High Court Karnataka High Court

M K Shankarappa vs D M Puttaswamy on 14 July, 2009

Karnataka High Court
M K Shankarappa vs D M Puttaswamy on 14 July, 2009
Author: Ashok B.Hinchigeri


.1.

R5 TEE EEGE CCEEJRT 3?? K%§1’s.T2%E€A 2%’? BAR

BATEE THIS T32 2433 my ms’ ._m;¥%2;%g%3 %

swn MUUKI ur AAKNAIAHRA HIGH CQUQT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C0931″ OF KARNATAKA I-HG!-*1 COURT OF KARNATAKA I-§iGl-‘I CD

THE Hmmm mm. _:::sL*:’:cE;A;sss::~:;?;j§:’13%;:ézzxcifzifizmla

mgr mrrrzoy :«;o:;3;4;4 GF_2_€m€sAt Qr%§ ~§§;.”J.i

BE’3,”§42EE3*~?:

H K SHRRKRRAPPR
sia L§?E fiSfi?F&
%r§35«.$GR ._
Ric BGBfiAK%§a*mfi ?:L;§$a,f»f,V »
§’EPsLi.zI¥*’§”x’$0i*?~E lfiéfifiiisi _ ”
H@hEKRRaS2@uRni?hLQ;_v. ‘ *’

HfiSSfiN s;sfR§mw”‘._»_’ “” fV … ?E?I?EQfifiR

XA {§z’ég:§R,éH§EEfi§Aa§ fifivff {A3SERT§}

ERB:

a,fi ?v?%a$¥a%?

~, Sffi aaaaazafi @”E?YA§fifi
V “?*iPa$!3§R ,
tL*’RiQ §§§&Q§¥§ARfiHRLL§ vzaaagg
. ?¥§2§¢Z;’I3é!’:f$3§;iL?w””i€05£;I
H$LEfiRRfi$E?fiRA waagx

?§fiE’?RE€§’ , it . EE$?$E€EE?»}’§

V’ ss”§:.:z* §z:?z*;*:’$§; as gmgn swag ;%R’E’ICl2EZ$

‘,”22éTA§§,22? Q? $33 $GfiS?I?fi?§§fi Q? Efifilfi PRAYIKS

-‘=–m~«.<::'A£;§g Fag Rficfififi 3%; as 54.fm§§, 3%: THE SE33 $2?
§E__'%'I{; JUBGE, fifiiélfifi §E'éI3:$¥&", E¥GbEf~E?:RA3IFi3RA§
__R3SAR §zs?a1:?, saw Afiififi $33 zgyusxsn QREER
x._ §AT¥7E§ 2@'1Z.23§8 M3 E'?fi.,..

Tfiifi ?EE'I'§.'EG2*%' CG§§Efi$ GEE F03 SRBERS Tfiifi
3&3; 23% $0253? EREE KR E%E.–E.;€3§é§EE-3'G:

V" Mm"-*"-* 'W W""'mW\H H"-"I \-vwu vr nmmmmm 1-nun E.-UUKI ur ISAKNAIAKA HIGH CODE? OF KARNATAKA HIGH COURT OF KARNATAKA I-{is}-| cm

.3.

GRDER

Gr; 25.5.2939, tam Wmka’ Ema was

pen1’i:i£m’s sfia ta: mmpiy wit}: ‘Sim d

Fmxm, an aafizmg, E:;::3.:(3.,…’ %

mwmanmfin £02″ tiw
mm’ was gazztefi m camp§,+~« tfilsé’ véhjwfiszza.

But: tin afice with ané
thm-8 fa an re§;=r max’;§:.’-:e*c+§ m;1 tafiay aka.

2, ____ f;élmrefm*<:s dismissal far

Iaf afitte aifimtiflns.

sa/-g_
Illdge

” ifag