High Court Karnataka High Court

Smt Vasugi vs Sri Mohammed Attaur Rehman on 17 April, 2009

Karnataka High Court
Smt Vasugi vs Sri Mohammed Attaur Rehman on 17 April, 2009
Author: H.Billappa

mzm KW Kfia¥?£§%%”m.KA Hmfifi flfiflmfffiarz:..§¥§§ia§%M.fiWfi%K& Wififi C@?..5W’ W? Wfi%WATAKA HEGH COURT OF KARNATAKA HEGN £;mm”%-” Q? KAKNAYAW Wiflm 25;’;-§;If%§;..¥R’?’

5
I
5

EH Tfi max fiéfifif $3?’

mama arms rm gm fifif :3? ” A

rm aaa**m;»$ &E.$fi’&’i*£§.E§ gm “J

T’

E,E?FWEEI’€

1

.651 V

= 225:}. §.£’§’E j

5&1′. vaamai – ;

AGE$?8 2
mg :3. LATE $32: KR?5.§”3::£?77sZ;§’i§’i§'{§{:fi;’ .’«”ga”,_ *

ma’): ma…

363% ::–;»t » V.

3; Q, mm: ‘*~:_~%§a§

_ % %
Amtgfi
E; 43. mm 3%; §§.E:§§.RE§E§§

:;3§:,§.a.:A’££m§§:§é:

v – ..f ;é;x:;g§ §$ ….
‘ é’.??a’£’:’:’ $3.: 2:”:-

‘ . r:;fim–ss.;.$

-wage; Law 33: 3;,

53%’? ?{.?$E§F&LEEE$
fifififi 3 % ‘ .

ma. mm 5% § 1% figfiifi 1 _:i

g

3&5

Mum my wwzsmmmefifi WWH €.2wi§i%:.;<:

2. ‘firm iwmafi iiiféufififii fa? 2*-e$1wm§?em€:j $:_2.;%2:§’.§Tf;*z$_;’

mmiha Ema may fie: :£

3., Haweamg izmtamg.’ rgara 31$ :}ée:E’.§%»;:a

mm, E tztmaéfiar 21?; gfyayxfir :$r §’:s:,,:3;.’§ :3

Vvaaaitaa thfi §3″fi£§,i§e$§x

é. Aasfiréémfiy, 3&3 gantgzn’ g figea

an 1*:.a’2;2aa§_, gmaigie =*§1»:g 2 sfiafl

immte anfi §f%3s§§£§§,3fi. 13$ Ehg giwziafi ‘£23

the % Em
fiisa em fism tséajg

Vamte ” 33:’ hafimg E’?g§?:§:§@¢ ‘§”§9

rma§,;z§=§ésir;:§: I23 ail ta mramzg $23 &m§% §fi $3 it

§a’:§:?%f}f’:__}§f§fit% is wmtfixxafi.

‘A.. %s*;;§§.’;%i3:i§.§¥&2$§’?§§§§% am mi $ fifsf

W..$ami§,?E»3;’§3:ic::3 ané ag§$ “g it fig £E £

sdl-§_
Judge