High Court Karnataka High Court

Prabhavathamma vs Zilla Panchayath on 10 September, 2008

Karnataka High Court
Prabhavathamma vs Zilla Panchayath on 10 September, 2008
Author: Ajit J Gunjal
sum Luuxi Ur Iuuu<NA':'AxA mc:-H cquxr or KARNATAKA HIGH COURT 01: KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c

331%: am rmiditg;'£'s;t '_~._it-~';'-- " A

33%  HEEZEE-I SGUR? GE' K§'iRE.&f'E'AKA AT Bfi2\i'{}fi.LQ}¥E

E§§TE;¥§..§ '$35 TEE 253% Efifi' G?' $E?'I'EI¥flER QQQE

BE FQRE

T'Z~£E; Harzma £412', $fiB'FICE; A31? .3 ac;z:2£&3§§»L if   " _

féifliffi' I%'I"I'I"E£3§ I'1'm.1?'394  ;"'*_§5:?-'

 

EE«'§%?ErE§I*l :
E $ra'£,¥:*a%1m*s.m    

fifgfiz éaganmaha
fisgaafi fi§§€3'1.1'£ 4%'? yaam.  .

 

     

-.'--1.:

.s.;2.z%§1a3m}3w,  '
figgeé. fi%Qu§5*§Tf;¥E}!%i3:$. 

 

 gvéélmfi,  *
Kafiafi E-i$?$1i;,; ""   'fl:
  "   

Eistaémf §%.,%ai::*im%,;'-_ ' ._ '

'  v«4v..V_:'&---.::¥;E1~'1'Efi'I'I'I'IGE3ERS

 T'5?§§£a:*a§r;aar:g.$wa$L§§ figdjtf,-.}  "

$%§:%%% * «

  'P   
  i;"T:E3§.&:§;' Exwgétifirx .Ci3§£'mr§
 §§.flifi$' Ei§$'n*iz:';3

 . __    

 4 E%fi§f:ez*r,3*~§$  Ely its

 §'_§§:;&?.:*%.«:§%r;*;e fifiim,

$;:i:g:~.@r;::.a mug?

._ " V  ' --;§2§:§j§::g§°§.9;tta,
  Er?mt:"i:::'ta,



man uuuru ur M1I<NAEAi£A HIGH  OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH 1

12,}!

Ev-3

e, $%*;g3.;;?:m§E%Em%%\appa;

S;  fiazziiaiarayagzpa,
1'fi3&3§;%;§' in agar,
Raaidizixg at

 'xififiaz.
Kégfiaim E-§$°§eZi,,

fiézi Eag;,i:?»a,tt3 Ealuk,

',  Sf as

%?r:i}:*..1-tsswrgéapm,
Z'%§;<e'a;§%r in fisgeg
Eafiidimg at
 Vfilaga,
I-<ia&a"%sa H€:s%;«1i,
$ié§@,§,§."m':*£a 'zialukfi,

. 

fiégfi . ”

in agaag
Rzwéiiéng at §%&a§a;%§alB ¥’:;..E3?ga,
Ié§;£:1$a3’%§;1″E4?§Vsés§.”aI:E.,§L?, ‘Vi _
Si£2ag§;*;;§tta- _ .,

Eiéffiifif 3.’*.35@”iZ§’i£3§g ‘_ X

‘¥..$:.z%§r ;\V_V V ..

is-‘2*.%g-:=.3 Ezey».

” Kéiar.

$3 ‘
ar3;5a§%;a.K3%;i::&r;i’§;:;F

$i::E.Ea;:;§&%.a ‘E’aluk,
” E”:fi§£E” I:3§23’fi*:isc*£.§

.¢.RE8%HER”I3

gm far as ia R5; Sri
‘ fj 3% $§.Ea
T %:<:a%§;§g-;

Eafiégr, am far 21, 2 amrz;

$23,? is F1156; mzier fisxfitiaéfi 22% wad 22? mm

{‘i::::»*:*z$;%-=.%%=£:’:…,:?;§§.;»z*:’2 eczf Eziéia gmyirg “$2; mt: aséfiia ms fiffifi”

IIGH COURT OF KARNATAKA HIC-Fi’§ OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

éatgecé ‘.§?£”§?§3;E£%% magefi %*’ RE viée J afi
‘iéfafi ;:**,s:”:*’E,-=<=*::* :§Oq§.%:£ 4~.1§.2$£ZiF3 gaaaexi; by R22 Viéa

$.39 am Em? this day, the

mafia §.,§'7§.% §£:£f.<:i:rixig: _ ._

flfifififi

fig:/=-:*'zmaz*.<:liz§@ Wfiffi -3, T

;§ mfiggmxfiemt §€$»i1?; ms " 311$ peg: 1'fi:':s.a;=::?z*:a» ii': .'

r§$§;s:s::r%: =§:rf' ?s.§a.::§m gaixfifi. '}'%4a 23%' th:;:- –§é'§?€:iaf;m* is:
éiéfxaé ;% tkga fiwnsar Qf llxmnme W35
gffififiifsfi thfi ?$;31,1§§ H-::a.:2 tn

:2: 33:: 1332:': Q:.i:1a§§§'%g:;:'€.i:j'r1y 'V ta say tint

*1;

3 _& CfLi3,I\§o.85[ 99 an 1*&

a’

at Sicilagmtta far

§::az:2zji75′;e§ wmzid aufimfiit. firm: safi

.;i?%’i3i’§Z .. 2rr;’=O’;.$;$;I~&~«::4t”a”§”..$v~%,._§3;’3;i;fs:1:?: stiwr pmgsrfiy axazi it fiaas mi:

mafia? af tizis writ pefitkxfi. Sufitxe

:33′. apglixatfisn is givem ta: ‘thfi smané
ifiiéimpiaénim iémt fixe petétisnm Emma
$33.3 §$@ khngm ta the prima’ I?
H yfififinmm Wfiffi mfifl. ‘Ike samfi

_u_4′:f:%§:s*;;*:«§.;2&::t gnzmuant %$~ firmmmafi has ampzw the

§.;fi§§Z:?;@fi£§fZ sf rwyanéems 3 w 3 mfi éirmted fiat

J

O ~é.::§ 21%i§&°§iE}g rwpa –

yam thfi rmifisma :3? 5.13%: atimr vflhge’ am

EIGH COURT OF KARNATAKA HIGH OOESLRT OF KARNATAKA HIGH COUR1′ OF KARNATAKA HIGH COURT OF KARNATAKA HSGI-I COURT OF KARNATAKA i-flGH (

mam ;T:’%; 133.33% ciifiaemé; timt film wti§im’1::m ‘rm

ts gm?” 1.3.; a @I1fi=fi’¥.3C’§C.3;fiI”1z 73% saié erder wag *

fifg 3 am ¢gm*%:’;”é:i:>n~¢m $5? wag: crzf’ an V

Pazzcigxjgazfi, ‘fim gala ?anchai3:a1:}§ *

hm __

gm-.*:iT§§:m1.

appear2r1g_ ‘
gs}? ma wssm by thy:

:s’§Amm:’z£. firfiau 24:)
maaflar as £113 waist ezsf

Eim &§§;%%£amOa”a%§t}mIV*it§r’§_ sukmita that aiong WK’ h

mg ‘M515 3.5 is 3139 rcrmkefi which

mt the whim mm mm the

O %:k*;:§éfi.._:%s$rx;§3fi£nL

A $:’i1mf1mg$W”fi&§ Iezarmti azraarmsai appaarirzg far

fimfiaubmfimpflxatfiw

/4

J’

IIGH COURT OF KARNATAKA I-HG!-I OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HJGH C

L49

izagigszig ms pieéiiianam haw smachad tha pmmq; ef

éfiaa as:%§:;€£a,. E-Eenca juatfiea the sardar gasaad by

z*%§::a::s:’:~:~§§::t$. 1 and Q. with fafezmnw: ta wiairz

§’?’£e$a:?<;;7:$s ha zxrnufi gabmit tfmi fixes pe'd.'5wmr A '

éhe pmgwrtgg '%sw$%ngi1:3g "

wmaafi the:

etmzi TH Enaafar aa
§§;:’3.§§ Ema mié ‘raeizez; 3 aha 5
am app11m&m
:i’%§pa$:i”.§w§i%§1’i§ at afi Exam
%.’;?$.§i=§m;”éi§i:?2: mg mufiamm am
:13 mt mrfieipatcd,

submitg %”3<sa'E: the 511131'

';%§:;?–.i*m}:em.&a2efi*E"'E*I'fia.3 Em M': a $ cam'. A

wmsifi gtiaarly Emfiimta 'that the

ffiuégysgéflsfini has mg. aéérmwfi Efimaefi as m
yrmfityg, Katha Esmfisfia bekama 1:3 23%

isswtizar éfifm is 9.3 ¢21:::r=r;:=asi%t am i'

VT $8», fififijg" ta what mtent? in hat,

"iiamé mm: gumiena §}:1%h am gm-;z;:.:-aé aa bfi

.- K

(

O'

%

IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA FIIGH COURT OF KARNATAKA H36!-1 COURT OF KARNATAKA HIGH C

3:§:i§§a.ms:;§; E33; 'iéfzata mwmci rwgmzidéfit, 351$ hrswmm, fimt

%2a2§ zitmi 'man £31m, *I"I:°:e nrém paaaed by the fizfit

2*'&&g3s}':::%:.f2"?.-'§.7::1:C§: i3 :10

é.;{'%..Ez;'§&;':*-E773. £3? 2%. ; ;

§§.%§i1§.%?*. émffifa $3113 %$Cfi§3;(i rwp$fi::iam£:~:'.,e;.A, .–H;7$.'5$_;_ V

Ema hang €am:ne}.}:edfFE'%!$1€-45:3 ihe 1m1*.'t3:a:"%.:f1

%.§T%.t '£33 mi 33% Vgf
'smffirw rmmrfigm t§'m.t:

::az2~;,g_ E%s:.:.f3¥§ 3% mm H¢C.5 §; rim same,
mm ‘ihai, 123512 am
gmsmz-{Z “ii”-3:3’ fmm snrinufi
that bath the
‘ $3 ‘he izztsrfersé mad tha

m.af§§::* by flue saacanfi.

am many facmal aspeacm af

am m ‘him almich smight ta be prmwé

C .%_z’:i::f;z géirgfirikmntgéwcia, ‘iris-«fix-4% the Hakim
” :”;T§§vif’:.s”?%;&fi. %32″ the wmpatent mztfmritim, a mpg 9%”
A p2:*«3%:1{:ra::i at axmexum»-3. mam, this wcufi

a am’: Eamgmfimxi 93% ‘:13 a3 whathsw the

‘”§:fitii%$:fi$2:’% Ezaw -agzrwrizacheé 3 may sf’ ma pmgmfgz

X

‘ antafmmm iéw
” himaeif €53 {ha subfect ‘

IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-HGH C

?3$1&§ 33:: 331:: fiefimé Thaa E33333 112%’: ‘men dorm; ‘aha

gmfitéfiiifififi am fiflefi tn sumefik

§”:m1aaaEq:3;mi1y,_ the fa erder £5 O’ ‘A:

£33; Feiifian is aiimwei-mi

mg tmttw siaficis “isrss ‘
:32:-sfinndam In tféxjis:

file mmné s«rméi5pb:ifi;¢:f:A:;” the

1} as
Wafi ~a*?i’¥:hEm a pemd ef
xwipt mf a mpg’
~war.O

gfiagmfimggggggfifiumm.

Sdf-

Judge