as-u
– –v–m vs -v-mun-ruv-I nnan \.\A.-?.uV_IAu ur n.Hnr~1Au-\Iu-\ ruurl LUUHI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C
Ifl’i’!’!BHI5l*ICflJR1’OFl1\$Pa5l’P:lh,lP%LORB
an-In 11-113 1′!!! am nmr or APRIL 2ooa’:\.
nu mu’nu n. nus-rzcx x. H
arm. mu raxnmr I am:
occ: uouslao:.»n'}-mm: _ Rio. mn1m1'r"1\,_" 2 mmrsé-53:35;
SIG; .=nr:minMm1f.’mmfiihum 0 con:
81333.;-IIEIOR
~ rrrrrxomm
s:ny ‘sz’-1.. szucnx, ADVEIZATI)
mm: .. % . K!
co urn
131- raoag; V’:::.-1,-A1-Ion: nan:
BI”_8’l’f=BlbMRY.
a’&2; um IJIDEII. Jmxcus 226 Ann 221 or
, 4:._’wv1’1 m’.jLf::t::ois-::;’rLrrron or Iran. ‘I’D quasi: ‘I1-ll own In.
eaaasn III u.v.c. no. 265/2003 3? ml
-ms nzs-nut:-r June: nu: n.A.c.’r. sauna:
1r.jfi:; MIX-C Ann :1-c.
vn uvunl vr n.-«ummnm. mun ugung: ur naumaanm mum LUUKI ur i(AI(NAI’Ai(A HIGH COURT OF XARNATAKA I-HGI-I COURT OF KARNATAKA I-fic-EH C:
This petition eating on for prelinineqr
hearing this day, the court made the relieving’:-
083311
The petitioners being e§qrie*u’eg§__”ifi-3?.
fig. ‘ ‘
passed by n.p..c.1’. in H.V.Cl;m”‘;265§f’2®f3::’§1iai§ee3«’ ée”ij
March 2008 rejecting .
petitioners to re1eauVe..__:”i:he . in’
Fixed nepcsit’ pxegaiifed’ “ir:.*:i.1:.vv:§pet5.ti.a1s.
out at the the -rriuunu,
a sum of 9.9451.-__65. f5’Gt3’r’-4-T1: ‘Jto be invested
in the and the am
in the name at
the is the minor can and e am
at to he released in
£§§vareA.a£’ ‘ “i”‘ §1e£:i.tione::. This warden is ceileu
éiuefitgon 5ii the ground that the mount:
at the petitioners will not he
“ez1;,:1’£.fi;:::1;e:§:g.t:T:;.fanr their maintenance, as they have he
incmeei. of their own.
2. I have heard the counsel for the
~ F petitioner .
3. It is not in dispute that petitioner no.1
is aged about fifiyyeers. she is a rustic ledy. 11.’
9V
|\J’I
.. «. _ A
I \.-noun: vi” l\.I-uu1r\Iru\.H l’1I\’!l’1 uLf,&’Q§I UP BHKNHIRKA HIGH COURT OF KARNATAKA C’
they meant. inwsted in her mat and her miner.-
mnns mm: is roloasod, they would thl
satire mount for tnoi: day to any
arm: rev uaantha they will be on tl:¢:4′:_ at:f:’§:Ii£; 5
!~!on’b1.o supreme ccurt tinanV.a1sa1.aqt§in_,V’.al$a’§34_
the n-ibums. to invest thu;”:.;u:f§ft:ni:
tho claimants considafilnag £58
and occnfigic statps. not a
disablozhady and 1.; :39 i..%§§ig:1cu1ty far not
ta urn. I1s__ Tribunal has
mnuttqa ;;1*=”%’%%; §§6 draw quartorlr
intagggf read: in favour
of __ __’:’–h¢::a:Eo.ro, this caurt 1 of
tho writ petition has to be
Entoruat of the petitions:-3
.. é§c £§a:d1ag1y, the writ petition is
Sd/Q
M Iuacié