High Court Karnataka High Court

Smt Vishalakshi vs Smt Devaki on 8 July, 2008

Karnataka High Court
Smt Vishalakshi vs Smt Devaki on 8 July, 2008
Author: V.Jagannathan


– . anvil”.

. ……-. . Cguns vr mmwnrmm HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HG!-“I COURT OF KARNATAKA HIGH <

B? TEE I-EQH COURT C3? K&.flATAi{A AT' BAH

mmn tam $32 my 317* my 269?' if ' CC

EEFfiRE'O,C

33$ E-1flH"BLE r.m..m3'r:r§E vqgamiififfléign :1

giagwgg ssctczm H_C#..i'3fia'.f.2Q§;;§
Eg:';'9ifR.§IaE: C' V
:5 sm:.v1sha3a}a;1;:; wife" 1%,
Agfi52$3$yCOCO~ «_ -J
2,1 Smtsfiflafi
* C

3.,

4″. Sfi§M£.l:|it!{“~V 9°’-I ,_ V ‘V

_____

‘ In *1 are thcsfildrexmf
Rysidems; Past,
I$§u&ig’ez’¢«*town as goat,
1*a€:.1fi.igf€.+’a’¢ taluk-5′?’72GI. .. .APPELLA1’I’E’S

_’ ‘O Raqfiflv}
., 2 .. Sm2r, 1t-.iw/a Keahmmnfiaizg

figed 82 years,

Rm Hand poet.

vifiage & post,
taluk-5′?72fi1.

|3fl\f\”‘I l1£\ll I Lnan_un….. .-…

_,,,._ …….AAA..i_…V_.:….. \lI’ ……..m..w. mun wax: or mxmamcn HIGH COURT or KARNATAKA HIGH COHRT or KARNATAKA men i

but

2″, S::1t.Saras*;vat}fi@ Sarasu,
W; :2 Cihefiagpaan,
Agar! 5% yeam,
R3 9 ‘ at & Past,

Kazala Smte–6%1C}1.

tr’ . is 5 i9

3. Smtfifieena win Ravfitiran
Agzmd $4 yaam. __
Rim ami at & peak,
K4e3:.ala statue-E:8t5l£3}.g__ ._

Jr’

in $:$.t.’§f:a§t§Ea§a’w§z:Ivi11f;i$_a’11rk2; : ”

Egg _
IV§:,s.~&ig3mF§:as;?_t_, tq;=–‘§?’72*’_}1;–V’

Eu S31iWt_fi=i$ .1éi*?%=”5:.~ £31.’;

agai $2? %
Rjéai filitflbenmwia, _ V’
Muriigz-:=;m Pczfiti Ft:t1.–5″?’§’2G1.

Knmhavan. flair,

A am
§:z:g’?m%a§t_,.. ‘EL%§1~’_j;?axm Smm.

.f:,sm:.w_an;u2a wga pmbhazma,

é1″”3mm,

“:L:§_.;§;;?&mb1c, Kuérmzzlm post,
aguaigam ta1uk«5′?’3’§{31.

. ..RES1″£}NI3EH’I”S

R.S..t’§..is fluent! undfir Sectissn 1% cf the C.P.C.

pxayiztrg aga%mt the judgment and decreze

dawéT.é.E€}.2%C3G’? pamcd £11 R.A.%¥e::z,I4}’% an that El-:2 cf
the C-Efirii ».§3.1dgfiSr.En}, Chflzfialur, the

a-nun v..uuxu ur svuumunlnna HIUI1 U?’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

aypesé ainjzi m the judit and

§3.1:2»s:%§ mm in G.SgNc2,9fi;QQ em. the film:

fi&dlI.2′;i’@’i§dufige {Jr.I{}1’1} easam, Mudigere, ”

Rafiufi. an %3” .

3:32.11′: ::;§&1.ive’rvad the fclbwirxggi

3 %::}4§:s_a§+_ E

Hearé 11$
2″ figek -3 tn: 1:: fax the: trial
amsxrt gg’:4锣he.: 11%;,’ mil En question

ms mgmm% i%£zzc’m at’ the: mum babw, by

nwhimix. LEE respanfiam ma. I[pIIa1I12;” 1§’ for

pcpswsaion cam ta ha dmrwfi

tbeaaid

‘ ‘ ‘ ju§g@§§zg,~

am fm aw are ta «am efiect that am
_ T _’ fikxi ea suit in quaaaisn by eantsmfng that film
_ Etwézirxg the W55 3%’ 995 Kmhavan flair afi tlm

an&m3m 2m”7meem%_it1adm lffifiiahamixitim

wit pmmrty and thy: basis far tk saié auit of tm

%

»J

£3 fimi: {ha suit pmgergr was:

hursbaarnd w§ {ha p La; Blwhavan

Gévsemmm. am after his dmmg __:he *

mutafteé m 33% xmmae Sf QhaIsdrav:’*.’E§;§;%i1*~,:


12*'-' fifimdant and  

 

'  'figs  fiéirg tm

I    E')   

 

lfiata was» rtzkmngeé ‘ dafmdant am
as aui-:::h:; the in the suit
pr{:§@::'”$é&3 pmp-artim were

flair, am am miner

haaég ti1$–._;1§_efm1d:g ha stanci that tha suit

pmperfgr caf {Zhandra

has an @112 whatsammr

m the: 311% ifims.

. ” ‘féfin the said stazzé taiwn by the renpecum”

. tkié trial mart fzamfi wrfaifi issuw which am

ta éeaéde the w y bet%rz the parnm

H-an! VJ!’ AMKEVHIHBH TIHJI1 KJJIJKI U3′ KAKNAIAKA HIGH C

T taking’ J nest: 9:’ tbs: axrifiaanea an rarmtd, ‘rim trial

afapirxad fliat tiw phxlfiifi hag made 3313: a mans for

I IIl’IIIII-l”\la”‘II\l”| ll

dsmgm mam passai in her fawn: and aawrdkfi, tha
gait :_+:.§” the plaixfi wag akwfi by declazfm that ‘Em

fl?

ruur: LUBE! ur RAKNAJAIKA HIGH Of’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA I*’E!CiH C

3% the defenéam 2 ta ‘E’ are arxxitlad ta
5&1? in all the suit ‘ The hwer .
mart m t§e aaifi viaw taimn –

“: §§w appwi;

me aamm hmgie mme.. i;iF.

aywxéfi.

Eiwva fifi Af ‘ fa–F;am. Emrrfi
Qtrrumei far’ gt af

the Eearfi Cmmwl fir

Tm ——– suffi imma belonged m

A i5V.::fi%§: to aiww that me suit pmwam
Kwhavan %€a.ir, the husband of thm 1%
% 5 in this mm, m inane was aka fimaa by

%% aim zxmfi am: zhmfm ms findings sf mg mm-as

mm am gm ms: gm ‘mam the pmpmmim gr

Kmhamn Hair are aexwenwtzs. mtzd againat the evifiengae

«S?/.

by that mmunm

kughafi cf the 1% apmllant ansfi;

-nun um: In-1-:-III:-1

. nu. . vr nnluw-\IHI\H mun \..UUKI Ur KAKNATAKA HIGH COURT C!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH (

an zatsaré, Thmefere ..__ is saughi fé?

d agfil.

*3»? E-fiavam” @ard tn zha ls’u.?m$_ ‘£5;
haw msafiafly &1;% the: rfifliixs L
balsa: £312 aecmim the suit the ‘V

mbaxassim %& made h:,r gm the
wit mm the sf Chaxzrira
Nair, gm hamin, me
fl€£€#§f the fziai mart
by :2. gm claar finm the
mmn been mauma by tag

pEai;;;§.%fi” zine damth arf Kmhauan Nah”, ma

ggamumxaa in the mm {sf Qiaandxa Mn» azfl

Lb Exa.?$, Pé arid P5. {fat ail thc suit
.k ta shanam am, mzusiueg» mm

‘ far muzatign hem afimmud in the mm ef
A Haér {naming aw awn uf ha father mmm

VT “§%m”e.-ibra ‘mvtfl thus muffs had rm dfilzi e E3! in

% £ a’: the mmamaan that the suit irma. bekmw

fix: Ewiiaaeaa Hair am 11:31′: that Eha Chmlciran Nair being
t}1e&1émt§sanafi1r:efamSl3«*:mm§x1tc:§3imtu:’e7mt&

3::

3:1.

. nu. . wvvnx ur nnmwunumn nlurl Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

2″ 3;.7é5 r%2’és and féllewifig Efia» dwfia, flan:

zczwngefi imn the mm :31? the 13*» .

afiwaea ‘hm

tifaai’. §%$ s%.:a§.’£ itamg am the jcixzt

ii? anti as fit-1g}?1§ “jt..11§:

def 2 in ‘Z? suit
items. Mamet be law arr sax: it be
MM tE1a%_ the beiaw Em

1 cm ncsxt fmd any
mm ia fi*ai.’:..’£ far this Qmuitt ‘be:

fimsrismrrezzt wdirm aaf facts, .33 I am

the View takm by me warm mm, Na
qigasuaa sf law s..risee2-3 far mmiammaon ané

V Vv . fitarmds dfimimsefi.

Sd/’Vi.

Eufigfi