High Court Karnataka High Court

Smt Jayamma vs State Of Karnataka on 21 January, 2009

Karnataka High Court
Smt Jayamma vs State Of Karnataka on 21 January, 2009
Author: N.Kumar


E’
5
E
5
5
3
I-

K
8
U

made as %’a:r fiack as an 10.4..2w1. It is mqtifiqnder

Ashraya scheme, Assisming téwat the said

eifiter marztrary km the we er supspresg§z2:_*g..;!f§?js3aVvFa§}–:~;ft,’.;=sa§-git
mt tha remedy. It is span as;%I§ §§a£f§£’§ag:1:a_;*’–§*é’a:pgii*:;:;::i§1 ‘

the wmgetsnt aut?r9rity{C§vi’§’~–._”C*uurtg -§é§I%En§ fz:::* »

cancertazion gr asmment if gm me is gmeggm cm 9?”
misa;:pmpnZat§en and a:=§_ué; ‘ a.s# ent, §:P:% gatitianar
£5 net entétied ta any AL V? ‘
Acfiarfiing 5:, ‘ –pei§_fiia_§f§ 5+3 §’§:%:i%’::;:’§ja§§£;z?E?:§V’iA
301/ -9
Judy?