-or --an uu-us: 1.':-uni vi l\al"'\l\!Il"|luH.l\I'\ l"II|.7!'1 LL
Hi TI-E; I-KGB caum 0? KARm'rAKA, B1§${C§£tI.<'.}'z7zE* ]} * A
QATEQ ms 'mm 91%? my G1? AUGIIEST ii" & ~ 7
BE-Ffifi
Tm 2~mrrB1.E MR, JUSTICE B.§ji§§;'1*I1g
1 33114
AGED%fi}’T424′”f:’?..4§iRS’;7 % A
am SEE B,s.xA1:.as;us:r.;H;;§ &
Rm?
Rom; Yf 5 a14’rH _I§e&%;§I_AV5~?8TH $€:R»:3S$
fiGAR~E”El&1K’TVT.__ L %
«A-% %e.19.% %
2 SR1 N I-zE2iDHl3SIIEJE§AEi’
»£;;GE.3::~;aBg§2:%3i.¥’f5>&«%1%4??€VIe£a.n~i 537% B mass
Ragmmaeaa um BLE3″ss.m5*r 3a yams
%$T$;m$§£1 &$.HARAsHm-HA,
VAR! €33?’ PA§VA’I’I*-II PARNAR
%%%4%z¢<::£.a,nris 14%: mm Sara E cncsss
%% » jRAJfis:.IIE"AGaR m BLGCK
BAHQALQEE — 560 01%.
APWLLAHTS
Ewfi Wvwmw 30 ififlflfi HQEH V)iV.BMNfiW§¥ $0 jfififlfi Mflifl W}§W.£V’N%§W}€
zslfl éméfiflflik Mfiifi @’%W,§J’%’M%:W}¥ fifi} .,§££fi03 Mffififi W’%iW,£.WNMV}E :50 £8333 W
.. :s1r’-uf’\|v:-lIJ’\l\r’| ruun i…uI.ncI Ur KARNATAKA HSGH COURT OF KARNATAKA H§GH COUR? OF KARNATAKA Hit.’-EH CC
{BY Slfiflilsé R $ , AD’:-‘.5
FOR KE«SVY & CQRWAIEYQ
…–…..–……
1 am rzmgaamm
DIG I\£{mISWAMfi;PFA _
afififimfifisé mms--~
R;ms§a.121 Gm Mmma-gem _
$1.:-sma Bwaawas % x
2 I)RIifiRA¥Afi§i”Sf9’F&.fi_€§”$–_.__’–~.._
Sm ‘a
AGEB ‘fi’3J&RS.
RIG SR1§m&Y:a_–.H§};$8»«..”‘~__ . j
E rmm im c:I~2s:¥sE:~.a*..ji<"~:;Gé..£':*;-J… _
Gmamaaaafi A
BAI'EfiA.LORE~–.-g- 5540 03:2.
RESPONDEBVFS
a%'§iR;a;:§Jam§ %%%%% ,A.mr.,
FOFES 3 PAETEI:
&Assc:;e%:a:3$k~m§’H1
VV K ADV; F31? K)
man Um mm R’ 1 {:1 cm AGAINST
:;’3§£f}_E»R2_« mama: 14:;.2m5 P553213 «:3-14 I.A.fiO.I IE
F .GIS.H£3,685’S,f2f304 SH fim mg :3? THE xx]: ADDL.cm’
t:M.LV Jumg, Bfi.NGfi.I..€)RE cm, PARTLY ALLowmG
% kk.x,a§m;1 1:21.33 we mm: R 1 & 2 am pm ’11:.
” ‘am fiwaal mmim am far admksicn thfi day, the
Czar: d81l’ié’E3’&fl the filbwizngw
E5r'”}W;£fi@”?<MW}¥ ifl iflflflfi §~¥*3§i~% %3§W,,§i.WN3%'§% fifi .i.W"iUfI}?~?&*~'§3§Aij':%«"W)r%'W'§.*&?'F%f&'@'}% $0 i.m""§{§.$Z3 M
4 wmvmw $0 iifiéfiflfl H';$}¥H %?'§Wi'%'%\£&W}§ rfimfi éfiiflflfi HQBH
~ — =«. -vs-u V: nfngfaunxnasu nlun LUUXI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC
3% farm piairltififrmpondent
'due emit m:c~t2'mm" md separ _ aha V'
2;: share in 2:11: suit gamma
tn be mg aiatxghtm cf of
Egmfiwamagpa. E}efenAdan t is thc
afiapw am: :3f the the cam cf
time pzazmafi' that a win dated
aa.a'?.3955 in quwtion in
faxaatsr sf am adapwd son
mgnmymggswgxng; gmar claim that she is the
am has gcst 112 sham in
gag. the pxaiw prrodnaeci aevmaal
TV pa-Mzmd are the Tramfer
by tlw am mm 91? Eatharmx School
4. mam sf rm {mm as “fl ‘,
is pa-czducaed 1:: evidence her ma.-z-rugs’ ,
thzsgmafherfsntm-Tmdwcfibadas
“Mm:a3°.a§wmp;;.a”g am Wifi fluted by her father
is pmciue-ad as pm” Wm-.1211 thse pmpwty
*6
Wmwmw M mmw Ham wmvwww M mam? ‘a-a<;m.:-34%" Wwwmw zm imam H
'~43 Wwarmw xii} fiééflflfi Mflifl WWLVNEW ii} .WR€}3 Hffiifl
…r'..nn.—. -nun Va-\I\JI\l vr i\r|I\I'II\I.I'-\l\F\ l'!II.:l'l LL.
mmmm i:'1'g%' sczhaduia of mg m is. becgcmatlmdw
in famur .3? Ekm 8 mzathm'
fiptafi gain flrgflaraygfi 1' ' n V'
pmdzmdara the Reward af Righfis.
%k m ammgt and inner-ea: WW; item Nag'; pcmperlies uxfiexr 3: &ak defexm am tiny
haw §u:’c}’m$;a-E’ éue yvuhlfiaanbn hit the
the plsint.-ifi’ was 3. atramer as
no %i& materiai ptmduscaad
that aim was. rm daizghter of
the mm 52′ the pzamw in the mm;
A rm p was am gmfimd mm
5-, §&%m§Eaufihaamfi&mttha
the dwcreytiun sf the name eftha
mmm mm vmzawwya M mmoé.-3 zr»::¢;>é’é§««2 Wwxmfiw M “Wm:;z M
H Wvivwfiwfi fifi lfiflflfi Eéflifiwi W)iW.W”NEfiW}§ 33.0 ififlflfi Mfifiiéé ‘€f}W..§..WN?:’éW}¥ 3%
“‘ ” ” “‘” ‘ “”” “””””‘ “‘” “f’.’f*””””‘V” “*9” COURT OF KARNATAKA HIGH counr 0|: §<AmqA1'AxA H1954 coma' or KARMNAKA HIGH CC
izwtawez' as "l'*fiuw%;=&mapm" er "fiuwhampm"
éinmegmxxriea and that as [am the A'
by fimfimmwas me plaintfi' W
were gium am sham: jairltly in
andthemz-e, the pmnaa'm:z%%maas u£::ak%A;mmg£amg%a§m.
Basfi; an 1,:l'z?m {mm , the thc
dueflfizli 2 in 4, the
E21. I murzsei far the gum" .
Appelhnm gatzmalu that as tk appaeI%
3«.»~»._§ “5;g,a:i.. “”” H fer valuable mnsideratfwn as
and have carried out substantial
saw, the Emjumtéan new granmd E
V. 2 I as many 33 09 items ifl tine prapertiea, apart
am said in. fivour af thma appefianm, and we
sszzfi &efe¢1dant. N£3.1 can 9:!-ark ant thek rights
amongst tlmemsekres Em. rmpect cf thme G9 flaws. She
wm@x’1fisthatesaarzif’tkmp1ainm’.fi’suwm&ainpra*mmthat
if
F’? wmvmw M3 ififlflfl Mflifl ‘é3″3¥V.§..VN%&W}§ $3 ififlflfl MQEM W§W1%..I’€¥’N%§’%% M3 ififlfifi WWW %f§W’.§.WN§§W§»§ fifi mam Hflifl W’}fiW§.’&W%$’%3}%fi M? m£”‘H”)I”‘.% N
…- …-.. ….-…… V. …-nu-nunm-u uuavrt wvunl vr 1\uIuVu-\IAIv-\ HIUI1 LU
amhas 3;’? share in the gmpmlm hes: intcrwt
ed, as ha’ righm can he a§juz=;’téEi”‘m1j:”9f
fame» sf the ::nm1tiomd !5:::’;if;e&A’ fig’ ‘
items {:61 tr: 09.:
‘3’, Immw mugmal fg;;gfv:T’auhnaita
tlwtaas {ha pfiifi ii; and as
am has gut méku mlit :achc3d11Ee
mm auemrmg zrw . that if that
appaianm. tc during the
mum ta mmqancity af
of the plairziifi
pmjua:e1’a .% Lk
t % F m ;d the 1e.a.rm mama} we the pawn
csf thna mam an r\ec:rd, 1 fax:
hfiw an aim mammzm urgesd W the Eeatxxed
munaezfm the mpendenupzazmmhat fin mcther of the
pEairI%’has?sawnbe.c1x3.e.athndwitl1 M2 aharcin the
%*
rfi WVEVNHW £3′ iflfiflfl EMEQEH wmwmw fifl éxéfififlfi M@fl§~% “§”§§’fi§fif’§7%§3%V’§% :36}
mmm §»«m:a-: wwmmmw am: mmmim mm-»% Wwarmw m mam W
um:
….. . -…~..-um vr nfgnfwnrnnn Hiurl COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
pmperfiw jemfly mm with the am desferrfiariz
the p§air1tifi’ Ema €ifi aumaeded.
‘ ‘ the ‘ in smms V’
Caurzl heiletxw rmtraflng the
afimaeéng fiw g m g§.e f is
rmtricrzaaci is @2313 has do: not
ml any éllqaiity by me
cam’mm’
9.. Ass tl1e’A’s1;;§ftia’ 2604 and the
m to be fiiapoased caf
as fiirwtsaci is mm an
511:5: £8 mzriy 5.3 pgw’.haA§”1M’WL
a Eam the date cf the rim of the.
Sd/-§____
Iudqe
[Ir-~..
% W)i’9″.LVN?&W}E $0 .E.%’¥fiQ.’,D Ewiflfi-i W}§V.§,,VN&1Tf}§ $3 iflflfki} HQEM W§W1WN&V}§ £0
iéfififlfl Hfiifi W}W,§.%;fE\§@W”% flfl ififlfifi Eéfiifi WVLWWEW ififififfi M’.