High Court Karnataka High Court

Sri.G.Thimmaiah vs R.Ravikumar on 23 June, 2009

Karnataka High Court
Sri.G.Thimmaiah vs R.Ravikumar on 23 June, 2009
Author: H N Das


we 2:53.43, 2′”? Mm: ROA9

MAREz~m–:ALx.x vumaz,

VEJAYANAGAR *
BANGALORE-49, ..RES!?C3¥’~éQE¥”«5’¥*._ s

This writ petitiorz flied under Ar:fieEe:sz–,_z?26 22′? *

Constitution af Endia praying ta q’ua.3h thaémgjugnetj Acfcietndesied
8,3239% in Q,S3E’~io.206″?;’2G€}? an t¥’seV $5959 0? V’-A_Cit$V§tEcIna¥’1,City Civéi
judge, Bangaiore City. ‘ jg

This peiition coming ‘a§i%”fcr”gre;§i:’§¥haty.hear%ng this fiay, the
courimaéethe foiiowirzgg ‘

Re$;2or:’d?1e’%$_§..V ‘ {:».S;£%J;;>;’f2€}$_§?f2§3G? fa? decree of

permammi”~E:1§:,i!:;zio§’i;::_: VPe’%&.t§>enérs’e-r*sze;’éd appearance befare the
Tréaé Sag’: ‘fiééd §air§§;ie.:f: s£2aiEg:?ise$”z’i’ érsierafia denying the iizie 3%

:”‘e3§Gf’EG&§’§Lu'{§$§§?§§§s3fi’é7*%$¥ pain: achefiuie mepegty aw éts

_ A b0us§d.§:§;r§e§~a:s§ §pp3$g§__:he cfiaim 9% %he zesgondem. Gr: the isasis

éffiéteg§§a%§§§°2:3é’;’~-€53 ‘§”s*éa§ Cam’: framed ihe faiiwéag issues:

” _ ifm §}a§:2§’§ gave his @335 msmssicg: over éhe

” sagifssézwzsie gregarsy?

” “~3.%’:; §w$ {fie piafszéifigrave £23 Esaéezfeseace causea 532′ £39

afe§$:§$a::€.s w§€§3 ass mswssim?
§%%} Wééai @r%:” $3′ $’%§”%’?

giw

2.

azgrzéeg Cézfier 1:3: Basie 5 $96 is frama a<i§:i'i§iiénaE.i$s;:e$ .:é1:S'Vi§r;r§1:e:':.i'.~

gas;

Yhegeafierg 25$ aeiitieners fiiea an app§§§éai%¢:i: M

Whether she suit gmgefty 53
Wheflwr £929 513%? f:>rVA§;?jame.:f§o§f2r i seeking
dwfiemégérs {he defendants
a’§s;::;?_,’.$:%V__£?2e §é2;e”§:i:§;e5 ”

g;§é:%§ra’§$’ he has purchased

defendant through his

_ _ Fewer ef Atéomey hofder

‘ A K. ‘~ .. é ‘

piafnéifi graves thaf ffse sari! sake-dzs§e

~ T %!?§;s3;mrtyv”f.§N ‘famed is: Syfla? sf f%1agadesra::abai£i

‘3

may

arm was: fee paid iay 5:6 piaéniiff £3

3 smfificienf?

U339: Eiae impasgraed was: the ‘%’r§a§ Court regesied

T ‘ ‘$4.2 fiieié by {he §a%§%§§:”se§s. Hence this mi: geiiiim.

aw