. ..u-o.4………–..-.
}_,5 »’
1
91 Tim }~EGH mam ms’ xawazrgxm AT BarzGa13§kRL1§§%%k.%Lk A%
mrrgn ms ‘mm 23% my 3%’ SE?IErsmEI§§Q’:§~ % ‘ M’
BEFORE
THE Hmmm ma. mmcm A.n._vEm§é?AmV V’
W.P.Ne.19’9′?3 0 .:V§MfQm3V.
Sri. Eakmarayw V
Sic Nat1jur1dappjs1, ‘ ;_ V ‘
Aged amut. :51 V . _’
Risvakkmdig ‘
‘F’z.tml«a.1r Taiuk–.&*33i#?%%i¢f{. ., V’
% _ ,..PE’:’m01~3ER
(By an; Adv.)
mm: ,
” .s:c ifitamsifiéagpa
‘- $135;-_1r;;:=71 ymrs
. ‘ AA Sic: Gixmfiicidapm
» V Figad about 65 ymrs
Aged. abcut 51 %
V V 4; Sri, Rajgaxm
8} or Lats Hazminidaziah
Agad amut 31 years
2
All are R! an Vakleadi, Ballavi Hebfi
Tumkur Taluk 85 District;
mm writ petitiea is flied undc:%%’:22€;j%%&
cf the Crrsrzstitutian af Imiia yragirg ‘€:.:e._q11ashTV.t’:1e vvarcieir ‘
dated 30.91.2010 passed in, M;n,,z%.49/’2Q£¥9VVom
af Principal mm’: Judge {sr.::m,; 85
cmmfirmrg ths erdar eiafxscl paasazi can
¥.&.N@.1 513. 0S,,Na.178f €31′; “f§..L3f i33!jf I Additianal
Civil Juflge {Jr.Dn.} 8: .-.JIvIFC_;.,’
‘§%7m i’:_-£1 f<;d:*AV.p1'=5L1i1":ii13ary hexarirlg
this éaxa the ibiigpés:-_erin g:… %
vplm suit agairisst
rmpmfigsantgsf £51? a decrrm sf t
1% gait sfikfiziifi P¥"fiZ1'$'7l3n
stahmeni: and have vmntestw.
{km séxré-:_. had mcfl IA.§a'}, under Qrfiaar 39* R1315
' "cf"-sZ:"3c:ée csf Civil Pkxatzadure ix: pass an ardesr of
irzjtmtien rmtraining thee éafezndants from
any scarf: af erxszzhmant in gram' {:3 {arm any
mad in the suit sckrsedxile promgr, fiefenfiants
Court upon
K
J»!
fifi stamezrt af abjectiana», Tiiw Trial
3
mmiasrazim of the case ef mm the *
that the disgutaad exhent of
Imfi, saw havirg been aaquirgyei
began the
extant af Lam and thus; any
izfiunctfion against the bund af
ma c’-hannsi to §~2′;’:;%I%§§?1 It was
furflzer diacicaed the
true clear hands. as
a resuii, Said ard-er wag
quaafimfzse-c:1L :’§V1f)£I’&i1’i IA.H6.1 was film
….. if}; ‘ I: in’ tm like
in the Trial Caurt. The Aprmllate
‘Wtauré §§€»§éansitiarac1 thc appem andm,Hm.1, km
‘ dsefe. néanmgrmpondenta have not mde
ts: cncreach upan say gart sf the p}a.int:ifi”s
m fiorm road axfl that the wciatmg mad is anly
‘ made use af, me appeal was found in» he davsid
J as? merit and banana bath I.&.Ha.i ané Gzfiapfll were
/.”‘.
4
dismmaii. Challcnging rim am srszier snfi
the mfitinner has fifi this writ pe1:Et___Vim:1».__
2. Hmré 3:-i.v3g11mhwa;~
Commas} &p far pefitinfier
3. imm Ceurmel bezkaw
couid lavas t} 1e propm’ty
wz-ash is deing ac, mm ‘m
error arder and tin:
juémngtéi, LA
§::e:_1te21§$£i is desmifi ef merit, smce tlw
m xmfiain the d m finm
m a1g’;»;’g .. Aoachmnnt in ardar to form any read in
‘ prafity. Na matariai af any nature
an mmrd; 1:0 the auit $2″ in the apmal
VT out that there wag an attaemyt 3:: part af the
x Eiefendants to etxmaash the unaequiwci ptartjnn sf
pt:-e@*ty asf the piaintfi’ in farm a wad. T? éeferidanm
K”
1”’
5
have mt made: any csiaim an any gaesrtiéfin sf
which actuaiiy” hahnga in the p1a’B;1?.ifi’..__ % k
aeught to be umw. is witlrmut any
km warm: be acczeptfi,
circmtarw cf thus.’
orderfjudgat are
In the 1″w1:11?.;’,Lve~fr’it merit am
am]: stand
sal-
judge