Karnataka High Court
Smt.Lalitha vs The Secretary Housing And on 7 October, 2009
§ '?'.§:'% éfiififi fifiiffi? $3? '
§%g%:2%:a% M §?;§§;~.e'%§;%:f3;E§
§§'?§§ '§"E§$ '§§»§E wa fififf' §§' §$?§§:§;.E%"::§fi§€€..'5:_::::' _
TEE E-§{,}§§'§E.,E 3% gggfiag g%;$E=§$§;€T§
E? ?E:'1"f§"E§f€ ?%?§,i"f?_§;%52 a:::fs § A
* AND wax? FETITION RG,24o19 c?.§od9
§§§§§§ NW' 7 "J' L£é%m»m#ww3
1 *'vI1'zsé-ztted vide Court
3 §§?&;aa:?§§ ," *.P;'q;ae:,"dt.26.1o.2oo9
gsfi x;:é?gc§%§§§&%g:§§?,L'* =;~
A$£§ aa5a?'¢§ faafifin ""x «
32%? ga; §g239': ?L§ éaggs'-w~
R§%§,N§REE§%i§%§.:7:Z=§?%§§;
¥:¥§§g§%§§&§§ga£§;* ' * 'gv
3§§§ag§gg'a,_ , x_"«-_W»5 2&6 §§%:?:§§§g
%
fl
n W€8%o0'& a WWW": war wmmmmimmw Wm-ivfi QQURI fif KARNAYAKA MEQH CQURT 0% KRRNATAKA HIGH CQ
3"'"'''
:§z§$§§E&§REQ'
Ff"?-Zf:"3 :::§::«s'2fig*:*§*x*a*§" _:§§§:;2:>:; ;%s$ mg gfijgfififi
i§§:§fi,:éE g ?,;;$?';5?%§ 335*? AV §§f?A 3%?'
gag? §%;?:$?ag§g§,§§:;§:§§
fiéfiaiggsé
§§§§§§'i 4%»: Wsséfia Sam
fiféfi §§I§:§ §;§§<2;..%;'§§§
' %§ $§§§:§s:§§§&
Lg ..
:3'?
"gé ga
3
43:42.
. ;<§%;:;;52;;;a»*:é':»rag --
. é "*@E:§:«::§;?§;R§::§§¥
W; ,-
§;£.;&?§ %§§:ag§§?;
""¢.3§E§ §§Q§? 3% ?£§§$
._",§g§?x§$,1%é§ $§§$%§%%%S§??
% _ ?;?%§%'v.%'§=°§€&$iI;§§E 5
?i~§i'.;§E 3.363%
.,. ...m #8 W..." - mwwnu wr nnnivmlfiflfi Hmefi U.)%..iR'l" U? KARNAYAKA MGM COQWF OF W%RN&TAK£% HEGH Ci
aggfiméig fifii fiig
3 egg : gm:
%§§#<§§:ia' :*a$§m2*: is
1%
-T fiw
Sréar 2% fizgia 9 af §% 3%
§:"m; %$fig§f£1§a§:
.:.;;: syfifiieg €233 aim §§$fi"$§
ané 1% wkigia gage? T- 3- 23$ aitamtfi.
ta {Em site vés;%s'E2¢'1a§ ané. gazfiamméfi
kg &
aaéfii :3. gag gamgg
fififfiififi fix :33; is: {gag '
3:'§$§§:°':§;%§'§ $3.3 fig"; 313% wfiiiefi gig:
Qgfi.
mafia ax
grgizrgfi @a§...
€*§:§§ 'aggrgfigéigzfifsgéi zéf €315 .
.....w ~.,.y_, ..j.m» "£Q»"M ~«vu¢wcw.uw¢'$IaW'I'AI\lK"Q auwm mwwau war nnmumamfimm W§W¥'i wuwm tar WAKNAEAEUK Nfiiiifi CQUKT WW K&%Nfi3'AK§ H36" CE
% mg Sam: wiéiiz
é
fig G3:'zgr§%§._
efifimzszim csfihe §§*Q§ Eéfafififig
§§§;;i%§A éégafafiéazzé
Eiafii $12§;:mi€g fiat ..'j;;--. "m§ aim Samar:
€$§mmgsis3:2§fi.5 }i:*%§%::'a;§g§.i mfigcmffizz 9%"
it was agar:
ix; §'%j¥ki%§§§v%:§;%fV_ £13 &«%;€x:z::;ma:"3; fix §E$i';%$§$;I§
fimm agag" %g;w¥§$g;égm»g§g afié
a £3 33; firm fiiitéfizwr
mmgxrizgé s§?§.f:a;a:*;
' ifififi" fii
giagfi, Eéfi
fif fifi Saar: $3"; fim mgg fif
~.;g§ ag E.§%".E.'-,§%i;:j;.§:fi§a;Z§ 152:5
..«--..w. 92 mm .- wwumfl war" nnnwammmfl 2-amm L;UURi" 0?-' KARNAEAKA HIGH COURT 0? K&RNfi"¥'fl«§{fl Hfifififl C
'-- ' f§§fi?1?§§T;§,1'i§ ' $5' €s%'ai_
tizat fim Trfi éfismri Ema raféxafi m ;:"'.§T:§
§i'a§.%-$8 mfi $4? is mi in §§3§§:§§§;§$§';&&€:v étgéig'
fiat ihfi fiézzfit éémmiagiaiéfifir '%;::;§: §'g§€%;§'V7'9£EfTEffi*;§i 'ii?'
aggiramfig, £3 2:;
fiatwafizz EEK §';*'*=;::-..: V
€33 .*§fiEt§§ ' fig mg
mfififivzzfig ,§§ mnfiag ta wEm%.
is $"£§.:7€fi§ ' '$i§'m:::2§§s§ a::&§ as far Eh:
.fif " fgfismgi gifizmzg éfim mi
'_ it fig mm pggififigé :23: Eaw firm: 52$
@193 Wfiiiifi 6%: mmé ta {Em mafia
$2: fiifi Efiéfi
g fimaéssa aha &$§$§$§E% 'i_§f~a§§ $%étz¥::_
gg a"&§§§.;%§é§§; éfwygzte
an-«u uwnvowonn wlnflwyiwwmmn wen; uwrmnmmmarnu-n annuamu mwwma aw!" MJWREVMIMWM !"l!\3'i"! WWMKS WW WHKNM$H%fl HIV" Lwwfli Q)?" Q
3' £3? §§§§ Kégfifi? $33 ~=« §5:§§%f;"§§§§§=§§%'?§f':~§ $35
Z€.§f§§E&Y2§§§§?& T. E &§€§'§'§§§§. '
'§n §§§§*{3§ §§fi,§.e§:.§.é§§§ we
$§§§§§'§3 33%' §, 3}; .
5. £3' 25333 {'23 3g 3%; -w 3§§g:2':A%a§:%s~;;§%'§?z;%g§§§é%:}::?;gA%%
ymmg & am"?
fit $113 Efifié ' "
§;E§¥§:.THA§
k
*2; mwgzg sag: _,.~§gez.§¢
$§§E§$§E{&§ :#;§;:§§§§;§§g.;3J;%:§?:§ §§;¥.f'§:f;
§, §f1~:j.4%.§3_.§.§§§?§§§{:r2 23$ e:"§;§§::1i%3%7E§ 13:2:
§§;1'&_§$f,_§§. 1 mafia fizz fig
§ara§'§.§§'};:§_ --..EE€::"'§§§;§§ as $3 @333;
.....
JUDGE
, mg
§§1Eg%;§€” _
$2 ~ ::%1§;§§g::_E’–§§&$V$é;§€,” .