High Court Karnataka High Court

Shri H Srinivasa Murthy vs The Managing Director on 3 April, 2008

Karnataka High Court
Shri H Srinivasa Murthy vs The Managing Director on 3 April, 2008
Author: Subhash B.Adi


BEFGRET__v
‘raw E-iQH’EsLE am ..3§;$’i:=:§£ 1

W.P.§~fG«5’@-83./2é3fi:.§{_S–~s§§.;’%}»’§’I’¢3:
E E3§

3%: H §RE;3€I%?;%3g3i”E¢vE’a.I.R’Z*I{Y V V “” ”
aaem fi.E£3I§*? 2%.. K ” _ ”

mmviirfi, “””

E:f§§8[}£$§v§;[ .. §1%;EfP*i}’E*.1§I€%.§,

_
PETITIONER

i3′ ¥’i»2″%E_S~.§ –g_z-i. .«

1 . ‘msm msaa:;=;n-:5 nzmcrfm
swam?

E%iI~I.Ef{}3&§;.,
* AA .T§;;§%*H ‘=~:

” . _.fi¥§«§@xLflRE 2?.

THE 33 mrmm

RE$P(}1’§I}ENTS

fayamz. gmzggaya, AZ’3″is?f.,)

zoum or KARNATAKA HIGH cogkf FAIWATAKA HIGH couzr or KARNATAKA HIGH COURT or KARNATAKA men COURT out KARNATAKA HIGH coum

Tziifi ‘§s:.?. m msfi SEER .AR’I’IGLEfl
€:$E$’§’WIT§C?§€ my mmx ymyma ‘rs 1:2r1§éa’:acV,t*i{: ”
E.ES?%§%’D%v3E€’% ma REG E ‘J:*::g_sE:12′.’-.ai’I:’:’3:=:’?:,’._f :53 f’:*HE. ‘* V
F’E’I’fi”.’§f:P§E*I€ §’KiI1§§ mg? DATE mi f§H1§a§;Hz:$ T
gammm mm mm V’
mi-ma aawgsfiqugmm V?逧f}£{ETA}iY__ figs * %

EEQE.E’§3$’E’E{3 3? ?m Wmémg WTWEH
pmgmgmarzm: m,ia..A«2.2$b$ TC» BE
EE€iE:§’%fE3 BY’ ‘2’% R1 §a¥§§i25.%2L:%:$a: L
T3 max Wm _z*§4%r€z*1*:z.’:§i”$«§ 12:ac’rs Am}
€.m.«:*.z:_%3*z’-*as.2a”§_:_’fia§»’j;:;&a$;f* ”

*zii+::$Xs;*..jé%§; §.”j éR FRLY. rmmmm mm
% {§§HR§*;i§;%.§BE mzmwma:

V’: ER

V ” ;;5;’.3DQ”$&jaya, lfififflfi aotzmei ‘3 {xi in

‘am ” ~é;_:i11r:;at%*;~:.&?§’4¥;.a;:’ rmyxanécms.

A. .. Em pefifinnw law might fin: 3 dire-% ‘ n

kj %%ffi1mm an wléiicli kis jufiiasm mm e& and m

U fiififiafé; afi £%§$%ufi1f%l mamktarfg Ecmfita as wquwted

in kfi re§rmen’!:a%3; fiamé ISQEQQ8 { £}.

IOURT OF KARNATAKA HIGH COURRTAOIF: KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!’-I COURT OF KARNATAKA H!GH COUR1

O ‘if_’31§§§*5£§-‘ 23:: :;5.2.2:33

3»; ‘gm gegétiansz” afigw that, he

reyzmwméaziaga in 1;:11ae I ‘

Qws a:%:”: §$.2§§% irramr akéa am;1g:ym;¢g

kin fimizh mndifian %m may H *’

aiaammiéam jam Ea farther has
‘mm warlfizig §’m’* 13% 14?; E3

was rm: arc:

2

$5′ “”” ‘§}’ij§aj,:A§.,’V’:’garv1san;’éa1;x$e1 a fixer
Eh: :r%if;:r%zi£1§%mi;$;V 3%’-him, thus reprmntatiarz Tm

§7£¥}.$’§33§a”” anfi tkfim in: is me early

‘ O”-22:: %s:%fim:,,,a:’;ire. ~r’m@, ” Q,” “””

isfnat in fliapute shat rm repmmmfian

£3 Immad” hf; fiw ‘ Iiizwectasr cf

tm sazm £3 mt. ezxamidemd ac

33:: harm will ‘be mused if the fimt rmgxzandm 73

iaa mnsésfiar $3 ragzmmmzimn (if the patitianetr

izaaamxgsfiiamwfnhlaw. E-Ie%§t1*1;epe*&_innis&wad.
‘ER 3% raparndem is éfnéwwd in eonsidm* tkm

I

._n.mm

6’?-

:’ a?’:f§E?&Ei§}1’§ gm: by :12: §et.it?1-sac: as per _
a@ was agapmggzriaae exémvs in :.amrdanc_.£s _ u
S617″!
% 31lF3q°

EDOU :9: S_<»<z¢$_ ".0 Esau :9… §¢»<2¢§ ".0 Enou :9: S_<.~<2m$_ ".0 Eaou :9: §<…¢zm«x nmaou :9… §<…<zm§ no $.30;