High Court Karnataka High Court

The Managing Director vs R Vijayalakshmi W/O.B R … on 8 December, 2010

Karnataka High Court
The Managing Director vs R Vijayalakshmi W/O.B R … on 8 December, 2010
Author: Dr.K.Bhakthavatsala


IE ?EE EEQE €533? §?.KAR%AT§%A A? EAMGALQRE

§£TEfi ygxg EEK é” §A§T&$’§§$ ER 2§2%V

zgx gagvszg §E,J§S?f$E.K¢B§EKTfiE%E$$$$A_ 3
Efifi %%¢3#§f2§3§ zéagf,
g;§§§ Qffifi :T<T <

§E§$,C¥E.3§55£3§E$ &.M§s:,:§g3s§§£§§2§f"-V

2 $33 %%EA§EH§ §IaRm?a§j: ,x ,
M;§.x@§AH ggagzwgg §$?.3zfi,;V
Efl,5$; Efi§§STR$£if§RE§;_JEG$fiI
5Afi@az@&E.§:$?a3§@'*-".fl-w;
Rgmmammfisgyzgga j

€A§:§§ EERE€T§R =_.

£2: sgaaawfiéaasg
§$Em’A3&§?.§$’?g§&§’
S?§g&%T£,§QE&§x§£3″

§EfiE§§K§ §:a3g?§3

,§§s %§HAfi-fifififiiffig §$T.LTB.;

-1R§AT.§ ;2%:,«&gIL%&E §§R%L£E; RS 5

£§%&R§¢F&EK E3?

mi

‘* v§§£Q§;$a§ ,,, &?§$&L&fT$

u Ww§§§§?é:%w§&;,§mwa§s§;§§&

£?¥gg§

‘ 1 Sm: R Vififififiifigfififii

1 fiffi g R R§§G§§fi%§?

Efififi §3G§? 3% ?£%RS
RE§RE§EKTE§ E3 EEK §§%
§§L§E%.$x: E E Efi§§A§§E§¥

2 SE1 2 R Réfifigfififig
£53 Lfiffi E R&§SAIR§
§GEB E§§§? 66 ¥E&RS

BSTH REA? fi§.l§1, ‘SKE §&§§I§§E’
R&IE§AY FAEAELEL Rfififi
K¥MAR&E&RK $35?

Eafiéfibfififi-§é§ 323 _W_§.y;gE§§§3§g§?s=_”

§§y 3:: 2 K fikfifi 5 Sri R13 §§g$g§§§~§§§$§,’tf

RE%’%}’§;.,_,§

@315 Rffis FZLEQ ‘§;a”;§€ as “$Efi ; ‘aaazwsw
€33 JUfi§fiE§? 3&3 3EaE3E_3g$Ea;5.§;2&Q%E§Ass3B
IR a33.§s,§§:5f2a$§ .¢N’f$3E~,3:£$ s§- xx .&BBL,
CE?E azyza & §E$§:§x3-Jfi@§E,’E&3§aLQ§E, P%R§LY
a$£REE:m§ THE Efil? EQR_E§E€TfiE§?}_}

TQES g:s§§fivL{3a§%}2§i$flF::E§ §RBER SEC.§
3? ?EE L:%E$AT;§§*_§?g EEEYEEG we $G§§§§E wag

figafiyfag §3§$A§§ zg §ZLE§§ THE AEFEA.

$333-Ez$V”g¥z~3$&é%2§:§ FILES fififififi Qfifififi
£3. §§LE fi* RE?’ Sgfilifii GE Qgfifif §£AYEEG TS
§a&§$_s? €,’$?AE:§Q’@9ERAT:fiw, EEE§§TE%§ éfifi
I§fEfiKEfiTE§§~, $§ .%LL ?¥R?§ER ?RGfiEEfiKfiG$

‘ “»?§fi$¥E§f’«§Q §§3*’J§aaME§$ axa naagzg Efiffifi
x ,§,§,2§3g_sAg§23 :3 $g§=§G.§$ifif2%Gé §&§SEE 33
‘ $§§”xx,§3§;g CITY $:?:L A5 §E$$E$§§ gvmegg
‘ggfigagfifig,-gfisg 32} SR gaafiw AEY Q?§EE.E§§EREfi

Qfifififi.

$333 %§PE&E ARE 3:53 egg 38S5§2%1$ a 3:33

’77q £¥E_ “3a§ef2@:$ gagzga aw gag EEARENG~
_”UE§TEEL@£3T$R$ éE§LEfiA?I§§ TEES 3&2, HE cauat
‘, agazgaagm ygg E§$L§§E§§:*

81:

M
use

a; ?a:£?’;i£*$§”s5’§’

tégrnéfi fiaufigai far the §§§éil8§iS $533333

thcagh tha apgeai :3 gagging; ré§§aafig§tsé§%§§g§u

hazéefi axgcmtaé aha dasree amfi §$ké$ §§fi3§$$iéfi_V

ef aha gait acfieduie u”a§r§mia§s; _”°in7

$*$.fifig§§E$§2§$§x

2. aeargefi $Qu&$§L *f@r ‘$fi&- a??eliant3
submita 313:3 t§$ §e$r§e *f£§ sjectment is
éxéauteé, {ha a§§§ai’;i§ ,§EA .3éif§$1Q fisas fiat
survia farf”_:an3i§§$gtfia@, 3%%érsfara, REA
Béiffifiifi .-;3 {D§i3$iSfiad5 f2g,”Whavim§ became
infru§t§GQ3; g_,V

3. xLE:n£§ E§§.é§§§3i itgglf is fiismisfiefi 3%

havifigL§3:§§a i§fr$$tu¢us, fii5:.$y;,3B§§f2§1§ far

a”:$$§§né%i$a .¢f %§%lay? sf éfi fiayfi 3% Eiiiag the

.§§§%éi_~gfi£ a§3s¢.$¥1.3§§Ef2§§§ fer Stay fie net

3a§§iv@,.§§; ¢$§5i§§r§tianT gaé. gccfirfiiagiy, &§th

‘,th§ 3§§li£3:ia2$ aré fiiggasafi af.

gfi

saia
‘Judge