High Court Karnataka High Court

Kumari Savitha D/O Muttarayappa vs The Managing Director on 25 November, 2008

Karnataka High Court
Kumari Savitha D/O Muttarayappa vs The Managing Director on 25 November, 2008
Author: Subhash B.Adi


éfifiéi-i CQUM 05 KAKNATMCA E-mm §CQ1jM’¥ £1}? %ARN&TN(.A HIGH COURT OF KARNAVAKA HIGH CQQJR? Q5 KAR.NA’E’m(A HSGH COQRT OF %&fiN&’Wc.KA Mfififi ¢

in $32 HEQE fiflfifi? 3? KéRR%$&K& k? aaggggfigfi

aaras Tfiza THE Efim gay $5 msv§gB$g_2§§Sf fi_

§%§’i3R¥.§

$33 E%fi*EEE ER. §$§?££S ‘§§g3g$§’§ &a$” _

fi§fi w$,233$ $§=§§%$QhV§ “‘
3E?wEEw

xmxaax savzwaa §z§”fi$?%&ga$52§a_
A323 aaagr 22 §3AR$g;A’_;;.'<{, »_
35%? fififififlfifififi aggagggzz ¢aL§§§g..
§§§E£ERwE%E3 ;£%$z? .f_ 1,?
2a§§a§aLLa§¥a,?§2$x,%~ '~_w5.w-
§&§§%L%RE"E§R&%§EifififizfifigJ'
1 c": '» "#3 "»r " ;., %PEE1L§?

i&y{5::g*E§L:%§ §;,'é§v$:a?E§
FEB :

‘”2 fax @§§E§§43EEE$?§R
‘a_ §Q§E$§g$GE§?$? &?§.; fifigéfig
g’§fi$fi%gEfi€E%&
‘v’R§§$mj$&$H, EEEEEE fi£I§§L Hmgyxzgz,
E§wQ§LfiEE gas 3:?”

njz wag EE¥E§Zfi§&L agggsgx
‘*.«xE§ EE3E% %fi§$RR§§E £9. ;ra,g
A’§$,3é§; 2″ ELQSR$ Eflfifififlfifii gear;
2’??? aizacsgsg §&:’A2»;A::§;&, 3″? gmgz-;?
$§fi$%Ls2E agg $1:

EESE%fiD§§TS

5&1: iézi 2 3 £3 3
a?;F§’§.?1′}?Z;§.?.’§ 233?; R , 3%: – S§F;.E?E;’3§

mmmrri muunu ur Mxmamnmm MIQRH OF KARNATAKA HIGH GQURT OF KARNA’¥”AE<£% HIGH COURT OF KAR_MA'¥'AKA HEGH COURT OF KARNflZ?&,K»% H26!-1 6

R5,2§;§%?f~ tswaxfifi %$

:5.

u

w§it&i

fihaxgas.

§E,3 i3

13. £Eth&§€£ifi- Smzgafing wha gtated t&a§}.%&$

fiiaimaflx has fififffiréfi, 22% fi:5a&iiit§* ii =€&é’

fifiast and 25% égsabiiity ta h§§I?ei%i£ gizfiig’

am 352% tax aha whsala 1&5:-.«:fi.y7 _ *

Erihumai whiia aaagifiariag tha §&i$2é@i£én&é=’

fwumfi that the £i$&hii$:§*gam§5tabe_m§ze tbafi

i§% is tha “whal锑bwfig §§a$ ®a§a:d%d a tatal

cam§ensatimm .$f;’3$;f

f¢llmwing &eafi§;5q¢7

§$§mitaii3a:£$m’a3£[<
fiwfiicai .xyem$a§

Eaafi, &%m3éya$£é;.H_, _____

'gaasiafimafii anfi athgz

in§ifi$&tal'fi3fi%ns&E

_vEa33"gf in&£$gffiuEimg
V£aidm&y_p§riafi

""W§§fi2:a lsaé mi

fagfiéafaf améaitiaa amfi

ZQfifi7Qf ?ut§xQ hagpimggfi

W Rfia3$;$§$f"

” E3» Egfifififw

” R3. §?§%§f”

W R5.§?§2$fif~

W §fi,2$§¥%§€m

under

1? 31$

WWW msum 6;?!” KAKNAYAKA Hlfifi OF §{fi;RNfi’EAKA H36?! GQURT Q? KAfiNATAKA 1-“MGR €03.33′? 0? KARNA’m.KA HIGH CGURT OF KARNIYETAKA HIC-PEP’! I

flag §$§3aa§$;y afifiéfifififi aha fii3a&:iity_ and

gxafitfifi c$m§am3a:i@n3

é} $mn3id§:in§ tha afiifiaatfi ¢m_:£$%fid; ‘E_’

am ef thg agimifix t%a% fiE§ W¢fi¢§émafi€i§§
awazdgfi V ‘ A
inaiéantai ahaaggg 13 i§%g_§n5=i% b§%;§ hava
been grantgd ade%fi§tfi§J$fi §h$’$£%i§ant was
ingfitiamt fa; marg fikafi i; figgégénfi tfisrg are
five fra¢§$§%é .é3& “§fi§m§ §i§§t have taken

zaaaanabia jfiim% ‘Xé5j§é&lt ;’ Sa fax £5 the
inamma i§”fia3fiexm§§{ tfiaxé is mg matériai t$

&fi$fi§§ §§% filai§ §§ i§& miaimamt, ?&%z%f$$$;

in ihg fifiagfimé Qf tha awifiance, tha ?:ibu§a1

“%§é fl§:$&mimeé R$.3§§§f”§.fi. ag the imasme mf

‘ tag c§§§§$B§g whiah asgact £333 fiat 9&3: ffiz

‘%
s

amfi

Eh

xgteifégfifics, Ea 5% fa: as far

.’ng§ri$fimagt amfi mthgr ififiifiéfitfll ahatgga, Rae
>Eg$$§§” ia §wazfi%£. in my agimifimg it is fin

v~:h§ iawer sifia aaé; ihg gang i3 éahafifiaé. ta

&$,E$;§$$§~m Em xfigaxfi ta lags mi iaamme

fifiEifi¥ iaidwup ggzimfi ia cwfixarmfiflg thxfie

tgwazfis fGQfi§ ‘Hn@u§i$hm%fit jaxfi”L

1;.

t .

./ad
S ..n
Q
m.

g

3

E

u%.

yum

my

3

,3

Au

x

M” ._

3 W
«._m

V :9″: §§.§§§ 3 E399 xwmx §$.§§§ $5 Exam 3%.?” §§.§é§ mo hxfififl mwi §§<zm§ mfi 3%": Qgfimifixfig ;3 3,333 E513