High Court Karnataka High Court

Sri G S Shankarappa S/O Sri … vs S Gowrishankar S/O Sadashiva … on 1 October, 2010

Karnataka High Court
Sri G S Shankarappa S/O Sri … vs S Gowrishankar S/O Sadashiva … on 1 October, 2010
Author: Huluvadi G.Ramesh


33 TEIE §~§GH CQURT Q? §%Nfi;.’FAi'{A§ fig’? Bfifififiifififi
EBTEQ Tififi 33% E’? 13%? SF QCTSEER

BEFQEEE

‘1’:-m E-£€’}3’~I’BLE We J{Z¥S’f£CE }§”{}”L’£EVAfiE

cmmax, %s§g2§:3?k%%%
EE:’E”WEE:P§: L 2 .’ VA

Sri GS. Shmk.a.r&,pm§

Sign Sari QhiI&§m§

48 Rfat Hcn3′?’Q; .

‘F’ ‘F’ flag”; Fwma ?:::s””£:,f *

Bangalmrefififi 2353, J ‘ -; .’ I §?z3ELLAm’*

EB}; Assséziatwai

$. ”

S,’ a. S-&&;a£;hi*4a l\é§u£”‘§ii”:;;?., ” ‘
4% ymmfi I€d…13£i’?,,’I §T5:s*.:x*:+£g
53′? C«1~j:25$§,.§shd§*;r;:%az*,,’

~Sa1%g§1§;:”.¢~§§G §5€.?r; ———- . . , EE1SP$E§’DE§§’I”

» Apmal is. fléd u£s§3?8{4~§ firfiti garayixg

gudmen: éaam szzmgsa? passw. in as

;~zg:fia12*?;”‘»;;:1 the file af thg XVHI Acam & m Asa}:
Bazzgaiare acquitfirrg tile zmparzdentf aamusmi fer 1:11:

‘ efi’w3m.. gfifuz 5.138 at’ 2%! Asa.

A éfififi 231$ fcslfiwizg:

AA :1 fig} mmm an ffif’ aémasicfi tlim fiayi

E3″

JUDGMEE?

‘i’E2i$ apwi is by me amp assaiiing the exam’ 9:’
the xvm fiddl. mm, Eangahtsra in as §?s:3_gv1§’§,??§23{}E:

eifimimsing ‘tbs agzmpkint azfi aaquittirxg {ha

Z? Acxmrdifi ta the @ampia;’§:?é.§.£1g,?j,’

lam’; of Rs:.?;5,{}{){.¥j »- daring far
;br¢tl1er’s daughzers’ “£5 ififfia
mofifizs and tflwflifig . issusd 8.
cimua drawn :;§n Vigaya ficllagey
Easavamguéii” = yrnmematian, aim
chmgzzai _ far ‘irzsuficiant famdsi
xmtim, The ma: rmizim was

r¢tz3£’1j§§fi..aa r1<§'£~ and even fer the iagai nczfim 3623::

V. did :39: rmafma arr;-* mgsiyz Hams; mmplaint

ma friai Scum: 355$ aiiquiry, drismiasad aim

%_wm§.m»;gf% gm; gm awwg.

AA Hearé the §%r1&d mime: gp far the

— mmfiafimzzt, ‘F}%1g ywwnfimt — awusefizparty in

V ” .§;e:mn 5.3 mt grwmzi when the maémr rig mfifi.

336/

$8. 15% stanfi taimen by fix aaraauaafi Ea than hs hag $4511′:
a Dammzfi firafi far R:§§25,,$GGf- is the csuzmgi ?fig §§3€:§}.€i it :9

the mmplaixwt in reply m the iegai zzatimsg 31:53,’ ta

€213 Iesarzzcci mtmsai fer the appamifmxt,

an €223 fit :13? D’Jf–3; h3.m’ efi’ ta

hm me: man an-qzwhwl. ézgtéh

dixamésaal cf thza aampiaizzt by nwua.

5. ‘Fiji date, acaustfi tn iim
wmgiaimnt hgfifiét renewai cf the saié
DB} it again’? zizianz aftaar magi an
arxquzfy’ w:’§fli__ -Wm: is mag rmtimd in tha

raasanizg . émzrt fig tkmt 13%?’-«Q; who rvmenfi

the is mt aspenfi the: mvezx Yhe Trig} Qémrt

mmpmk 111: faéiefi is estabiish fiw

hmgif arid the aamuaaég

prammptian is abaristmgiy in fawur cf rm

‘A as my 3ec.§3’9 mi’ the Hsgafiable §I$ %

Miiifiwawr, Yaw ‘£’ria.l Cesar: has dfimpasfi $5 {Em marge?

the Emrden an tiig mmpmixmt ta pmwm the

V

tramactissn svithsut atsrzsiéerizg thfi grwumgtiafin availabie is
the mmpbgimt and é$ the mid fast by t}Ifl éx?:£.f:*¥..3.$&§.;

? firxe 3 is a§lm.vad¢ The

is mt asidé. me matter is remittaci 17::

diaimai, if am 53, the

mrtiw fer settiemmzé: is: 1239-

epportunity m the . appear
bafsre the Trial Court fig; :73 ts scrzcé
backi§2e1*=es$rda_fGT*h”§i1LEI,;’_::” L k

Sd/-_,-_}___
Judge”

fiir