High Court Karnataka High Court

Smt K Rekha Chinnappa vs The Registrar on 2 March, 2009

Karnataka High Court
Smt K Rekha Chinnappa vs The Registrar on 2 March, 2009
Author: Ajit J Gunjal


-wt-marxavm “awn s..uum ur aw-mNAwm.A Hm-E5-I COURT OF KARNATAKA ms:-1 comm’ 0? §(AgNA’rAKA mag cgggfi

Wm

3»: 1% §~§q;–:~§ %:{;s;§T §:::e§* §<:£§E%;fi'?2%%{fi $5? M

mfim mg "'§'E~EE 23% %;%7g' :3? ._
§§%$&gi T
fifi E~§@§if'BLE Ear,
WRIT ?E:':*:*§:a§: ma:?<x::;g %§:§'2{;§:;?:§;::é:=z;§§;$:

EE'IWEE§~¥:

Smtgfiqfivskim C§:3?r:z3g§pa§… ‘
W19 Eri.3;fi,S§m1?3§3.a;§;2:L1fj1§_ % %
Aflvnczata, E’,§:E;”€j:’Es:é:a£g__ _
V’1r*&j§e$¢S.E§w.3;e;gf:z§V.;»’A:V ‘ .. A ”

%%% ”

gs:-s méhuguémmk éaé £?1″a§$,é§ ggzxggg

fififi:

%%%%%
=;§{1;%m;:-5%; i.,’.¥4r:i:€z¢«:?;si’£;§,.

§.£:’;’§§3§:;ngag?§§~§:53?~:?é*§1,

f§%.The Eswiafifirg
~ « «;3;3§.*r.ae1:,, ‘:-

‘”S.i}’%:i§};’§££§.”§??’? ém,

5,§Ea:§%3§*’§$§;%%’3f’$

‘ u §§§3;{*fik§$§7§ 3%: E~,§,,Efi§:”%%3§ fi&*m&’

…..-p

* ‘ “””‘-“‘A’,..V_* ‘V'””w”wM%\M niwn I.-vum ur nnxmnwmfl rm..arI LUUK! Ur KAKNAFAKA HEGH (SOUR? Oi’ K’ARNA¥’AKA !-HG!-‘1 COURT

that it is rm daubt {mm tizaé: fim rwgsoxiaéafitfi A’ %
‘that $3′; the fimi; fiifiififififimi ai’ gb_’§mtZmfi.é $5?! ”

maxim $ 5§% fig: rams: =1’§fg$:1§§’&: fi’IE.*!.¥1?”TE.£}§3 :3:::; .§2@§i5;:%§¢z%, T .’

an 53532 ${3I”§§E:21}?” £1 £5 V
adfiitiemi fitatfimsnt af fig $3
iwfiaary al$§::’::.zmz”:’w§ Ema ham
Gfifflfifiitififi; %?i§E”‘s::%}zi:”§.€°zé:;;:*§_ “‘§§a§3$§i ef aha
gfifinxisr s.:f% regazfi m
the fawn; ;f_£§: éaimefigfafi grifi %afl
mm E am 9%” ‘aha ‘fifififi?’
fkmt thfi azitééifi far $§3;.§§ %”v%i°3$f.

_ fizwfiey 32$ wssfi:


    i%   @3333

X    fimfiéfi raga:-iafi. Sd/'-
Judge

 1fj.  §§bf-