High Court Karnataka High Court

Chand Pasha vs The Secretary To Government on 11 December, 2008

Karnataka High Court
Chand Pasha vs The Secretary To Government on 11 December, 2008
Author: Ajit J Gunjal
» "wwwnwsln

W ........m.»-....... nmml hgxagg ur mmn.-mm HSGH COURT 0% KAMAIAKA HIGH cow!' 0? mmA'mxA mew Comm' 0? KARNATAKA HIGH 6

E.

E3 E-flfiii £'fi}R'I' SF §{.aRI'*EET.@%.E% $1? Efifififiiflfifi
33333 mg m 1 ran mm' W §Ea$E;IsmER;n

BE FEILDIRE

fim 1m§*BLE MI', JE.IS'i'ECE _    

war: FE'§'fi"iQH 1m:515#§___g§%L' :3  . ..'4":..§§.--%'E¥I.'3*..%t=f§,~.%__'1_V A 3

BEWEEN:

1.

S. = ”

Chanxi Paaim,

Agaci aberut 52 ymrs,

SIQ fibflui -_

fifa flag? H.-m189ffis; ‘ .

2% Mam Ba§u§iI1aaarL;k%

Mysmm RQ§3.§.f2L’—_ j

_” .

Eifiramessiiu, a§&é’L:*€:–35 f;«:5a3’a§
Sic? Ei0a~ai;’=.aW$:;L A
Emir E¥e;:£?’a””:§e3§._
I’H.3&}%’Ei}’ .2″,

s- % ggrerfirffifi .E.§E»’§E’fi:Qé!*¥E»R$

Emmi? $5 ?mmE’::.ayat}’1z*a3?

Ea{.$.}§fifl{iiI$, Dztfimsfmtikaf Ef§.’I&§,

E=a..*=’3gah1*:&-Q}. E1

‘zgmgazk Wm}: H.

Syd. LACS”.

Eangakree fiewfiiapmeni Aufiwriqr,

ii’:

Zn?

Eamafim 1 y .,= .2.¥£E S?§3§EE-f€”7$

{Sfi Iififihafiffix Eafidyg £352 §r::»f 31; Sri ”
Gflwéag fifiv. far E2 afié R3}

“rm ‘at? £3 mfi mafia: mam 2% ma 2:2j? “$§§’i’€t1é”»

Qemtimiiou fif Enéia pmyitg ‘Ea’? $333413. _ §:i%rm:i3n _?¢2:.
apgmpriate ardaem ta: aha rmpxaficiarzta gttrs aizaéfgmfiqfi f V

sitas ‘cm ‘She gfitfimrm am hai§=,A_%§a3.f?Jri:§ivarm§f§;%-
mam by thia Eia9r1’fisl&£I’;as2srt. ‘ ‘ * « V ” ”

‘T.’r1ia “Q32?

fiajg, tim Caurt nméa flw Z ,. 3
mmmhzm £3 giagmm Ea
mime rmtirie
gamma, fa mica: mtfwa far

rwwndefifiéfi a:sfi£x»3′-… ._ ‘

amttm £3 Eéamfi far ‘

Wifii :;;.:::sma:m; :1: 13 @3521 zap 55% gm:

*£T§e«;_1$ams& mzmasal ap Em’ rim gzfitimmfir

flzzai filfi geblftlmmm kw airmy €Z$§fi”£.’;2’¥_lfih3d

in iiém siim pzzmhafiad by mam, in éha

nmmsary n my be Emaasfifi :9 fitia

u §%§-a31:’I£3.%3§§$ it} fi’*«zf3f1$i§1é:’:3′ fimir case far fawafisfiifizmi. emf

……. -..-uusu vr nnammuvmn ruum 1.3.338″! UP KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COl}R’l’ OF KARNATAKA HIGH C

/’

_£izI;’3. 3= I

…-…..n.n.u-. nu-an us :_u.-gun ur nnnmfllnnn NIUH UUURY OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH Cl

aitaa in timir fawar in term af 3115: sszézer gamenfi; ‘:3?’ $513
Q§ur’t in ‘§1P*,Z*€cx,1’?{}4-*9; 23% é_is@@w wf
gmmbar 230%. A

4. it is nrzziz in fififiutvzfi
&@1.I§z*w far tffzza E3!.}_Ff§i6’€$.§. :3?
aemghvashwarammh z,ayo1;::.£%c::;;1r§ aggzgapaaing gr
the wrfit perzzim ._g@Lz?3;ait?mra 3333
ahaensefi _§.%1§ swam’ Ems ta
fie .%z;iE*mr’§.tj;.

hy éérgfiamzzjafla
ficawéag E&$;:fiile.~:i;§_V §:::r rcxsgmflfierzm 2

thia am: yeitifiam amnfia éjapmga

r:§_;’rmti:z1g:Vv”f¢a§§«9r1:i$r1%§ 3 anfi 3 £3 aamidm %:.%°3é: claim af

its fim Eight flf fiw &%m*m5Em mafia

nan I…uuI(I Ur KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COIIRT OF KARNATAKA HIGH C

file mam ef gwithfiv fa:-22.1: 3

file power ifi the: zwffigry C’ A

‘ fiI”wu2fi.a.?