High Court Karnataka High Court

Sri Ganapathi Shrinivas Joshi vs Sujata Subray Hegde D/O Late … on 17 March, 2008

Karnataka High Court
Sri Ganapathi Shrinivas Joshi vs Sujata Subray Hegde D/O Late … on 17 March, 2008
Author: N.Kumar
II' rm men count or mumuu arr n.mf§.-mun:
mun rm: mm m'! an or  j 

!'_l!!a!_

gm   

urn--.u°rr an uInn.t'l'1'\ 1I.'I'!S-fI!!|'I!i'i'-'.=."|.1' urn 3fi~!§lf'i'£.f)|?\ff1";  "

 =

amammmmx aagmm Jbflflvl; ‘ «
mama amour ‘I6YE!L;RB,
3: 9 LEATE &1=.t.1i’.3.+.r-=.r.1.1A;v:.»!~..%

Rm m.IG1AflJLI,i §LLI,’

5″LuEE’si”ff£L’iJ’ifi’i’$;’51.V’%efr2;_ 4% A. .r1r’fiPEI.e’uru”1″r

[b:,rt§FIj’;I.,..II9:.’9′{.5fl5}-Ia5L’i”.x!:5LIf;.§-51:1′: ;

QED ‘ YEKR3,

mi rt: :-:.u”*ma:u”:-1 ru2iGDE.

I

‘ ” ~ _ V 2″ 5#L:m.swATI K1-usnrm moan.

V’ KRISHNA HE’-GJJE.

V ‘ R10 &A.I3fi.8HI’e’ALLI
. LE§;;L3′.fl-IT.1.fl..L1.K -5&1 4&2: FLEBPO _

THIS APPEAL IS» FILED Ufa 100 OF CFC AGAINST
THE -.1TEI1I1|G’rI1£EH”I’ AND DEGREE DATED 9.1..2’DOE PASSED
Ill’ R.&.HD..9fi._f 91 013′ THE FILE OF THE CIVIL JUDGE
[BEEN], SIRGI, ALLGWIIWG THE APPEAL AND SE’I”I’ING
..*.a%-‘WE TREE -..”‘..I.%-%!!’£” .#.1!fl .T..’iE1.’-.’R.!13E QATEQ ‘UL 1991

PEKBSED IE! C}S.NCII.1_fiO,f198fi QR’ THE FILE OF THE
1’&I’JfiLiJ1’v”‘fi} :.J”‘I..’I’%E 1′,-..I’.z”€.’x}3t’I’} i{“i”‘:iEI~”u’ :’:u”-‘.I$;'”€’iFF’i %IR”U3I.

I}

W-T7″ -‘aPPF.’*.I.s GGLVEIG Q1’! FQR A.I..3%5»..I…1! THIS

-Iduifivluf I

DAY, THE EQURT DELIVERED THE FOLLOWINCt:

«rm its a d.u£endant’a;V’;§é:¢aia’14:1 ti-5′

j’..1@4.=.=a1.t. 6. £3-area ef the .-;’t.p§;V._3.g.+=..;;.» .~.-.=:;.’.;-,~.A,’.;,ir=…

has waiitx-rd :1. :’iIiC’-ffifi ix-‘»-:1 ‘i}.a1*;1ara*t’5§’:1»..arT-_”_;:’n “gpaéafi-*6″-

E!’ ‘V

fmnur Inf the piaiutfi amar’, .._naitié’ ‘i:’1ne-‘jjuum1’ mi. and
rlecrea at-the1w1a1¢51;rt.” V” A} %
fig};-jszrglzav-” cgnmanimee tltw parflea are

Q ‘#5: in the: original suit.

-14-: 1-1. I Jul. 1 1 1| -I-4.4.- _

kuflau-ianfi simated in aura: cu ‘basin

.. Ttlzme cane afthe p1a.1m’.1fl” ‘ is that suit laud” ‘

1:13 the plaintiff under Durkhaut from

AA Gtflummmt an 18.5.1950 and he was put in pouseuion of

H119 name. He was vaultivaitzing the land from the date of

grant. Dfiaudant wlm happened ta he at relamitue of the

gar. his entm-ed in the mutation regater on

-IMuG+ tifla 1I ‘I”I’.¥lf-lilf liflfdldq

amln
Iunauu :.

F1
pa
3%
….

:5
\.3′
fif

.-a,$’.%

E
.3.

E.

3.
a
§
E
E

*1

.

mt 3:1 cf *…..’*-e euit 1a=..*..’.-.:’.. Re ia 13% »”.”£l”.. 3 t………..-”-”-‘.: fi

fine iami. firm nntiuewas iasuaci in the ‘n3«a1nrf”f’_é_éi’1?”””‘ ‘”

the said entry. In February 1934, the
hunt the said entry. Taldng my tn;
his name wens eutared in the ‘A ‘:
iutmfmrixxg with the p§ss§}.aign”[%i.ug;%5g1tf:I,r,,,,§ty.
On 9.1:z..1rm- when the the crop in

the am lanai, the and thrmtmacl the

M’Inin1″v| ‘ ‘

l-J

4’-IE

flga; 1-__.5 n r-nn:r.in:i_1-‘an 1_-_Vn 1″*’!ds~,”___._-_’y?i 1 gnrrnann Ir.

liaamuqvr ‘I Input:

fii-is fie r:-f ‘r.p.a’-* u.I.=.|.I|.’.L.r.u.:|.t.|.I. er

the a’fi1.i1;,V:ir:fig;gexfi”}:kfig’:.”gofi’ ‘tI1e’V a1Vi’it amautiad and aought the

1:_:tV’a}’m”_’ Ema r;J:i”‘§§peaa_aaion’.

#1, filed written atatemaant and

“”” atatauneurxt after the amt.-udmmt of the

% k A defendant admits tha grant of suit land in fmmlr

‘ V .1′ t.1m”ug:y1n+w’H_f;Fb:,a’ th..- ca-.-«umm .- u L

Va-vnauuuu vuus—————u—-u -.—

f-‘u.-1::fi”r%- ‘at-1 ‘Him. w. ‘5I.1:.1- fl ‘W’

‘_«imnd flue tan wiifi gmrwth. The piaintifi’ on his own accord

gave the s.u.i’I:1a:mito the dnfwdmt be cultivate the lame. He
also garum a statmnarzt on 2.1.1954 heafarxre the walllngua. Aflzar

clue: enquiry, tlm dmflmflmth name in en.1:-wad any audit ryot in

raapemt, at the wit land. The appeal precfarred against the: /

‘«\/

gag-hid n:l”t’I”lW\r the Flu-I1-IH in rflslrninnnd, Thu nlninfl an

….L ….1 Ad- .. …… ..1!2..I.E _ -_.

fifiimttsu Inn’: maxlmuuila inf fi”‘t :41 mfimurfi, _ ‘:’.–_
aunt” lnmti is ].aa.t anti defmdm’ t got. nah’ ‘ t

Furthezn, it was stated that

W’fld-ggrmvtll anti got the wit Lgxasi V

ixnemtevai Ra.15,W0[~ ma 2.§.2n%;%sod; 5 kg. Qua
mmtaa in all fitbuut §;s§ac.gpuf%4% ns .4a,ooo;– in
?m.pc1’c)%a*i.t1g flue _2 the suit land
.._…_rt…1 5,r..i_ r?9i1nnr.. At. Bang; 4;:
‘Me’; “‘it}:a?_a tfijfifii *p».=uu..u”‘””” has 9.1% 21:15
by the fie 91’ Eatoppal.

under the pr-wisionn of the

reommy of posamion. The Act

,’:.=.”aLa Act 1974 cm: into force. Hamce,

:patitim1’i#iié”§1hated. The defmdant filed a declaration

V Tribunal in Form No.7 ueekmg’ aunt of

“_’nh’U I” ‘. .

…,.. ,….5….’, _ 5,..- ..

1

V’ W¢iecimra’tiou mznught far by the :iei’enc’Lani’. and ciuifandant was

d§1’&O’tn5fl to appraach the Gavarnmemt. Accordingly. the
dafcndmuaat has filed an application hefare the G-avenunant
and tha mama is pending. Further, it is specifically

cummmiesd ‘mgr’ the dafiandant that has has been in pouaosaioq
V

.5.

mi this: :=mi1.’. p:n:o1pm’t;I,r npaxaly, kmatiluily amd cuntzinuoua-1y by

paying Kanarlayam tn the Gaveumment with the 1cnuw1ed.je_of

the pLain.tifl’T fur mare: than 12 yams and heme. t1;¢_A« V.

the p1.a.’i.-Lmifi’ mm” the suit proparty stands c-.xtm§u’ j’ H

a=3a.*pi.~mfl. aamfcl. tiw prayer fs§r..xpasa=3i.’s3’fi;3g i’§’-»’i;:§1rreEi’h37 ‘I’:’ria
Mu’htati’Lum Entry Na. 1405 ‘% .;1.4.1961 and
th-1e:t’e:firzm:s, time ‘by the plaintifi”

/pa alw     :1'-9:  for diamiual of
tha 5'IJL'i_1-_.' ....    :  4'  ' H ,5

5.. fl%1:1£w’f*”i’.v,”£”..;_.!’L*_*””_….i 9;- mgny as 12 issues. The

pi?asi:.~*1ti1it’*éa Ta?&nw’th.'” ‘nf n-ldar “-Hfifl 5…’-*..-mi:.’~..n-fl. as F’EI.L1

‘ VtEiwy«.H3%_zg6′–.u;Luamiu1ad Ii witneaa, “H’\iF.i and profiueaci £9

c§:;pm = am marked as 15.’-xa.P1 to P29. fin iaenan’ “‘

u-f qififemfimnt, dafmdmt was aaaminwatl aa DW21 and 34

tfizmnxxigifita «mu-5 praufiuced which are marked. as Exa.I231 to

“E’1m “$59.1 .aa:1..-w. an aunmniatiun of the oral and

<§.um=t11n.wau'mss.;r3r *""fl-3.-xi-re an 1*'="«-srd lwld *.:…..-s-.. t…,. 9-..eI_i.1'.1'I..'_lfi 11.5.;

Dvfi

.f_.£1f….'.I 'I-ul-In'-u -til-1;. 'In -51:46 3-I-nIhI- In-um-n as-In'-1: M

Influx 'E-iii" 'flmuu 15

I-I..I.I. _yJ.vFv.I.I.-_;.

mt exxtitlfi ‘ ta get the Iuiutaiion Entry 59.1 mm’ ‘e.– ‘

tailed” ‘M pr-we that ho is in lawful

auheduffie prapetty. h1te¢feranc_a..ia,_g1ao_-ridt

iw barmaid by timaa. 1.11» suit _» ‘:

Entuppafi. “ma dereuaanimg Emma. a.m¢.a
pmwasuaaiori. ‘I’he__ decree for

Inju1;ar#;+iun Tharafacre, the unit of

%.-..,,,-»,.,£–,;;u….;k..% we said ‘1 Hm»

I- A. -..:|.-‘I’:-all:-I-n:’I¥”r:’r 1
‘PI’ in–u

– 3
I..:r.u; 5.3:

and defieaaa pmnmn” “”‘””” f:ruu::r*'”‘””‘

4′.’r”.._T1’1-B._.I’ : Court an res-appranintinn of tha

;ea*.r:1;A1′;:-an aii 1-éa::..a«rc1 and after fcwmulating the paw’ ts far

….. um _ tiff has In his fifln tn

The 1m established that the

u.Iwzi«2v’.:.\u|.na:.JLa.

-an-an Eat’ a t%lIT’I”‘ 9′? 1-1-1; an Tnflrl. Th

FIIKIF III-Iulflr’ in Maya. Ivan-Au a-u-I-u-.15: q. -u- wow-as

an n’] ‘ I .; W 4 .’l_.’l.|….’L_ 1_!__ _….._… …_£ …._’I………………. …….__….._ …. …
‘I-i..-‘I mmnuan 1113 cam! 01 fluvtarau puuuuumuu. Lu. am» w.

»_ H pmiuw is net barred by Law of limitation. ma-ems. :1

grantearitlmfiecraa far dealarstinnandposaeaaion. Aug:-{awed
by time: said judgment and dezcree of the La-weu- App$nete

Cfianurt. 12113 dufandant has preferred this 8-scum! Appeal.

2%.. ‘.’§1″i.=«’E%.{}..;BheLt., thw leewxmd fiarfiur Gaunsd nppaaring

rm 1:11w azt}1rg;anei1at3.t–d«aEia:1dssa1t mntmaed. firatly t1mt,,
pEain1?i.fffi1gm “-viazfilutcd the terms 9:’ grant by
praprmgir, Izrnia title is 1-91: and themfm.-e, he is no}; _
flvmlarativn -mi’ ‘ltitla. Smnndly, k:,¥3’A”Vc’u11t3ar;t11Ia¢¥’;; u
gd|.mitt=L;u~:fl’;r in. ‘t;N;it3L’!,p,.tiD’flL of the ,.

ia in arwameawalical am am ta.-writ “””F’ ‘~=A-bV’»r_%.’.”.’:’*–:1.V’.’.%’.;’1 .w?4.,
flue w:r.iMeci aeaaeci
m be mmrmr of n:4;.1:IfiL»v’:i;f:§;:gxt.V;|core else, the
pfiafinfiflia mt mg:-zga for. ‘1’h:ird1y,
has m:m~:11:«Ia-r1::’4.-gfgexi of the defmdant.
hmmtm. §V3:e:;;:’:t3;L¢¥1: .’ and tllzterrafora, tha suit
mm gig, }’;LAV1#’.”‘f’L’*:”3éE§:’iz§4″téii§$urI}”‘harrad by time in View of
Amivtzlrz: Lfiavv’ ‘ V :::«f the Iml-isxs. Act.

um-.1:-u-nI«_t_-g ;;_iL”ag-gngg flwgm any nu-atria.’ Lug -hida-In 1′

.1. Ma.-0.; ‘. C:..a- n:.-I I-I. .a:g,u.u.n..y. J paw-3-.n.¢-um.-.u..

~’2’,ir1fa Luwezc imppeiiate Cfiuurt ‘:3

A j’ut1@-azmtt. of the Trial Ciourl; Ema “beam
uyzniiitat. Lmver Appellate {‘2nu.r1t. contrary to the settled

H ggifftkfiiflmri anti witlmut an elabaratc m.”-tier. Therefore. he
” at mine for interfermice is made out.

-. Illa rmt fiml any suhatauvma in any ufl? those cumtentiana.

/

“Z
M

Q. Tue mat-a1-iui on rormfii-ii r:’ii”aias “nit
achmtuae land was gratned by the
liiaxkhast in fawn: of the plaintifi an 1s.::;5§.
not in dispute. The plaintiff
Ilwetifixirsntt its in poanmuiun. ot;”!h6-.’_’_§u.;it ‘:
mut’amm’ mm” ha i”‘

was: 1961. The of £3 a pemnissivo

pjmn’ 3-.;;t_.::« the ‘”i éf
Mg before 1974 ammdmacnt.

‘1’3′:;ua__,. poaaauaion -ufth-a dafmdauzal; ow:

th-fiaxiitsfihaiitfile ‘ ‘By virtue of the ammdmunt to tha

applicatima al-.-and as nu ardars was

V” finalise.-ti. amendment. In new’ of the amendment

” -*.:£I+;;2:;e-;”¢»:”.;.r~g:;.t.-m.. …:=..v:,. _ arm-mg AA, Lima 1am 1; 1 mnnnted

————-

“-” ‘a.’itl’.

. ._._. ., _ _ 1 _ _
91% mu 31.33. 17! 4, tiiw .wI..u.u. 31’3″:-uvu. L115

Title tmani: was fiven right fiiu.u:a”‘” iii.

H iiar want at’ ncaupaxmy rights within the patina

stipulated 1Lu:uier this Act. Accocrdiugly, the defendant made
an fiprplicfitivfirfl in Form No.5′ claiming occupancy rights. The
mini mgnyflnafiun was rejwtad by an order passed by the Land

Rrafnrma Tribunal, Sirai, as per Ex.P’- 10 dated 31.08.1984. A
by

/”

5au1’ua4a.1. rcsf <1-rt":-em' shown the appfififififrfl 'vi-jr fiflfi
clfliatxflnamt 11331 an far as the acheciuia lanai is was
regiwtarl on the wound that the suit
F-axkaripada grant, the
Rufurxzzza Am". in not applioahlat-It ii' ':
film amtuupniate applica1it§i~ ta tithe
get the grmut: of me aa1z1%%1a}§i;%r:g% -1115 has bamme

ttie Lana Reta:-ma

me
V. ifne suit
aclggglvtdg it does not volt with the
" éfinunuea t;-L: he the land. of the

disposal cf the said application in

;F'mj:n 4I.'Vm.x'.i§"'-1a'£1 $31.-fi8.l9B4. the present suit is filed on

V" {.1S§:12§'t'1}.€gBfi» two: years ft-um the date ofthe order of the

jz::;:s.£;::::n_;: 'I'._ribu…r;.a.1. me whether the Iuit

éiefénuxiam" 1:. is at imam uf uunh land or not is the ta

= _ H Elie exuflhusively dacided by the Land Refarms 'I'rihuna1 and the

¢I'.'«i'I.a-11 t'.':murt. 'has no jurisdiction to decide the said isauea. The
dfi'w:1rflsm.thaa aeatup thevery same tiafeuceixztheprmetrt
unit, If the plaintifl after the grant of land ha: violated the

tmms turf the want, it in for the authnritiea conatitutad under;
V

..n;n , 1w::;.A '.{3k?Ffii*i3I1{i6Ci a: mu -1

..1g..

law t.»r:I tabs acti-tan agaiua-t him. Everrl if there iu l~’I.1(.’-11
vi.s::z1.t1tin:u1’1,_ that grant would not heumsne void. ‘Phusg,”‘—-.1;11e
Izsllaixutiifi? ‘wma.lsr1 flat mans: to he the owner of tl;-pg:
queatlhm em mmtmzied W the defmdant. V’ _
Tfmibumul dial not E191-:1 that um Iimd V kk

1__.;¢:l., it. did :1-cl; 1:15.51; the Eta .03. ._

‘1″!-. «.1 1-_vn’1v-u-I-1 -uni» !_%*-,9, ‘I-‘1-nu’, fizflw ntgnzv

_ _ , . .

.I..a..I. y’.wi.u.1.uaE’ uvu -nu-.r 45″» u–nu.-… g $115!.

Ef-

aasa »om1’L»a:t1;i»e:-sci by the i”..: _:’.:’nrii’ ‘f
L’Hflf&t1f3l:fiaflT;fhB1ifi’1 this afi1£i%a1aa%,i:5gt’ hg has perfected
has 121% by advgxfige hostile title to
my p1.amu;,–m lent his
rifl11: “glflfiflfiilgfifi A uf the want, because
at’ 1;?mir..’1taL:e1L:’b1 -. the Gavawnmmt as on

£1.I1..=lZ1I::1.1119é*.”r*«'<.'.«.4__' " render the possession nf the

-n a ‘I .; 4.1.. _

:!eraéI§3_V;:=$nét:’§:,+izrv1_1a~$vi:;iaz1f§-fir by um a Reform in mm’

uf uf ma Land Rdfurma Act, the cm Court

1mg 11:: into me said quaaltian and name the tenancy is

A’ from tlm material an re-::n-mi the land vests with

flnwerummt. as stated :=m.-lienthe Cindi Cm:u’l’.’s

jmiadicminn in uomgalmtahr taunted frmn going into the

\/

4…..——–…………… ..—..’…..-….«- :-L._-g-:……,…~…_… _

uuutici. qua:-:at.inn oftmatwy. Thamfura, I do not find

in the maid emntautian.

1112:. The plan of

that M can 01.03.1974 the wéit1j’tfi_ues ”

and the plajntifi hm

I5I..1.p}.=L-xd; of has. of Act is

“‘ %–vsDamtl§’?!§jéI

**’*”F’* ‘

Poriad of
Limitation

‘fin: mm’
which Poriod
hogan In run

Vpoagfea-.pia1;§L of

” .r+r.o1″m’ty or

‘m1jv'” interest

” tlnerdn based

Twelve yearn

‘Li.-“1’I.m t.1I_t.a

-possulaion of

tha ‘..’.%”-…….-”t
becomes ‘
‘I to 4’

plaintifi

‘ “fine patina’. cf ii year: as iii

_ ….£’.. _….1.’I 1.42.1-

IJUII5

I:u.u’.Iti’I:Iu.1u.nr

running :EI.-am the moment the possession of the

V’ bwuma adverse to the plaintifll Whm tha

dfiamlnnt t’-lfima thnthaiz. the tenantoftha landin
qjuuatit-11 umiuar the p1a:i.utifl’. his poaaasaion is not advunu to
the 1uwu1ti;&’,. His contention that he is the tmnnt was
by the Land Rafnrms Tribunal on 31.08.1984, wan

thmz, in thaw pram-ant suit, in the ha ifiii
cmiams that he is the tetxamt. But in the wan
suhmitt-ad that his pnaseuinn 455!

ca ma. 1:974 which is wmmut pan;

amt!-artmaa pvusaeauiou is ‘A
proceedings. If an-. all gamg .t,a;+..
31.93. ma-1, gghm mg rqlactml
% ‘fl”‘E.iJ ‘ aw mm 4 am:

Ilwn yagra 12 srear “ii-‘i’:ies’:1
Limitation Act, at the
fimited to any pwaon for
of my propwty, his right to
auajzy»-up4arr;g+kA§uuing;i-had. flu: the suit is filed

‘ i.;’e., two years. the suit is in time: and

‘ ‘ ., ‘ «Via Th.-agcred cf limitation.

-Frill!
Lu!

3′
3-

§
r
5′
E
C}
3
i
E
:5

u1’r.’I’}’.’Ir*mu, nun.’ t1’1’v.%u”ifi.fifi

ART? reporte’ :i in H is’-is

E

E1425′ -dealing with Atflcle 55 new that when the suit 1:.

based M: title far pameaaixm, once the tithe is astahlishad on
the bazsis af rehwurxt dncummts and other evidence unless

that defendant pr-mm: adwrue poaauaiou for the prauoriptiw

pmiud, than pLaint:ifl’ canncat. be nonauuited. ._ /

|!}/

.13..

I13. Again the: mid position was reitwatad by the
flmpmme C3-vmurt in tha can of EAHOQP swan Vt.

mm 511% Imported in sane: sun mean 915,

ma mat in tsmrmsi of A1’1:mle’ 5:5. tlm pgigit’ H

E:imita’t:i-um {lama not mmmmna

1 .–….r… J: …. ..___. . …..~ ..

“grim tr: the n 1? .1′ hi .t

.:.-1…..- .:u….1r.!……:|…..¢.~… ..,…….._..:_.. 1.. .1… , ‘
ulIL1i.- |’.I.3:’u’.l.’V:|a’.l.’!.Il.vDI.[.1l.l..R:! yuuuua U’ Id 1 -. -. ..

M. ‘§I’h:31-fiinrra, I in the said
c:::n1:ut.ea11:.*i%a::a.t1. ‘ J.-ma ca:-afI.1I1y
raappl-unintsgxi’ Vv1_c%’:VuV:V»r:1, refuted to all
than ‘agansi correctly applied. the
ata:u:r.u:Q~:y mwiuiuzsgaxifjing-{far&’ a. tlzua law laid dawn in the

@1.ay held that plaitzdzifl’ admittedly

II ‘V ‘V _
“-mmwgg *”…Ha:-:~ -.”J.wr=..;. am

.

,,.a:p…. ..:.-* .1… ;.-:.a.. lag: t……..-° …,….-W .. ta t.L-~

=1

.aés3*r:=var’i;»;:LiiI§:Vy-1 ec’L’t.’r1-Jar ‘byway of aciwrse pea-mesa-i011 cur

%mha;s«3mr.:as1g.%ag%T’L%c»anumaad by the dufandnnt and uuemur” a is

mfiflad flfi rvali-sf of datslar atiun and pas-Ieeuiun.

” ’55. H1 fact. the da-elarafion gixian regarding mutation

VA Wm whallgr unwawmated. fltme the plaintifl’. is declared

ta be 1:1»-a murmur in gmaaaaaion 131′ the suit aohedulo prupartg

In: #11:: m-rwnnumflfiut (u”_.~mi’l t”‘..r-m-r- ,, ;__|7a:m-r1 1;; 111111 ‘rI__I:

WJ -I.u..I.1..- ‘uiwAI.ao.J_-rvtr

” ~

fitmrt ia atayed ‘by tlxree muntlmn from

.11.

‘§m1.1nt31. tam givrawsa efliaut 12:: the mid dmlmation of title and bring
“the. :3a.:a%’ntv1t£a3ct*u entriefi in thus rewuue rwarda in catxflrmfitian

with time utiazucarm of the Civil Clourt.

in that view art’ than matter flzlié

“E?” 13% ;aa.;§b21tsn’;i§i1’V’ do arise for
curnaivr.1-tarmtit-:1}:;1′ gpfiéml is diamiaaed at

the :.=r.t4a,-give: emf

ER” for the appellant sneka stay of

m mi’ ‘thin’.

arr ‘ .3—.—-….. ……. ._…..– 4″ …_ .- ,……. I. .__……….—_– _…….

i:3z1fiFxfin1§afl1i.fi W’.-1 -11″:-u; ran ‘ r

sal-

Iudge

‘l’:I.rl Mean-m.I’..

4.1 In.’ .|un’nrI.:_|u

A-3,: ‘Am 11:.1w’I-ix ayrpallate hfl§c;§i’* an