High Court Karnataka High Court

M N Balakrishna S/O Sri M S Nagaraj vs The Deputy General Manager on 6 February, 2009

Karnataka High Court
M N Balakrishna S/O Sri M S Nagaraj vs The Deputy General Manager on 6 February, 2009
Author: S.Abdul Nazeer


I a.I\J’I

– uuunu w- nnnnnunnru r-nun t.._.\.:yIu \Jl” nnnwfltnnfl HID” EUUKF U!’ KAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKP HIGH C

–1sIu

II’ ‘1″fiE $63 €3{)’I!H’!’ 0!’ fifiikfifi, fl’

mrm THIS Tm ram SAY QF E’EBR'{JPa.R”:I,

BEECIRE

arm 1:~am*B;r.,E z*m;,mSTI§§::”*&?».hBBiJL V

§»::§s.:a2 1:5e:?2r3*§§”‘T
warn’ pmzwrazx rm . 1&’–3’§i’§~3} 05″ mazfz T ‘*{.s-%5;;*a”e;’}’

BE%’
3
u

as N BAIafi.§CPIS§:E=TA M

31:3 913:: $3: _
Am 57 mans,
A Gcxrsmmrzr $§”‘:iTma-‘:-mmgyaxafiHf
mm, .

Mar rm . 4 2 a.,«*;’;«4, _ . .’-T,
6?}! hrs’ <:R:;:_s5, 1.rsI~m,.rz;:,:e":.';rf:*1»::':«$;!§s€+;z*-.1§;

E FE~56G.VVG’%AQ PETITIQNER

1:33,: 5:1 §:.1v3.,Asri<3wr:A,"A"3v;'- 353 His wxsnzvaz fi.?'S.§

V3. DEEi?f§'Lj'–G mmsm:

rams}; Lgmzisn
ya Gavafi. “=33 Izxmm 1′:1~z*rm9Rz:a1:
gram

_ 3mmr;§§:R €PEF.S$}«II’»?”fl23
~~:-m«’;:a2~z Lmzmn

cs} 2-…~ A

Vrsm ammzm: cm rmraaarnm mmaznaa
zemaxcszq LBHTEB

.. …..,-pu- -um …-..uv:-1::-uu–1 –nuns \a\I\.rl\I \Il I\l’\nlIl”‘IlJ”|l\l”I. E”II\7I”I BKIUKI ‘Jr

$223

A EC???” {BF IEe”II?L?-3: EIKERPRISE
H..Ee.§Jff..”IK,~ ‘E §T:3§5fE

4 THE GENERAL MfiEGE&
mxaow 1131123
H%.8§, S@fiTK gun Eflfifi
fl%5$fiEfiflE§JBIg , 14. ; ,4_~_ -.s 3
E§’;2€}’G?:L«”£}§€E*56& 953$ Z,.’tT,.L:”:?;i’s*”;”?’:’.?~*§E*’§”§’%I«?EE”.:$3A

gay 5:: E a §fifiEfiE£fiE;-&DV{73fiE 3:°7; _’ 3
SR1 SflERAKAN¥figEfS;3HQG?ALfiE LEE ajfiq,
E€%.RE~4} ‘a *- ‘ *

$315 m:s$.m :$}EI§E$.$§§fi§ sEcTI9a 151 as

$313 g:$c,w gé;g;§§=§§_’93£’ QREERE $313
‘ “§,*$E§ ?H$.E$an$w:®s;

Ifi” ‘£:’§’.”s.’;’L3 =§«:]’;_’~:~}’§;,/”;:: 3g.g§’::§.:V*E:’i_’:::if;, the petitianar has

3c:a.zg1′;t f:’.:s::_V a::::;§:1a__i€:3;-3 :«T»:.4.~té. an 5-E hi 5 apgli sati an

4 2 ‘$3 e»T,=ai£1n»g “2a*<;s7112.¥'2i:"a.;:~;;2_…E'=£ ti 3:2-3£'z1Q2"1t fax; 39 r*=;:§x:*a ..

– –u

Eélifiéffifiéfifi, patitianer has

5«::»:1§rhtApaym$nt vii §£2<".'s*.Fi<i%3I'1t Eumfia mrmunt

'if: 1113.3 aaaauratz. If tha patitianeex'

, s1.;Vt;_V<'.:'~::.*e=éfi5 in tha writ patitircsrzg he is entitled

'= fak the amxzunt alaimed in the; aaici

" V applicsat iam .

K

– -v- -v—u v- mar-H-nu» rm-m ‘-,’.’-‘V”‘ vr mnmvnvnnu raw” uuu-U Ur MKNAIAM mun Luuxl or KAKNAFAKA HIGH COURT OF KARNATAKA HIGH C

-3-

is mznaafi; rzcmnsa 1 to: the xsafig Qtafiant

summits that petitirsnez has alze§:;E1§r;”‘-:’4§.2;e:’a=>n

taminatafi fr-mt: ‘K1223 aerginza. Be ;.€1*:§eL”£:~AT aLz=.é”A

may, aa zmtige-1?: abzzsve ‘_i§f’* t1Iaa_..psé’vt;ti-£53553:

mzczeaeaaias in the writ §eti€§.=3:–:._ hiss it:-2

fax: the amsoum: 31:3; 2’:-_i.s”, V’*§%.ii<::.$unt.'

Therefmre, I*€:*i..5r:;'.%}'.V—?{…18¢§{»%.'V2':'.»"'i.'.?'V§_,ii~ i"zs._ unziétaasjary.

with trim ahéézsg " .'§iéz}.*.:3»*gj: 1:i'«,rV;–z:j:'"'i–=::«1':s, Eiisamw

ziswzmm

my Judge