High Court Karnataka High Court

The Managing Director vs Sri Manju S/O Keshava on 31 January, 2009

Karnataka High Court
The Managing Director vs Sri Manju S/O Keshava on 31 January, 2009
Author: A.S.Bopanna
:1»: mm mm»; mm? £3? B:é.?;;"€§gT£E{A £1'     _ %

M133 1:315 11% 313"::m* £J3§*fV3fé..?'*3"L?f;i"*s'1**"..:*""%.f:'_:7';:€§§f9v'- _ j %  

THE m2¢B:.E, ma. J§ S§:.i:EV'§;;;$:.j*tEf3§:%§%e*7§§a'  I
M?a§ée.§§9?4  1  
BEWEE§:   & k . 

W    
§i.S.R.T:.1gCf_,.F;:*$§£_:§     
      %   %
B53631-§§£~2'?,.'-V  « .  
 T    AF%LLé.NT
my gm. s*g;::¥x;B:%':;as.§§2m:-:§c:D:;r:g§;a.rz.§ m'a.~*mA?53
mam;     2 
J Sm m,2s;.§Ii  
% k3:*3.s;$§1m2F§g'

   % A ¢ag%.c:1.5:':}%%33 Efiaas,

 aEsmz:s%5.gr
4 "~'A§siB5--fE";E§'ii.§.R}$fi;éG,%.§.
 K§;?€fAKAF'%..3RA.
',   :e.E§mma%£r

kyrnezzg H33 mm 2353 m{:: fif?' Egg? A5? éfiéfiifif

  '11ii¥jfi' fImG*s§s*IE§E'§ Ai'*%'§ fi;"%'§i§ mama; 22,34,339?
   L ?;3;SSE113=ZE§'Esi'£fl 1-:£3.% ';3§:s,!2§a§ :22: 'Em. mg §§? Vi

% maum £2? KAKNAIAKA H56!-G COMM'  KARNAYAKA MGM G05./MT OF KARNATAKA WGH COURT OF KARNATAKA HIGH COUR§' OF KARNATAKA HiGH C01}!

 %%[ s.nm;. sci & M§xCZ','B;-A1'€GALi3%,' §§m.1~5:93,
% « AWARSIKG a cgmpgxsasmzé :35 Rs.§§,,$$§§~ %¥'I'§'§+I "'

QQEEREST @ ?% FEM, Ffiifivi TEE §A'§'E Q? §ETET§fi'2'%
TEJ, DWCSET.

ilfififitiififlgfi

3:



afsa fi'  af fpfiivia, '§§W$és ihe Efiiifig  

 CHEM? 0? KfiRNAYM(A Hififi CGlffA3'i'  KARMATAKA i-MGR COURT OF KARNATAKA HEGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI

This Amefi cczmizag an £422: erdem 211:5  :1;§é§_  

delimad the feilowizgz---   .
Jfi§GfiE§$ 

This @1933! 31% fi1g§£§}?  

1;.  33'! ii-

 

 shauenm gmfi: fimagh
$11: was: is fistséifsfith  gf éelay, befare
mnsiaerm   zg sa mm :9 the
rwgcniieiiigv  §E'?'%%¥,é§;€$E1ZiS€1 far: the wpsllmfi

mid     

':<.2 E   'aw bsfare 1&3 Tfibunai makig

  zfgwea af {ha égzgiwias snfiamé in "$332 asscidani,

  an ififééfmfifig I3: ragga: :3? $32 gm}: éha

 awstéfi aka agsmpzmaiazé czf R§.§fi,§%i-. Tkze
'   efinjurm ig indicfiné '$3: aim Wmisrxd afifiifigaifi a; E.§-?.3

  %%    22:3 zzlaémmt kaé mufmé aways af gfi ma 2% am W

 

hm

aWm'ée§ E$.?§,§§%i- mwaég pméz $15, szzzfferizg. Efiwfids lass

J7

-

3 mum 0? mxrmmm. Haw comm as mmammm mm»: mam’ cw KARNATAKA men COURT or KARNATAKA I-HG!-I cmm as mmAm_ :fier:»§§z;é a§%a§;3§,a3a;’. % ‘ * A
pm, ma awxécé R§.§,§§§:’~» far fifififi

exgnszg and fihfir iiiciésrfial axggfifisgs as 3%? .: é::;2s3:~:%é*§ my ”

evmt, Thezzefesrae, ‘E&§;s:-éakfin 315
new {sf $113 mmfizéals has fisereaftsr
afiwécfi the £3 nag fixcwsiva.

mm': 3%    am-afi Agagzmgzgs, firm
gm].   fif. figs mama in

depma», :ae£g:~mgs%g§:”c;:::: mmgzeé ac: tfige Eréiauifi

Sd/-3″

Tudge