High Court Karnataka High Court

Shobha Jattappa Moger vs State Of Karnataka on 16 June, 2009

Karnataka High Court
Shobha Jattappa Moger vs State Of Karnataka on 16 June, 2009
Author: N.K.Patil


N TEE {ESE C}_$[ ‘=§v”,}”\Z’€::-= iisiéi’ af 2895}
,3-

Annaxure-B, has presefiierti iiihéa wrii pétiiémé. Further,

petiiiaher ‘nag sought far 3 Wei? 3% prshifiiiian agaéizst fine

resgjzamiiefim frsm imédéng any efiquiry an

3%”‘3€}fi’§{¥'{‘§§i3$ campiaént 3: éngirucfians fr3§*n.,;§ }:§V§:e%%.§}:*£i§::T’ r€~+;


verfify the caste seriifécsie igsuééd 
year $85. ' . A . V
3' it is the gage    ssasize

eefiifisate E123 beéfiV¥§${3e§”‘f§1§:%f;%'”§3Vé§§?§(:§”§E§’ as earéy 33 if’:
iéws year and fiany jusféfészatiefi

regpéfifiéaifii, héiéé §’nit;ii1ai:ed “_”‘?p”i:$ceedéz1gs and fhefefare,

§&ii%i§s1és«. Ms. Laiéihs kiasiapga fréebie

hag? fiied _’§”‘sJ’r.if.’~ éegiiggs befism mg cam in w.m«ss_

A4§§:’?i%a$§’€..f?fif2§§#i§”The 3336: W??? peiéiians had Cfiffié ugi»

i3″‘:*.3_«:’vV{:z3:§9i§.~*;¥.§i*1t:4$f’Bi’%:z:3n hem-e ‘ibis Cami cm 53″‘ Am 2595, This

€3’m.i:%..__’§*:’3s:%§5§isp0sed sf flair gaéé wréf geiiiiianns as having

A. mfzeéié infruetsmus, an the baség af the meme fiiafl’ by

7 fi¥eftii;i:§oners siaiing that érz pursuamrze 3% the irzierirn erder

§§’3§’z€efi by ‘frzis Cmzri, crasie vaiidsiién aartilficate gm aim

~—–…_._..-_–.~………………………………,

/

F313 ‘§E}’§: §§}=’C§§§ C”€}{2}f{‘E’ OF {<.?'-.§§';:'€fi.'§'s'€iA AT' '=.?e".P_?»§<3. ééifi? Csf '?.Z%}€_§9

WE EEKEEI CQELERT €317' KART-:~3§»'».T§s§% AT $.A1'€<3A§..{}R£._ '=2'«'.}".E'~;3::, 1€§='§€r'?' <3? Z%§i§9'
«ii»

the order sf empiaymant %1a$ been issued by the 7??"

§a*3ps:m’ent_ Be that as it may. i3′ i3 :’;?1€::&§< ai%_4r_éVV$;,§fQ_r§$e

is the petiiiaréer when she has received :*s;.:~i§iVa::éA':3éies%:i**$s§%%–_

June 28% wide Anrzexurewa éfiii in …§ufs:§§éfiCé; -:*§'f§'é"e:V 3'2'§E:d " '

naiéce, she has submified %1é";jrié%§:a§'3i '»;é'c§$7'

dafefi msgaag arm' ths fig g?:a:.fzé{‘%i§§”<;:r§é':f'.:'_'afi§ %'_1W é§S§3Q$8 Q2? iirza game, 3&9?
3§§®F{:':§;"i§ * g§3g3::§i*£§.g':*:§%y~£23 the pe'%i€%9s'~:é":" persangéégs SF"

i%:r;;.:;;2g_h ':':é{-s'f:A;3é;1fé$&'§', Efiaiuééng time zssréfien s:_;hm§s$§$r23, if

«aééy té2 §ss§§:;b:33§i%e~fi $53; the petiiicmer, wiihisé 3 regéefiefsée

'i§*€:"3:_i.,¢_§_\:§%§'iv%"he grsnfeé by ibis Cami am in désmge af

3518 savmév és expaéitiaugéy ag gmssébée.

Having regaré is ifie facts afid fi§¥’$%.fi’¥’iS?Qfi{‘:&§ ax’

12333 as gtatecz? abcwe, Ema writ pefiiéen flied by

” getfiimner és dispensed efi vsfith a dérec:’€%or’: ta the 5

wiik

1355 SEE E§1’Z3§§ Q? K.-%R?~3?~Jf.i1E<:g% A'? Elésl'-ii? '£=.-'}"'7_'5st:; }S§£§'?" GE 2éL=i'}?v'

W T332 1:: ":1 <:<::u qr E<Zfi_Rfi§xI'§si<.A HE' .€:..a..:~«:<:;.;,nt:=a.§§ah 5?r’«~vV…w%§fien S£§:’l’3f”f?§$S§GE”%S giérxg
wiéh ééi iiire £:s§éa2é$’1a”=a:=’»y_:i*iT::2§i;s.¥’r’é$:*:i*s is $u*§>$:2rs%§s’te her gage

ihai ifie xri’:3.{ic’a.EVfi:pi:;g:ré’@-.416 ismsafi by {ha 7%’ respsndent is

vééiifiogg-if _§a:;fi$§%:%%éi§2’*2″‘§ne§ same sewn? %& msirzéairsabie,

‘%gg.i%%*;T§§%§_ “aV;%;>z?§:«§.¢:£. 9*? ma vgaeicg fmm the éaie {sf reczgipt Q? 3

mg? :::~*§’ ~?§*%§§2a!§rfia:i

x ‘v..–:’ié1*a3rt¥1er fire ‘Fm respfinéérfi ia fi§¥’6/3?3fi 45% receive

‘ téaégamg and {.3333 apprmréate Qffififé, in aampiiafica with

= t§2e shave diséctiarts égggsafi by fizig Cmzrt.

/

/’

I

{E5 “{‘l7§3 EEEGIE if}? Z<Z,§'u'"{E'€:§3'AK§; £1? 'J¥=iP£'«£l::z{ 5% iii}?

TEE iE1£T§EECC'U§{'E' {Z25 K;3xZ'{E'~E:'?;'I'?€£(:»§ EXT }3§C;'$ '§~.§.,GRE. 'i'v".;'3'.}~.?»:a iéié. " 2%'?

-5-

Qréaréé aemrdifigéy.

Learfiéé Speciai GQ”‘~§8¥’¥’1¥”fi&fi?AfiVC%$$’ie is ;::aer:?s*:~§fi.}e2:ri§’__’_

is fiie meme cf agapaarsrzég fer respendenég \fi£§f%’%$A4§:F%.VVf{§A.fié§f

weekgfram taday .

i’sf:~i

2533 Eli: IEESEE Ef_”€}Z,’iE<Z'§' £25' Ki' "?§3*€{3 MW" V RE "é.?é-'.?f€G. §€'}1€§'? as? 11%';