High Court Karnataka High Court

Mahadevamma vs The State Of Karnataka on 17 June, 2008

Karnataka High Court
Mahadevamma vs The State Of Karnataka on 17 June, 2008
Author: Ajit J Gunjal


E5 Ififii-i EEQURT C}? fiT$KE AT EAHGELLDRE

m’m§ TI-as ‘rm 1’23: my 0? was %

EEFCERE

“rm HQFBLE M:-.. JUS’I'{f-.’i-E %

EEEWEEN:

h§amfi ,

Dgahie Basagpa, –_

wed a?::au§i$33rwrs§ ‘
§j&1:fl”a*’§a*1Gf_2,

~_»”‘».;j_’ Rgsgmrah S£§.eetir;3:f;;.«€«zs,1c§::§.!,VV ‘

‘um-Farm;

gar: ??c§¢1ifi.¥;§r”, M

E… Siaib Vgfif
“”1 aaax-.

E; i§.”§’ :cE”§’@?mu . ‘ fiture 3cm” nae,

g £13 Refitrar,

% f

“‘3;é;”§}:s;’§.w;§a’sit§r % mm

Rgxgrwmawbyita émmisfiafixé (3%,

smalom.

swvni vi’ umamwuw-mm Hm»:-‘2 awwm Awfififimflwfléiflfifi Wifiw Eiflififl? 0?’ Ka%RNfi’?&K& MGM fififlfil? Q? mmmmm HIGH CQMRY 0F Kkflwfifkflfifi MFQE-6 EOQM

Rasawmh Szafrixm,
‘sfififazm, mm. …RESPC}HDEHTS

awn mam

«mm.»-4w

Wwwm wmV”ww%ww%MaM%M wawm muwm U?’ W.RM&’WaW& M3554 filflifim” flfi %flfiN&’¥”A?¥%K& %€¥@E”‘§ cam?” 0? %fifi€M&?fia7?i=I

{Sr} E~’sai?s,_at’i£sgaw6.a, Adv. £92: R2 aw R3; Sri
Shashiéham Sa fiE, ECG? far R1; R4

$1.? is filed under mmgw 225
Sanaiémfian {if Fxmfiia tn quash tbs; ‘

;’2r;13.2»:i*§<35 pamsad by me R3§A.nn§'ur*e-!i:.}.~ % 5;;

fimfip thig fiayg, the {lmxrt . 2

..s….._a
'§% pcfiti:::::1vm:"'s~" é5.0r?.2o03 in

fix W713 311 fax' '

. E-is was a €':i:'z~V::n.lz:p '§§; _ the Ragipnal

Rwmmh Smiiétgaa. at the paiitienm"

is 3' km' 2: her pareinim for
the daughtnars. It 'm her
mm gated by her husband.

Hmjm _th$ ‘ %as *£c»ta11y dewdmt on Im-

dwth afimt fathm, she mall-was

I fur apmizztwt can cxcmpassienatc

rmpcndew rqacréad her appthzatian. on

twazg arm §m that them is a defiay in maltim an
inasmuch as: Eufim 3 arfi S Wang came in

, _ 5:3″ mnaidering the agpiieatémn of the petitianm.

ra§r,Tharas1’&ath Pzfiajary, Imam cxmmel sjgfizamita
thaé in 331$ a§p1ic:a§h9z1 imelf, the mtiwna
mm sf am mum: that
a, §’ :2-w applimnt is af-aléiy
inmms.-3: :31′ mg dwraaed,
mmmr=::’:aim’3am§5r. He alw V
.9; rugém $5 thia anaemia time
gr:-rwaribfi muié .;a§ “;-gnflamzy and

bu:

wuzmel appmfim far
the mxxm regard tn the fact
?:ha§:~ ffisrax ” ha delay in making’ the

. V. Wm _§’a.r.a-@521″ Em

.. ‘II have perusal. thc knpmm crn&ors%t and

zwlmmaiz éeci$m mmfi 12:: by the isaarned

apspaaring far fin pcfiiianar. Indead, thfi Claurt

nwwnt vi”” aammwmammm. Wiww wwumfi wérjmmfimmmawk Wifiw KIUUQY 423? K&M*§A”§”é’%%fln §”‘§%@§*i fiéfiififi? W? fiflmflfliwfififi Mfififi Cflflfl? Q3″ mmmmm E*”%%@§’i flfihmfi

intha $$waf V& 8’1′.&’!’$I31″‘KA%ATAX.A

mmmmmnmrmmmmmmmuoxm

_/K

wvw-am tusfiifimurtrm

. Wwwm mm.-vvgwfiwawmfimflm wmrw awwwm my mmmmrflm Mfififiwfi fi0URT 0? W%.%N&’¥%K& §”%&§*€ QQUW” W Wfiflmfifififlfi Wfififi flmm’

altmrszad gm: 1:114: meaty of nus empleymamt to
wmzza fie aha énspemency am mt. me-. atattzs. It is I
nmwi that iifia Cam-‘1; in the mm m? m::mmmg A
mm vs. mam em % =
3.9% mm 2&4-8» has mlefi am 3 de};§y {iu
makm an a.pp1:m::m, the 255:3’

dinentéfie the applmm” finm
fimr amer innmprcgatimg ‘ and
hard’ 3%. I § to

pmw that ha; shag sznhfiflé dcawaaed.

that thme aapecta
haw the mponamm, tin
I£3an3m1uc:~nt1y, the:

‘ V ‘szaraslefim

j, A is squashed. Tile

rmitiml is rwyoncimm 2 and 3 £39

tfie exam’ efthe in acx:c«r&ance with

I

X

VH1:-gar!’ is k

:5
haw mum rgard to the aswemtion mafia
warm sf 2% azzrder. V.

rszuze in zmuaa and mag &
pwm*m1″UE&i 13:» flfi mama’?! 9% féufvwmlmx
2%.?!’ -*

Egg Egg .§fi§g§g E $33 fig”: §§%§§ 3 $35 3&3 §§,,a,§.§ iw ,§§§§ Egg §§._§g§…§. 32.2.3 33% §.z§§§ ,3 $3: