High Court Karnataka High Court

Sri Hanumanthappa S/O Patel … vs Smt Leela Bai W/O Late S.P. … on 20 September, 2008

Karnataka High Court
Sri Hanumanthappa S/O Patel … vs Smt Leela Bai W/O Late S.P. … on 20 September, 2008
Author: B.S.Patil


KJIJKI Ll!’ I\l”\IKI’!!’llFfiE\#’\ I”II§JI”‘l BKIWNI \},_!’7V’I\f’|I\|’II”\Il”\l\l’\ I”II\Il’l \uu\l|JI\l \J’I’ l\J’1l\$Vl’|lI’|I\.l’l l’II\7l1 \uu\J|JI\l \J’i” I\.l’lI\l’l1l:l’\I\¢P’l l”Ii\JlI’I ‘I-u\lIJI\$ Ell” I’\.D’\l\i’lI\lf’\I’\.!’% l’El\3’l’§ \uo\J|ul!\I

3%: Efiiiéfi @033? SF maymmm 25.1’ BANGAJ;C)ié_E~ _

mmm ‘ms “mm: mm my C}? SEP’FE»!sm?-$5’:

Bwcm

“I”?-E HQIFEE.-E gm .§z:s*r££::E

wsrrmmz m.;3zk%%¢3%Ff;sF

5E’E”‘5i*’a?EE«I*I:

am mmamfimym; AL A M V V
S;$?&’E’EL _ % %

ma M3§:£;m’R1m,,.j,,,’~._ V V
330 mg: §a§%3*E%L§L£.fi:’;§§G&E&g”
fi§¢§*’2:’33¥:W,M.3ai&§A:$&.&aéfi5fii1§ PEITFIUNER

gm’ 3.§’i%§V~3£ iei

E

%% :Eii?&EM &
Law 2:: EfJDRAF?&,

$332: «ag€g§*:* {53″ YEARS,
mag §%G$z§fl§§fi;?’§URI3’F,

A L E;’Q’§*«’T%§.%’§j2’r§*§%I~:}I~&M Rom;
fiw E§*§&.§R£:VATHI. EESPCIHSEBT

flfifififl

zvrit pv6;t:i€4i;3n is film ilfidfif fismm-lea 226 & 22?’

x ” ‘xii’ aka éfiamfiaatflan Qf Eztxdia, gsraylm ta quash the urder

pamaé by the fiivfi Judga {Jz*. flax} Elmdraxmtlii an LA.

% §i¥=?%?§5’*?%3~ ‘mg §m3’fi”

…. ……….A .V_…V_.:.m……….\.. ruurl MUUIKS ur mmn-Am mm count or KARNATAKA men COURT or KARMATAKA HIGH coun

E3

_ J QT. ‘.

D aw am”;

pefiinn an fear we’
this. fikw flmzrt fiafmasrfi the f§}im:.*.i:1g:§ ‘4

ggggg’

writ ardar
mm a:?.:2:§r,xs gxawad; an IA ms

§% mxder _§.5 Pmcedure.

Vzmifiw {hat the mug: helcew may

21:31: kasaifi appllmfian film-2-:3 by rm

R231: 2-A 0f the: Code at’

the Exam ..

af gampasrary ixgjmwmhn may be taken

%ka%mgg:é,aa%.Lj§§e mafix mum mm mm heiow has

tkmi tha quwtian whatkm

d&f ~ pefifianw fiflm has winiabed the order

j:.3f” iaimatézen rmukad in ‘rm cnmidermd

§&paz*a%:@%j,r’ mgr}. Re-.&amm ia plamd by ‘cm

%/

$.43 in’: as, H9.3Q2{2&$5 ziatafi 3.7.2eos,%k%Aks;-;§;;e%

IIJ’ll II;f\l’IJi\I IJI l\.l”ll\lU£”l=IR’\I\l1 Ila’!!! \I\IIhll\l \Il i\fl”al\I1;!’1ur’\I’I.!”I nH&a\lls Vufwriflnl

mm wear an the amgagsm afthfim mart in me

LE’$§:1EE§i%€3$? Ka.2n.3l’$63.

Pmnafi amlxxsal far .

in tém iIa.z::m arid EXEC yreg.” , the
mar’: Emkaw eugtrt €363 on the
agpfimfign fi% 2-A of t&

Qifitifi vaé’ up thus sama

. _;- absatiutely no

2:” H vgs ausaamxza mm

g &ti§..$§ ” E as nut: find any

?m the ma passed by

V Elm: pr:-zfitm befiag dean-13:1 of

3d]…

Judge

‘ _4″‘§””K;I.’;:

993! ‘Jr l\’\RI’l’\§.l’1E\I\ T”lI\ZI¥ \m’5uIl’!bJ!\I \f_.I”. I\l”\I\I’I.l”\ll’II\J”I IIIYII \-l\lU’l’\I ‘all I\l’Il\I’l”|ul”Il\.l’| ll