HIGH COURT OF KARNATAKA HIGH CGLJRT OF KARNATAKA I-i1GH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
:3 TEE £255 :$$g? Q? §EE§§T&Kfi; E%§$fifiGREC*CCE
Sfiffifi ?”:$ ffifi Efiiififi Q? 33;? 2%0$° -j'”
355 $1333
€33 §§E’E£§ fig’ aagwzsg §.v;§a§;§mR§.gwHAagO~”
$32? §E?:?:rfi N$.:5?éfE§§?.§§3a+ga§Sv$;””””
2% 53? LA§a§§gg§§_ H , ; . «V. .
Rfififi a§a§% %§*§§aa$) ,~.”‘””‘
‘gig LAEE’§%a§a§§§ay~*, ‘
35%? §ATEA§§R g2§&’§ma::
B£§fi£$§EE7fi§{§E ?$&¥E ”
2 ‘3§§4§§g§§:§$§§&Cj
35$ EfiEE.§£%fifi§HE
&$E$:§3@§?’§$r££aa$
‘”3§&? £§§£§§3 £éL% fimgaz
§%§$%l$EEa§§%Tfi ?RL§K
“E§3§~3afiEfi§A§§&
a;:$mE gagggxxg
Raj
$?§?’S%fHfi £3 Efififi 3333:
§v§§x.¥£’?§LEa
55:’ 3.32373 $?fi£€A%€§§Ea
fl”-£°”‘§ 3’%_§%f§?§’i’ fié $3355
FSRT §fiT’3:§.3a2*’*%§§§. fiiaifi E-E3231
“‘ ‘E§;.E.».£I%E.E*E Z§5.§RE’§’§
#1
3″”$ EC!
gm 1; {ya
§
HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HEGH COURT OF KARNATAKA HEGI-I COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH 0
3…”:
s ‘V :1′ H.” av’ ” i
*’!’fi&.E.”.L.;;,’£:%..E”I EEKFEIEEQ fifitfikfifi 53% 33:5 §.§.$’3″$’1a?€?’.3§~.}.’£i%;’§’EZ_VIE.E”3.
2&3 G$fi§%fi§ $5 the E§V§§§§ an::iéé”*fifO’§§éM
§e§$$y iammiafiigmaz afifi a iike gbaefivafiicn i8=
reqaixgfi ta be mafié :33 $ha3O§:&s§ntf;§mit
?atiti$n gigs ané fifig §e?i%ififié£$O,may b3O
§@E%i€E%§ ifi fi§§§3&&§ Oifiau Sifiii’ Cefirt far
§§t&bEiahifig tfieflf Eighty.”
3, éfiagnfifi [$$gfia$§VOa§§€a:ing f$r aha
:@$§$m£é§§f&fi”fih§g&th3£Oiafifi, whila flags net
aaizmita that it fig
far iflg §$tiii&m£$§ fig fifit “iifih whate¥ez thgy
wan: bEf$:@V t§£v’$i?iE fiauxt &n& tfia flivii
3*’
‘me
.:<'%«='
$:g_:3 fiéiimifieéy fiat g$v%$ned fiy the azdazg
':¢fi~:§§OaQ§iiQ3 mafia im tha E@?fifi$% racards.
~§g $5 &h5§r¥a$. by ihig aamxt time amfi
.&§&img tha :$?%nge amtry i3 maiy ts éepicé the
Qfiifitifig zightx a ravamag antry £333 mat
r@§u&at$ a Eight $5 a 352333 in the subject
Lana, it is a3 3 céfifiaquafiaa af the right, the
— — «v«- – – –H ~–v–u -H nnnlvfllnnfi Him-1 COURT OF KARNATAKA 1-neg 4
m
gerasn. baa. fihan thfi very right “ié, in
éisputag it :5 net the xmvanua ent%y»§rKt§e
@xdera §&a$ed by the r$veafi$~au:hgriti@5»th&t
mattara A right whisfi afiy §aisafi.¢laimfi h@au
ta be made gacé hgfs:aV”a’»$ivil””¢ourt’
iufiagaafient af a x§§e§m§l§nfEyf it is epan ta
tha yetitianaza f§”‘$aé§§%§§& §heir zighta
bafera t§gtv Ci§ii :¥fl§fi£§_1’gfifi seek far
ap§x&p¢ig§§ L:{ufi§;§et§§$ _’ far causing
¢@na$§3%5%iaEW;eV&fiae entries.
zsa:;s;::a is;-gig ::1.;::£<r:.-=1:-"&?;é;{i:_,3?,"a.*.x£;L, gem: £33-tition is
di$mia5g&._
Sd/-
Judge
‘ §:’;z~__.:
“Q-|(\I’\ |_[g\|I| I.l\I|…rI|_1nI:\uu_.nuu :4. ..w__._ mm’;-.— ..