad {hurt anti let mist the cofI1″nau:an’ ‘ 1;

juraticaa acmnrdixlg m law, partictularly, when the

. .’;:-.aa¢ mwfing lame.-n mgiatered umle1′ Secti-can 138 :31′ the 11.1.

Act mgafixwm: tllm: xwaamgxomdxantj amused.

L

—,–» A—“–..–.. ,.._.l’ 1…..- _’ up;-u-no-m: pg-u-u

3.. 15.1. WWW 1 tilt: Lfil.1:’.~l3%l..lI’3. l3II.l.1fi.fl..1..|l.|.DB.ll-l|.I..l %€a;,_.._”uL’u’n’.’-%

unlgr rmmn. leading to dfmmiasal zaf the mmpiainii

mt talr.:ir1g amps by the mznplainant, I am of ”

that thus: nu.-a1t1t.r.==r mum.-irtzs remand ‘i:h1:_ V’

ham to he iaiwaeti fcrr A ‘

:15
ii
if

i1n.yra.:agr1a:::1 t:nr’r;1¢=r’ {Eff IEVI-gt:-‘»’-‘-‘fl ~Bi.l2i.1& tiifi
matter disposal from
the $1tag;n:¢.-.. i’~§;*:~e’:;;:’: onwarda. Tim
Fda..50D_j- which hall be

‘ 1’13-manci :11′ the case, the trial Court

ahafi} jifiwcu ..f1:stmaaar5=’ mseamztma to tenants dfimpasal of

‘i:.1f;g.=.: V-the earliuam. aftcer affm’st:li.ng both sides, the

flfiiflflrfflxmlity m p.””:::a fiiidanae.


3d/1

W' Iudgé

,    £151:  W