High Court Karnataka High Court

Sri Sathynarayana Singh vs Sri Ramesh Rao G on 13 July, 2009

Karnataka High Court
Sri Sathynarayana Singh vs Sri Ramesh Rao G on 13 July, 2009
Author: N.Ananda
EN THE; H;i<3§§ <Z:C}Ui'~I:""E." <33? §<AR?i'~1i¥T'Ps}{A AT' :r:,*aA:'~:q:;:£.§:;s;f:':E§f;*  " 

DATED 'E"§-'£iS'T'E9£'E 1:3"fH DAY 23:? Jmjzi   %
BEFURE    T  A % A
Ti~£"' HO§'é'BLE rx.r:2*~2,;:Ls_::%1"';{i:'g'?;A:§;$¥NAr€:;%§' * *
M.E'.g.No..::3gi'::f:§9<:28.§'§;;xzf;'  V' 

Sr}: Safi:13?aI3a1'ayana E':..-in:g;h. ' _ _
Sic), Late Hafluman Siligh  A
Aged about 61 years A   _  --. A  3 
Rf ax; §'~i<:.1'§, Si7:3.:§':~3;_11'i.i;i E}§i0:;k,_V'V.i3¥?""€;Z5i'*a3_:;s', 1':»Ea11t::swa1'21m
.8anga§iars--$£§(?_C}C3;i3;' _ ' ' V V "   Appeliant.

{By Szi S§1E§r.§31§3;'*§z;:4'£i '$0 uc-E  §_3S£'f iE,_Aci=;0cat€}

1.

S15, Ra.me§h’R$¢:..Q.:G_. 4
i’~E0..4.-‘(TL +8j1′;V–2¥3′? iCT1r:;i:~”::$,’ 1*” fviatin
E«f§é’3}Z€ii’£i:€£’d}E£f.}3.”EvE1, ‘B::::1gs::£or€%–?S€s€1 €326’

§§a11.::§_q;er.. …..

0313:1131 Ensauaaca: {ii}. LEIE:

T “f’éo.1 86 2, Ti.” {irzirss
AE%.«§::;uV: Read, Wii-scan €.}a:’dE25:1 Post.
. §a1:g%_2air;}}.”e~2?. R:;%$p:::i<'::1A%;s
§:§}_,5'-._ Sré n P._§;l..':€ajz1, é3u:*EVs::2:§:5: fer P2; R':~fi~';erv£<f:e:-. =3'? zzaiictei is
dés;;a';:1si:d with}

'"§'Efié$ agpeai is; {£363. uxaeisz' Sszciirzm. i'?'"3{§j'§ oi £%»'i.'xi°.,%,{:: against
(3

£'w%'§:~3 '§_«%::%gr'm%:'a%: ::»m.r5. :2:xw3:'<§ xvi:-§t.ez§ §8.{'}"?.i.§ {$8, ;;:3s:$:»::'ar§ £7": ?s.:"?'s.?C';
'1§~Ea",2{}~iS;2G€}? an fiia :32" {ha E}: §:d<'E§, Lfucige, {jar-.52": {Iii Smaéi

iiaszsses, §\s§€':11bE:§"_, §'¥§Fa€f:T-'?, Efietrepaiizan 2'%.:'e3;, §a.r:§a§€::'e:, SCZCE

..—-?*%r:;"?, p,-'~a:*ir.§:.%s’ég; We-tr vxlaim ;:”;§’–:;t%’3’Ti<:*rs §<:»2* =:'3t"m2;.';:'~;*s"zs~*,:«§%€{'tsfi :-msé

$€:<:§»:i::g <31: §:az1€:<:;":';c;nt Ca? 'C{3';T}£E}}-13E1S'E1'§.'§€3s?1,

'This a§};::~é:a,§ ::€21':'2i§":g GE'; £51' a.d§";i'$si.<::'2 this; {Egg-*, {Em (Emir:
{'§§='e§€v»:~:;*:~::§ Séwg §°:';'§i<w<.='%xég:

JU{)G§\fiE;N'T'

'i"}1é: matter is iisteci for aadmissionfi with tE1a_§:i£3f1té€;~:r..'§. %

1eaI'11ed Ci0u31st3£ for both partias, it is finaf "

flispogai.

2, i havfi ‘:1mi E113 i€an:;§(i- .._€:x:}un:s::1′ E131’ p;a::;*iié:js;._V

3. Tim claimant 113:1?$ufi€r;t:£§–.”?:’2=q:5i.11:’e of ‘1*i;»;}1!;wf:iavic§z::.
.§f}e:s§::i’T{s :101}~exami1:s.ati0I1 fZ’):i:¥”_§f’1’f3 Tzibunai has
aw:5~2r(§ ad Cfimpéfi széfisza of –~. V351 f:;§§.€32x;iI:g; ..

E. Pain Séagazxyr. V ‘ ” ; Rg,;35,§}{;Gj–

ii. Lass cf 11;} peried : Rs; §,25f}QQf ~

Iii’ .§_,:;:§_%§s;u0E’.a:}1e:3:ii;3§;$ 8:, €1f1j0}?’H1e11tT0iEiif& : Rs, $j3€f}{}[ –

V. ;3§{:§3::1$cs: : Rs. _i.E§,{J{?G; ~

” :”~f0V:éivfiompezzsazierz : Rs.é:”i?”,{}fi%3f~

4.. Withoxzt giving hits the cigtaiis sf agsassmsm. :37?

f_cai;n5:§t:;&1sa§ia:1 his” the ‘Tr:Z°mma3, i am Gf the @;:21?1::ie1::

‘~ ‘CQi’§3’f}f:1}SEi?.”§{}I”} aivmzimi 11129353″ ihe. §:.ea{i ‘less 9:” amenities 8;

” éfgéwfizmetfii {sf 323%” is 1313331′ i31a€§&c;1:a:’.s. Timrtfareg {ha 391.135

is @11.§3a:3.s;”:€,s.§ :0 a 32:21:: «sf Rs, }.E””>,{§Ci{},? ~¢

5. in thfir 1’€$u}Ii, I “pass the fofiowmgz»
ORDER V b

‘Thi: appeai is: accepted }f_)t£~’£I”t. ‘§mn11§fir:fi ‘V
nmdifiegi. C.em;3en.sati,011 of if ax£?e*.1%{iB5iV-1b7;:*§;§;i§”finai
is enixaflcegi ta Rs.??&UCi€:§f~e«_§ %:::a._r1js’ at 15%;
gm’ amrum from the the date of
reaiisation. Tilt: I2 is jaint and

sevfiral. ‘F’artfit=:S costs:

Judge
31%: _ _