vzwmmmwmm mun MWUKI W?’ asnmmaenmm. mium hum
5? mmamgmm WW?-dé mmw W? fimsatmgimkw mwm Lmmm M?’ ummmmmlm mum uumm
E
IN TI-E HIGH COURT or KARJNATAKA ATBANGALOM
DATED THIS THE 11″”DAY OF AIMUST me A
mm HON’BLE MR mama ANAND T A .
4″‘mm:roud.__,
Bmisalmv City Corpomion.
X _Ba1igz3’oIe. REWDNDENTS
Q; amzvmaysxm, Advocse)
fiflflfifi
L’-
This Writ Petition is filedundar Articles 226 me! 227 of
thncmfiémfimzofmdiawhhsprsyamqumhthe mdozsemmt
imwd by $111M no.2 dafi 19.4.2003 Vida Annczture-V-E–..»
Court made the following»
2. The petifioner is tha was
wanting 9, asmfimm Hg
nadmumrxm mdhe «had
on 14.11.1992′ wm rwdving his
doomed employee
had two mi one Emgazzuns.
The use Lmma behind her son nmnsly,
«er Lmmm, the aecmd
raw pemim and had mused one
‘ pmanmamzs of he: mama was
fiiifififi Wfifi @033? Q? Kfiflflfiufififlfi Wfifi CQURT GP KARNAVQKA WGH Cfiémi”? 0%” mmmmm MGR
» ‘ mam madam favma of mmuau. theson ofthe
anployee bornto Lingwa, the ma wife ofthc
%
Q
$95″
W
x
§
Q
m
$2
x
fl
?§
2
This Wzit Pcunm” eom::g’ can for 11mg’
Hmmm camaselromug
‘W?’ &%.flMN.RiM%M NEWH uwwm; UR’ flflflfifliflfifl MIME’! EMU!
W WRNAYAM MWM mum!” Q1′ KARNAIMM Hm” gamma aw mmmmmtm mum mw:s:-.:<*
w'abeingpa5dtofl1ewnoflmLJ'153ma. whohadreceived
tlmmncuptothsagcafiziswfimajority.
mm the mnjolity up to an and shall
mm to the wtitioner.