glATAKA I-.I;G!’I CCU!
– –._.. ….–u vr nnKNHIAl§A HIGH COURT OF KARNRTAKA HIGH COURT OF
£235 753%’ Hffif s’Z’.3:’.3{IR2″‘ 0? KBfl’i’A’i”.:§.R’.& AZ’ BAl’!’5£i}2«0.fl’
smzsg mxrs was 2?” may flF’3EPTEM%ER 2§9a.”[f, g
Eswmna
ma HflK’ELE.ME.J¥3TIflE N ANAfl3A~»!E\b .
;5§.F..&.§{s.86§3X2fi§§ 1jw;ft.:.T .f:. ” V
5£’2″?a”EE!’%
-W’.-…».a.._…«–u
1 am cazmcnmza @ c§i::m».m_~I_..””j’»._ ‘
.AaE2 A306? 51 ¥EhE$g = ‘
3%? vzwxnmxaaxsxnl ‘J; ‘~ 5 ,_”
25% §§’§II(I@*.I%21’*§R § – _
swag mam? ;4.:2_ * . ”
F”-.3
wry; :%3E,.KE’2.:r:m’:3 im%~…__
H§mUMRfiTEEP§Rfl v:a*_’E-t”‘
‘:’E3h’k??«&3T?3?%P.i£R%A 1-395 §,;:x.,_
E$Lf%G}2§s¥:%F£’ §;9:a:rs;.._w’ALz.::; ‘ – A:>PzL::.n:e-rs
gay Exi 3 Rfia§Esa#*s’$ANnEEF M K, Aavs.,)
,§.!.’i313:
» *5R£_P g fiayava FRAKAEH
‘ i§3FPzDE:IYA
. ;zs,r.;Es; “*c:::3r= 34 YEARS
‘,g£A?w&Q;i?9§, 1?” Essex
9% ‘#333633, 2″ pmsa
YIé3R?
n »§A§§ELQRE~56fi 34$ … RE3PD§DENT
sfE’§-” 35,33 Ififisififi $1 3%-ENE’ F039; C_fF?_)
EFA F3333 Effa’Z?.é3 RULE 1{.1’I’) 13F CI?C Af3.F\.IN$’1′
?i3?ii’}ER nAmn:6.a.2v:30a FASSEB as :.A.rm.1 m
‘!3.S.E=§!I%«.’3’fiSi}2f§€§G’? £33′! ‘3″i-E E’I1.-E3 {IF THE XIII REEL.
CIT? SIVEEJ «$155632, 1&3-‘£’>:”QI’%LE: UHIT, E2″d’s¥G}’£E.:C3RE,
fig!-E$H.!?§Z3.2.Z§,, .?:I.:lfi§’il5’Z?€$ THE 1?: FIQEB U;’0.3§ RULES 1
R533 2 E22′? QPC FDR ‘}”.Ia.
Iufiiilfl hf\.lIpil\d’|l\nI.I\u :4; ..u….’ _
.- -._ M _……… VII ..nnm–mun mun uuum vr nnxnealnltn HIGH COURT OF KARNATAKA HIGH COURT
M
T5233 RPFEEEE; CflM3§£$ E324 FGR AWISSIGN ‘_I_’HI$
aav, ?a§ CQ¥RT naazvgaxn THE Faaaawxmgz 7′)
Jiffirfil?-E’fI’
ffimugh the zmatter .i3 $i$t€fi_,f¢r v§dfii3éiQn,7
it i% takan mg far final 7éi$§aéaiK g§fihi £h; :
Cfifigéfit mi igarnafi $aun3§i f$r @3rties.’_ A
E” In this aggéai;””§fi§’#g3;ti$§”‘w§il be
rafarréd ta by th§ir_”aEr§fi’l§éf¢§§ the trial
fi&Nf%K ?ba §;§in:i§fw f§§§§aD$;V1a§§iicatian far
grant sf 5~%fi§£§§firi§5{ ;3§ufi¢t;n$H ta restrain
§efendag:$_*§%¢&&_ifi£¢%f§x$fig} with §laintiff’s
§aacef§; _p§é$5§gi9fi* ha§§ 3 enjayment sf auit
3¢hefi5;a §r§party.*
$,::’?§e fifial,£¢u:t has head that the auit
“:$c§Q§Q;a §:a§§£ty was transfarrad ta plaintifif by
%#£i:ai” flfivcaiiam Eagleyaas Hausa Builfiing Ccw
.agara%ivéA S%ciety’ under a registared Sale Eeed
:§;:e.:§§3,. The trial Cmmt has held that
‘ fi§§§a$ant$ were the swners af suit schadule
flvgragarty. Hawavafi, thay hava axacutaa tha Ganaral
VA ‘=~ §Fs:*ra.*m: af Aitarnay in favaur at’ Health & Exit 3
M.E.£ Emginyaes H.B.c.s. nmanfia Ran circle,
N.
Caurt
Judge
3
i
h
t .
.3. .
pa. . ..
y
5 fim
.2. C .3
n 3
5 m 5
.. mm m
E :1
e .a
t
n… 5
.3 :2″
1
z m
Q my
f M?
3
m flw
a K
m. ..m
a
r
E m: WW.
“(u:’n’5- pk) ad-,\I\I :n,:s Innlulnuultlnlll |I I I n