High Court Karnataka High Court

Sri B Srinivasamurthy vs Smt M J Seethalakshmi on 10 September, 2008

Karnataka High Court
Sri B Srinivasamurthy vs Smt M J Seethalakshmi on 10 September, 2008
Author: Dr.K.Bhakthavatsala


” uvnr Iuvunl SJ!’ !\r’|llI”u-HI-\l\I’\ F1lL7l’!.L§}UKi U?’ KAKNAIAKA EIGH

as: 21% mag cam: GE KARNAEAKA AT BANGAL.€.’¥i§E_

msrm mix ‘mg 19?” ms; <2»? SEPTE'vIBER_ %(gg; ..: i

fiflfflfifl:

rm m2~m§..E Br. 31: sma K.BL£A1¢%T2;A.€;’;§Ts;as.gz:% § % %*

mg? mznnaw NGJ 144.54%
sgwgwt ;

1aSx:r:iE.Sx?§£:!s*%mthy, ._ ” V
$523: xx: .a;..*»£mkmbhas3.21 sexy _ ‘ i
Wéflfififiififi 959 ” 7

agaéésrmi ‘F8 ”

gggw    '

Mulbgal  A' ,3 .
   

2% s~m:.1§.s§mmkk %¥a,%  °  

335%} 

zgazé a7§..::i?m:.;§€} 35%, ‘

‘»?”‘i§a*i:_3i&fi!$:’@*¢al ” _j ..

mxmma: Ts€}W?»;,,..  %

  Kala    PETTTIONERS
%   Aévom)
%  
  Sm£;«§;i§ 3:  ~

am 2% 2«é.}«3′.Jaywm1ms}i” Sefiy,

7 3 my

ageé 3§£If$§, $3 ywfi,
Reszidfmg @ n@.958,.

Efifiaiefifizwmmlya,

nu—-no -ruruu-u – “vi: wvvnl VII” l\l*1l\lI1’1ll”\I\l”| f”lE\3F¥. In-\J|JfiI IJI” l\l’IKE’Il’\II’\I\f\ l’II\3I’1 LJJEIKI ‘J?’ NHKIVAIHKA Hi’??? K-‘JIJKI

Efzlulbgal Tam

Kala gémzz. REwQ2en52~z:%%%f%y%y%j%% %

($3? 2: #33:-

fifififiih

was Pcmma 13 mm 2:25 _

£315 Csmufitufian 9%’ India with 2 pz5a3=._gr tea wed ‘
1§a?£§fl@3 maée hy ihe Civfi J3§3E=–;:S”<»"fI1i'I3I' Bivisiexij Mulliagal
§§ iliififiéifiifl"? { ~F) at file caffh; said} Cami
$35115" ' akgéhe ML fieé md

'a wax Pgauim: this
§.E}f_.t§§fi Sam 1 .V

'£322: Lana%;2%kkm a.s-1~m3;1997 an tha
fin s;:f"5;§%s2 gm; % j j ;'$yg::;aa;gan3 Mamagat are befere this

"Q-a§..§"2sV.'3§'g€i§a.;t§3?i; ihg 1§*.'?.2§08 rejefllg the gpficfiion

:i."i{.IIIRu1e gm. osffiede ofcivil Prowdzzre at

% my dmé 19J.?.2fifiS mgccmag rm-. mama
r mm 151 at cm af cm}. magma ta mcall
;%'1'§5%.1 is; 3 far fwtfaer cms~exm'n5t5an 3 *F;

A {£1 Ta: agmsh $32 mm dm 243.2998 Iejectim the applitmhn

ffirré Uféflfi firm vm Rule M. af Cad: of Civil Pmccmrc

mmjhg is pmduw dcacnmaants a Anngmc-'F;

L/%

Kw, Advcrcas four V'

nu: s uvvnl vr nnnnnu-\I\H filurl \.UUKI U!' RAKNAIAKA HIGH {..'()UK¥' U!' KARNATAKA HIGH COURT

{£3 22;: =uq1m§%:t§w erdsr am 24:::3cm mgecm the

gm 'mafia: man 35: «:1:-f code sf cm: _

ta rczzwpm :11: mm aid addngza» u "~

a $3 An%«§;

{E} “E9 @mh the 13%: am 31J?.V2§?{};$

mm Eectzim ESE. {sf Caég Pz§ce¥&%.ite-.ins::rfm a

wzazts 93” Rs.§.B,M€f34’s’- *_s_r.i?3:1.’iisi’=v .J3§)pIiGfii£3I1 at
Wmglpm % %
:5; Ta: gm}; the evi<1ence

2.. Lpaiffimw 11$ fled a mama

°.;*Z€$_:é he Adm not pmfi the: p1’3}*::t’§ (9.)

mgumenss cf the lwnad Crawl far the

E?-…»:::m’aa§ Cmznsei far: 1325 § sahrtfi that am

}$.E.2%3%23$ mi :13: gramidef nanfiaynwmu cf com of Rs.1€J,00G:”1~

?§§$es& avifimce cf DIRK} xacemdeczi ‘m m -$1-cfief

{KW

Ivar ‘III\nV\II\l Innnsimumnn I1i\7f? \.u\.llJfl.l III” l\.F\l(%”liIl!l\l’|: I”Ii\3I’¥ LVJUKI \lI”‘ HIIKIWHIRHH I”Il\3I”I LKIUKI Elf’ RHKIYHIHHPI I”‘I§\5I”‘¥ QKIUKI

Wfi sénzgmeég He aka

aézafiy £§pma§@f:hemfi,flmpe£itmnmmaybep__.’__ L” .

§z::’:&1».’-‘a zhs dssvcumfi mi}; afifice fitfi ” = « f} . =

E Emmnad Cmsal for

§8%3:%’;? u

3,. Egg gas figfia cf the ai3eve’,’, _fi:§_ Vega:

afimvzeaai mé she macaw
gmgségfiaa as yméama evidcnee we
agassma Tim cvidmca sf
3.333.: is 9% sinw cow (if

35. Efi§;£:%@§Lj§:; my mare com by

:23: §$:%&’s3nse:$ R M aga:Ajgisa;f[%%%%23;e ma: cm is asmma to

fiymga z§f–t§;*g¢ mgb=rmga%;2,m ‘

Sd/-

Judge