High Court Karnataka High Court

Smt Sumathi Karnad vs The Authorized Officer on 5 February, 2009

Karnataka High Court
Smt Sumathi Karnad vs The Authorized Officer on 5 February, 2009
Author: N.Kumar
 - -n---n --vn wu-u w mama:-MA HIGH COURT or KARNATAKA men cam

U

xv THE HIGH sonar my KARHRTAKA AT 3AusALagE " 

EATEE THIS THE 5"'nA¥ CF FEBRUARY 2Q$9} j 7f"

BEFGRE

was HfiH'BLE MR.JUSTICE N. ggmfia' "a"

wax? PETETIQH Ne. 19;g§2oc§,;GM~R£§3-
5E’I’§f£EN 2 V ‘ V ‘ ‘

1 auw SUHRTEI KERNAQN ,

wxe. TUKAEAM KARH%D ‘ -_: _»_.
AGEE A393? 55 2EAgs »Vv_u”‘ “i;=
PRESEHT fiDDRE$S gr ERQVI§EHT’FKHD
SUB nEsIa§AL}®£3:3E}” A.””w*
RATNAGIEI R9331 ‘ * =’a’ *
cHzKAMAN§ALQ3E”

2 sR::rUKsnAfi»gAaNA3*,
S;a.>LATEvKm23fia; -_’_
A3En’Agcur’53«$figas;”

PRESERTL§vRfAT’, ‘
GfifiD:fiAEG& amass, xaafiag ¥ILLAGE
2~§ 3513?, fiayaxzaaz azsrazcw
” =* “. … BETITIGHERS

Egg 5:: fiF§E?EERJA, anvacafz 2

V’i: THE AUTHSRIZEE gyyzcga

=_c@RyGaAT:Q§ sang
;£fiNAL a?FIc3, Ufi§P1
.:un3§: BISTREC?

“2 saw SECHITRA 5ANzL
mic. BEER? sanzn ¥b///M

« –»–r–w w» wr-u vr-w—w- –u-wv- – u.=\a-wig.-[Into ‘FU”1!iI>’l’1!l”|!\ll l-‘IiiJI”‘-\.\liJKf VF l\F|KfVF\IF\Kl|’ fiI!.:’H'(.UURTOF’ KARNATAKA

AGEE 50 YEARS

RIAT Aflfififl BUILEIfiG
REAR SYNDICATE BRNK
K§LRI, HANGRLQRE

‘r:~z::s ‘$5’? 311.33 PE.$§”¥I2=I£:+i”‘}I’n’3«¢QT~f’7¥?*51;3;’:Ai’1’1E:VV V
CERTIFICATE m?.1?.12.o8, 1f_1}E:.%%If{*5I*3*I;’…ISS?JE;’§ 31*
THE 22.1,. IN yaveua. my R2, ‘1:;:»:1..:*’r~1:e ‘.E!i’1’EE£S’:._”‘~..Q3§’._

JUSTICE .5; EQUITY.

mxs 323.1′: 9E*rI*r§tiL;s2§’ _c:3i«mf;rs’ «:1»: ma

PF.ELIMII~IAR’i’ magma} Ti-I33″ $1:m”‘cz3:;§2.T mg
ml: §’e:>LL:3wmG: ‘ ~

Thegpétiéififietajhgfiaflchallengad fix: this
writ x§E§i3i¢§y<tfi%¥ $a1a~ certificate dated
17.12:;'.2£3'!;§:8' fihfia first zaspandsnt in

favsur 5fa'3fi9 fiécehd zeapmnfient and for a

-“,Vdi:$ctiafi t§<mrggularize the hanging lean

g ahb$un§*¢f the petitinnar and hané aver the

fiaimanénfjgéssessian at the achaéulsd prmparty

',_te tb§ 9étitianers.

2; The fiirst gatitionar ia a Qentral

‘ r Gavernment amployee Eezving in the Begartmant

af Previdant Sana. Tha secand petitiener is a

. ..

– v~« –v— v- -vw——vw mun -Mun! Ur !\AKNA’lAKA HIGH COURT OF KARNATAKA HIGH COUi

u.

4.. The fiacta avg nest in d.iS§>’t’.’._t§n is taken, propafi’:3r’—-ifi se:$:£.d’~ar2s:1″–éa1é._V

zzartifimata is issued. pétiti.gf;e£*3s’V”}iafiing

kept quiet :Er.::3j:.~ I1e;:z:r:’;”E.3«,..* _: V’i:wf:> A’ have
appmachsd. this ae;it%;” aside the
gala ce.*:t:if§,c;.!;;;£:¢V;v§z.’. this awe;
mt: mag gigs ‘£9? the said
gale even new it is
aspen “f:f:{ ta approach the

Appellaté%”*«P;uthie:i£~}{: ‘2.~1fi:3.ez: the Act aeeking the

8&.fL:€if”3.r§§AJ€.i’3f as?” may be entitled ms in law.

V aaficaxdingly.

Sd/5
Jada?