High Court Karnataka High Court

Sri B Vijay Singh vs Smt Parimala on 16 December, 2008

Karnataka High Court
Sri B Vijay Singh vs Smt Parimala on 16 December, 2008
Author: Subhash B.Adi


—–w—– — »IuIIInIIuI1|Av’IIBIr!IIIl”I In I 113%!’

IE wax HEGH gawk? my K&RNATAKA¢ sA§§&aé3$ X *

aawan THEE THE 1§m §&¥ 02 BEGEM§EEf2§flB.A

EEFQEE:

THE HD§’BLE Mflm JUS?I§E ‘gg§aA£H=§ fig: }u

3 R 9 no 36é*d$ gaéé-t °
Bxwwmnmz J’ A A L

33: B vxaax SINGH ,_ u,’
KAJER “, v %

510 :_ gvy ‘y ;

x/am FARE 5:E§a$§n«,, x’ _~_,g
AT ND.326,_GHEKXEG§Qfi§A KQEEfiL
YE£W&L~fiQE$£ 9;. 2.x. ‘~»w°
xvsaay TALfiK; WV, . v_ 1;

MYSfiRE+5?fl $31;p_V.fn_’_ urn yawzwzemga

gay 3aI:”mgT»mfiNfi:Afi}’kbvmcnmgg

Tm-Fgrr REG??? YEARS

cfQ”?.E;§§EEsH
n.HQ.5Q6,_mAN5aN&rKA HILAE%

,_’KVUV@E Lagauw, I BLDCK

-wf.’::: srags, Baaavmsmwafla maaaa
.§nAHEgLo&E~550 avg”

_ j:figm:Ss.?R3MA, NAJQR
* R/&$ EARE sxwuamam

RI’ l’§{3,E26, CE-IIKI@€?+CIBANA §{QPP’.§».L
YELWAII: HQBZLE

H”I.’S0lRE ‘EAL5E’I

!rSI’£’§QRJE§-5″‘a’G C3851»

gang”: ‘3

-..-_–..- —-r–r.p. nu- ..——-u-nun-n uric-on auburn’: was In-nsnuirilriuunm nssillfi ¥&¥l’nS ‘$8 l\l”lI’Il’l”Ill”Il\fl”I ISSIIIS VIV¥I\| ‘3’! t\l”II\lIr1S S SIIIIII fill!’

bi’

3.SRE R KRESHN%

AGED ABQET 41 YEARS

sic. N RANGR R&D

axam NQ.648, E a F Emma
KUVEMPUNAGAR

MYQDRE-573 wax.

THEE ca? FILES HXS i1§*Q? €33 was gégiggw} 3

wmm GREEK BATES zauauaaaa Efisém QN E3 Né;xfi_:R
a.s.mo.1m3xma em THE §:LE Q? £x§a;vDeE;»c@fiRT
Q? SMALL aavggs gun %§I¥iL gJ§§aE;f_:3R.nN.;,
MESGRE, REJECTENfi ?fiE :afmQQé ::$Efi7§£d ? R§LE
iifdk CFC” ‘ I V” ‘” .°

THIS _¢3@a £;fi;xa °éfi7~§§gH§A3m:s5IoN THIS
may, $33 gang? fia§E,®a$vggL;aw:w@=

.T1fi:i. sE” “m%s*i3i.a:1”:”W§;a fimd againat flue 1.3;.

1~:<:§'.«.. #.;m.:aez Gzrdez am Eula 3.1 M} of

ixgtazfiaiia stating that the plaint is

"'.-:i.",'3:–ua:q:1AAi§;."w:i" 'fix ha rgfigctad am haxr-ad Ezxy law,

"frha main izqsntentimn is that the ylaintiff
the dafenfianm are the ya}:-tnmra m? the

Fartnezmhip Fiérm anfi untzier Sectiwn 4 emf the

Fartnerahip Amt, the wait; is not maintainabie.

..,»WR§3§ag3$fi?s_°-f.'

—–.-.-. –.- —- –q– 1-7:»: 1:: |II’Il’lIr1IrIIIl” IIIVIII ‘atria-III VII IIr1IrlIIl”IsIrIIUl”I IIIVIII Ilvialltl VI II-I”lI\III’slr$lIl1 IIIVIIII 11$’!!!

plaint raquiraa rajemtian.undar Qrdar VII 3&1;

11 of me, In Viaw cm? the abwm,

Court has rightly xajaatafi th@’»&p§§ic§t;a3 ~.

filed by the defanfiant.

3. No grmumda aza madagfiut t§Vinta$f@:é”with V

the patitifln. Amaa§fiinglygjtfi&_fli%il»Ra§i3ian

Eatitian Btanfia fiiamiasédfg*

KGR”*