High Court Karnataka High Court

The Managing Director Tamilnadu … vs Muniyellappa on 18 December, 2008

Karnataka High Court
The Managing Director Tamilnadu … vs Muniyellappa on 18 December, 2008
Author: Huluvadi G.Ramesh


wm

Efi TEE Hififi fi$U§? 3? §£§fiA?%K% E? E&§¥%¥§EE

E$§”–I*§.$

Mga §fi£?%%$f%§ 35% E¥§=%fiH%§§i§$§{fi¥§ ”

g§& $9 ?4éé*¢Saga55fl”

§E?¥SEN A

fiB¥E¥EL§EFfi=- :r”*–‘

AQES aaaa?,4a_?gaa5

£55 %HH:$E3M%$?§ .’ , .

R/Q v£aa5$&§m§£<g:a$g§£.f, »»V
HE%%£§§QE,?@S§, &H§§£;«?AL3§}
aANaA;fia$ 3$a§:¢3§3{= ""W" F., £E9ELLR§T

:a¥%¢£E':V;a$?$§s §$%;;Eéz,a £Hfi§Qfi&$HE%&§,
§EafSH'5§§ 3x§'$%E§E§3§: §§$, k§?3}

a§§;£L~

;'%g§.fimyh§z%§ EERESTSE T 3 ? a
. {via ay§«:; ;?s
33333533, §%L§§&%§§EfiY
¥iLL¥?§RAfi $55 $52 ivy}

.M%~

"AA_2 ?3E Mfifififlzfifi s:aac¥§a
'*, ?§$.?.:. gaagafi §¥%~§§ avg
' §H%§Mfi?§R§ $35 $32 {?§§ … %§3?§§§§§?3

ffifiy fiffi §?§S fi§3fi$§ATES§ SHE § § &é?&§$¥fi, A§¥S}
'W. .

mg?g§ T813 $32 zefiiagv G? $gcEE$$é”2§$%f:,’_

THE HQ%’$;E fifi. 3a3?:£$ Hv;Q£am;*§=agg$g$}_j

Mi

MFR EELES 333 E?3{i} G? xv ac? a§g:x$?,¢HE
§§§G%£%? Efifi agaaa §A?E§: §.2.2s@§ ?&3s$§ :§_§v¢

SCH? §3N.’$%s’§’IC5*H ;
gag fia §sai=@§;2aaa”*-

$E’?”siEIE§§

THE aAxas:§$ga:&a¢?&g.$ ~ w,
?§MILHfi§UHSTfi¥E,?RA§S?QRT»in ‘
$fiR?% €3§LEfi.§E¥E$Ififie§:};?$ ~
aHARMAEuE;’E3§ ?§fi=Tfi££2Efi§§fSTA?E

flfifl Sahfifiéififi”?$~TEfiI§§A§¥”ET£?E
?agfi3@QRr’$§a3R«s§g5M_L?§.,

gfi 1:, §AMa§3:S3§A_aaA§_
saL§M’635%95?,’,>.’a_”<' … A?PE&&fi§?

:&y_Mx3§33§3-ésséséévas, SR1 a EfiRA§§A§%,
,_3.':33:. §§fi'"i"5§3?{A; H K; fi£$'°i§§

'_; M3EEY§LL&?9A
55$ %¥EESHfifi£??A

'"u".g$Es £353? £3 ?%a$

'v 32%? ¥E$R&$£§§&& ¥:§&§§,
'*_',g£&akaQa: gas?

% a§aK&; ?%§¥§
“*uW_§&§§ ;33g 333%; §:¥:3:9§

JV”

£9. EEEXESGS fifi ?EE $123 é? $52 :3? a§§;§cr§;§,
svaa §SR.fiN.} a Efiflf; a§§@AL§3E”*§§a§Lv?azs?;» ‘
ahfififibfififi, ?A2?ay Azgayéfié fEEFcégxg*%af::€aH”
€33 C%PENSfi?E§N 3&5 ggégéggn §#3$ag%§w§p Cf

2 ?HE fiA£&$£§$ fizaacca
T%STC §VELLvPfiEA% 3:? Z} LT%.,
§&LAME§$ ¥AHfi§H&§£EfiBV
¥ELi.:§.??B’RAZ’*% 6%??? SS3 ‘ *
Tamxaxaau … agsyfifisafiés

gay Sri:B H $fiYAfiEVA, é§¥:E$&_$2; %i SE§¥EaJM,_
Afifi uxasE?§?’ ‘ ‘ “”*

fiifi EELES 3;; :?3{é{*a§ M? §£?_fiSaZ§ST was
sunxayw AME Ayfiafi.3xT§g;:§12;25fi5″9A$sém EN wvc
Ho.1i3;2a$a em’ ?HEf*§z;£;g§F=j?§$,»13? a§§2.£I¥£L
swam; {$3.33.} 5 matwf g§g:fia¢a§j§3aAL azgvazcv,
aafiaaasaa,_a§xa§1g$m¢§a§g§s§r:§y«éF RS.1,3$,G38f–

§ZTH :x?sa@s?f§§ $§u13

?§E3§u’x:§,gs;*_¢sa:g§”}$§ 53% Hififiififi €313
any; THE :§gaf’§$g:?ag§§ was E$hLQ%Efi$;»

‘V Tba$§*tw5v&§§eaE$ have baen filed fiy the
alaimafit ‘ &aé fine af tbs resycnéefitfi

r&£§a&%i?é;y.

4V,_3§ §F§. ?%4§§2fi%§ £3 fiigd. by’ th@ eiaimant

V”.A seeking emhancamafit gf gcyamgaticn baiag net

%#,

mt
ma

Tkg ¥il;3§uram Eivigien v$&ici@ 3Vis

dizected is gay the semgefiaatian tQ1thé §X§%nt

Q5 86% anfi Bharmaguri fii§i$imm;%éfiifi;é’éaV?§? 4′

TAKA HIGH CGURT OF KARNATAKA HIGH 4

:0 tie extent gf £$%,

Tha ammamt in fiegqéifi %é.iz;h$§g::eé ta

aha ?ribuna; far’fii3%fi:aém§n€;

ggkg J V’ ..

__ ……’…-. mun §.!..’t_.:|Ki OF KARNATAKA RIGR COURT OF KARNATAKA RIGHCOURT OF KARMA

L4
5
EL
62

(D