High Court Karnataka High Court

Mrs Kanchana Palmand vs The Director on 9 December, 2010

Karnataka High Court
Mrs Kanchana Palmand vs The Director on 9 December, 2010
Author: N.K.Patil And H.S.Kempanna

” gm)’ ‘

3

IR TEE H163 COURT GF E(#x.R¥*3A’?AKfio., AT

mrea THIS THE 99″?” war as agcemea its _

PRESEMT

“rag Hm*3z,E m..1L5sTI¢E m§:;.?3m*:,_’ ” ‘V, J 1}

ms :~:aN’aL& z~m..Jus11¢s: ;+.&s.r;a&mA%
was? PE?1TIG§§’_”técgei_’$1§3A ; %:%%£¥’f(a:s4~cor4;k%

asmaare: ‘ %% % %%

x

W!C?.$,RI $¥L=&P..fsTi*£I *:A$A2€_1′,>,s .
AcmngB0::rr_2a_:§”F,AEfi . V’

ammnfie ~

33″ F£.G'<:3R, .a;N;&;f:;1.w..AxA _

335 megs, :5'-%.m1§s:.%% ' ~

G§£5£.TB..é.§A L;.=xY01;:s'r

B33. smazuam ' A

BA2*E€3,»tL{3R£, _ V.

1 LA ‘ PETI”i’§€}?»-‘fa

1% ?.'”5L£>Zl3A§. .?i$$(}CiA’§’ES

. 3 _ ‘ A .§.B&,$flw”E*{A 30332
V}*»a'{3.V%}4: €I’;:’iE~i%€%I-I.:5:.M RQAB

_ V __ » EéEi’€;i§¥..$RE»S5fiGSZ
* *-._j«T«’–{BW§2s;3%s.§wzemRANBxtIMAR§ABvs,}

.. ..:RE$P{)E€DE’Q’F

‘£’;EfiS’i§’FI3FI°L@'{3NDER!5LE.’£’Ii3LE3 235ANI}22′?€}F’ITE

:~ €92N3I’I”I’if’Ii8E*ii’ 3? mama mama “:9 Emmy Km

Rfifikfififi? Ti} R ‘E A}’§&Q{3E’3’I’ Q? E..I2,4′?_,,1é9!~
(R ‘£’%VEL”JE LAI<Z% FQRTY' Sfififfi THQESAHD QNE

z4..M-

3

fi$§~i’§REE¥ SIXFY IVEW QNLY} WE?! E’€’IER.ES’§ £1′ TEE RATE
3? 24% RA. Ffiflfifi 13% {§fiTE OFF . Q? fifi

“ms FEIITIQN Emma 02¢ FQR G ‘1’!-nsf:z$;*§:’–_,: ‘is:

E£?AT1Z{.3;MADE’!’EEFQLLQWR~1″G:~

.Q.B..D.E..5

Faatitiener has maght the fa!fi§iwit:éfi;r§E§af$i._.’ ” _v j T

i. aired: fine rap45«r:§ent ‘p§= reg_as’§»*-
advanae Sale ::.ari§:e§’e*ratEaan’*~ a::¥*::§i;:1t”1v_ofVV
as.12,4?,1s9;– {R–u::.éae$”*»-.;weEs?’e*~.¥a.k;hs

ferry seven “t&’ousaLn£.§’ §::ie jh:’;:n,:1r$é $ixt:y
nine Agni?) _V_a;l~:Tc:2.g Entarsst
acgrasfij’ thaéfaqn ..fromA:”tfi;’e.. G3′ wceépt

it u 9§:V*@t_ i.:.’Ai{};e P;a§i:t=:ifie:tt tax pay a sum cf

2 R$ .51,V3.’,1.C%:*.~_-4, ‘:53 wnaity impomd by the

. V 8a1rV*’:’l«’:«§x;.sv____;;:1’rfr.4pa*;rrr:«a:*:t: charges aéong with
j inimeat accrued tharwng

awe Respahéent M pay damages as?

‘ ‘ -§§.5,fiG,W0f~ to $333 :om;:¥a£;1ant

aowards mental agony and éawassécsn
ssxfiemd by the Cemplaifiants

$3. “:13 pass such rather aréers as 3115 i-€on’b§e
Csurf dams fit in the abave
circumstances and awaré casts ef the

/
2’i”1-»~»~

3
Csmplaint, in the irgicerest 5f justice a;'{a? _7_
equity J

2. We have Iwaaré Eeamed Ceurzsei fag’. t.%'{£ ” .,

3* Leamazi Caunszei fer thé p1:”~f.4_ !.’:it§v5E’:’vE;=:”_”di§r£§§§ :~–.g;E§a.i.

czmrse af argismersag subréifiirzd t;!1¢ :v§’Ar’z:’.%.%._!;:i5aa1: “writ * L’

petitian may be éismisged a5AV3é:i€fe:3r’as§rn; iiberty
be tha mtitianar be :*’ezL;i&’rvaw§L__ff§ia r ‘4.’5§Vr:’i:i§§fa»r:Vcza baafore the
hlatisnai Fo2’um._* ” V ‘ . z ‘

4. .f$ .pi:i:::é>d remrd and the
p¢?aBTon7,§_s d%r}§iL$L£2§d_;:&sTV¥v%.i§2′:vz1.ravé:1, reserving iihartybo ma

$8′ ‘c2nerét£¥’_’:”!m;*a’ém_ fiaér rm before apgrapriabs isgai

Ean;rx:_§ a’né; aié 313$ .§§§;§tse§Ei€:ns we raft awn.

V VA ” é§}c%._f:aréEng£y5

Tfidgfi

Sdffl

3udgE’

‘ \. fi