High Court Karnataka High Court

Smt Gowramma W/O Thimmappa vs Hakim on 2 June, 2009

Karnataka High Court
Smt Gowramma W/O Thimmappa vs Hakim on 2 June, 2009
Author: V.Jagannathan


__’ Y
43»

3: THE HIG§£ max? €322′ zéapmyam Xi’
mama THE 3% 2&2 may we J’E§E%”E; :2a$§”
BE:§’QRE V

ma fiaawm-E ggmgrzcm — ‘

h§,Ffi..§&’?””?’§ :7:

% C G H S S E S 3 S SE’

3.83% AEGUT –

3 RE ff? Efifigigg fikfiffi .§E3§31C§2§§§% 3f§3E%§§g
ggamgma A =

13RE’SE»I~I’?§_?;’VKffi;TI”‘€”3,5.§3 ss:–:w;£s_t~z%z=:,&;’%%’
mmm.a3{.’a:§,:,;z mmaa mar
m’mE:s; y%1″5m:§§{ 3%?1%%:6? Z %

2

§ $§;’,!:3 Egrgé

% :§i”3~§2§L§

g; M gsg¢3,§3;g

; mamégma ‘1*::i§g?:§;:”Lv,

: ..?REsE;’2§%rL*§ Risa? age: smiafim

3 . § -‘;M&EDAK&£;I__3§?;§.é%GE, v
‘A Waafifi *mL§;K 53?: 35?

Bgéifih

g2:%%3m’:&%%f§;:mmHa§m KE£§§fi”§&, ma;

‘~’ iunin cl’ .’

S} E? }”s’§.§§K}fl}fi §iIZ€£iI~%B’§3 ,

$5?’ 330.23%: , 2&3? W3? fififlfifi
EL§.?,a,m§ Rgmk §.?58§€3E€:% Ram;
mssmw mamgm

Zs§”:”$§R£ 5%: am.

3

}
§
2
§
§
g
§
§

E
3

‘¢-I!’*°w”fiwfl’1W\fi wvtfi mmwuwmwwmawanwm F8$#”\’m’>”Péi7i$§K§§§§
Rffi I€i3.235£3; §€Eé.R £§E}{&T.%”‘E B33331

mar mwicg mamm zaafimim ”

S??? {XE}.

.3 “rim QEEETAL §§$’§,}’R%€_”;§;’?-.€C’34L’f’I} ALA
EIVESIQKAE QFFESE 3;§§fl”%’i§’&RE€.€&;., *
E Fmmg 52%, ULTAMM Gfisiéififii _ 1 %
fimflfim 3%
‘ K?fiaE%*3?¥°fiEL%E€’?*$ ”

(BY S§$EC.E.E.&’9’£SE§;1§§E{.fiE-‘Féiéfi §?e3,R1’mzr>k§ SB.)

mg mg ES ¥:LE»:§-.:§;s,«:*?V3;g;’;–. W my ac’?
asamgr TE-IE JTJEE/E¥;~–§§T’*&.$§V&§RE3 E’;:%$.'”:’E>f} gigémam
MSSEE as? §fgi’?~,;?€;E’*-.%¥£f%,3fl!j1_1=€fi”€325? T113 FEB 33? TEE
§EESmE¥G: ‘F’&$’;F’;, CfC3i.3’R”§’-wfi “F
EEMEEE i’.és.I3E:*.L”%%A’§e?sM;a$-1fT;%%V §&§’5;” *:?.’:Q’RjEg ?m’1*L”*:’ Aazawflqa
TEE Cmjm’?E*?;'”;i?§IQE§1?’$R~f:$§«A£%§¥sA’§”ém§ fig $EE§m§’€’x
E;&z§im £:§;:vm;;:,rrz**: ::§§:;;:%:;g.Rm ma FG§.i.$’§?%?fi~.*’§»:w

‘A ; a§§pv&l§ant3 hcirg ma mrsnifi 3f iiflflfiafifii

mmymmatfian :11: 3 sum inf’

& ; §:s.’V§;«’%»1i§;§E§)€¢$~;é’:’» by grim ‘§’r§i313zmEs:.:1& gm gm quanmm 5.3
‘A x V fim apgfiihnm ma time grmznfi $133315: ffiwamg :1?

– was takafi at. 3 Iawezr figure.

‘;§

2, Th: Egwmfi fifififififii Shfi
K$&ya far the a§pe=Ihn3:. mxkmiimsi fimt the éemmaaszl

fir/,

.. E ,..

was a firm: and as such; inmma aauifi have %>% mken

amra fimn at Res,3§§§§f~« per mmnth.

4. Thczgh

Cmzmsi far’ %

mmpazzy amuafi ‘slim: izzmxrae .. 9»

and grezsgser, in: view? sf film

Ehat d ed wag E érwr?

at Rsfhfiiifij- gar mam awaits}:
under {Em Emfi af T _ gag flaw ms
Rs.3,12,{i0i}f-= §’3%t:§¢i*1 tha §}a.=:::ar: 23:’
R3 .2,1§,Gfi€I§£..w . “§V;;§”‘Vé;m3m§v5matian gzssta

wiié a%a mxry

Emtmmtéx 56%; 1’ A

“””

Sd/-

Judge