High Court Karnataka High Court

Smt.Parvathamma vs Government Of Karnataka on 11 June, 2009

Karnataka High Court
Smt.Parvathamma vs Government Of Karnataka on 11 June, 2009
Author: N.K.Patil
tI1IN9E'M§PtRfi wwwma wr mmaavmmmam mww  W? Kfix§%WA"f"&%& Hfififi COUWF' 0? KRHNKTAKA FHGH COURT OF i{flm'~iA"f&%% §*Wi§%~¥ €0URT OF K&¥??°¥&"§°£'9~£§%;;.s5:a Héfifl E

IN THE HIGH comm or KARKATAKA 
mun T313 7333 2.1" my 02* may %2fJr::::§'9  *

-ms Ham: am rm. JU£;_T:¢ 3' j;1>:1';%TT1><;%;*ai%2*':.:aiLi%" 'V, 

mm 13E'£'Z£'3.'I€JI~¥ 1~:<3.15z'4..6k'.2'o::9 

BETWEEN:

sm*.9A12.vA:';-1AmM_"'~.M %   
we/<2 .LA'I'E mmn m*;*:aNmqé3.§.992v;f   %
AGED A3081' ?2 rams'  ._ L  ..
Mommmmnfi Ann 203? % 
    .

z31:s=mfcc~1~A~’ i

%%%% _ PEI’ITI{JI¢EiR
(BY; SR1 , ‘ 4£«.«m::*,- A313.)

.3. .. as mnmram
~ $3: ms”

*f13g§.a1mm cg mvmm

” -.,S«§2§G5I§§§iE-560 001

A -.. 2 V%::2§?i:*:*§ maavmzczam

.. BIS’I’RICT

TI-E ‘fl§-ELBRR
Q DISTRICT

.. . P.%PGN§EN3’l’S
(3? SRI.H.T. PRASAD; HCXEPI

TIES WRII’ PETITIQH IS F3333 UIJDER
AR.’.I’IC’;L$ 226 A249 22′? OF C IOH OE
E3315 Fflfiffl TO BIKES!’ THE RE5 TC’! PAY

-wsfgwm-an -mu: um-mmmuarummvanvuru Ixzlmmvsa wwwmm were amwmmiwrmnwmmwmu :91-::…,<-)2 wmwwtzwmne mag" mmfliurggpqfifig rggmgfg !gW|M§Lgmg E

cmsmassxawnm ALLm-Imus TD mm 9E'.r'z:':%x1:ig:-4jaa";"VV;.:sé91~*ar;z1vx

3..B.19′?9 To 14.3.1954 @ RS. 190;-.__yEiz’,j”-«M63511;

Arm mnmm ’20 Pat: as.5oe!— PEa.”~..:s1cz«fi:’f::*rI’

15.8.1984 T0 1993.

mm WRIT PETITIEJN gj-cé1~:;:1 §*G “*3«.’:€>1z ‘
ERELIHINARY HEARING; THIS rpm; fm ‘*;;’r’3′!;3Ia*:rL

HADE THE FOLLGWING:’ y

~ B-

in the in$t.”§.1§:.t’ _..’?:cf.:’V1V1.§_’e;V’. ‘g_§§:2tititans}: has
sought the
=-the camgmaaionata
a11Lawa:n-3;; ‘. i§’f?’9′ ta 1:3 .3.19a4 at the
ratfi. rnranth -and further to

pay’ R5 ;’~fi}’0,!’_-f. manta fram 15.6.1984 ts:

“”.’§”‘._~v..V___}:’A:’2i%.ve hemrd the learned Counsel far

the fiétitianer far soxmtime.

3. During tlza amzxzae at arguments, the

learned Counsel Ear the petitioner

submitted t:hat/ the Writ Petitian film’: by
the petitioner may be diapeaeci of reserving

liberty ta tzha patitiozzar ta get rad:-eased

AM

/

nuwm » M-Wflwflfi wr mmmvummm &”fi£w:§”% ‘i%s:#,’,y:\l>«v’%?’fifif«§ UK” Kfiflflfifflfifl Hififl C@WWY WP WARNATAKfi IWHGH ‘SOUR? 0? 5€flRNAT&K& 1’-“GM C0133”? (W: EAEEQH €

hex grievances hefare the ,§9fi§§£é§t

authority in the light of the noé:-.%i£=i?¢a£%i%o%i;kA4
circular! axdst i$aued§mhf*fiEhav:Q¢9§§fim§ht

extending~flmwthe»~aben$fi£}- §£}+s fifiyifig

compasaicnata a1la&@fia93.’t§fi6 ¢ii thé
graunds urgad in thi5’fi§fif,£atifiéfi may he

kept apen.

4. Thd%§uh@i$%iqfijfi§fié by the learned
coug§g1u £$£&:£§ej g§§§tfi¢nex ia plaeed on

radgrdi V

5.L””~%.z;cc:;.:adi–;:;g;:%_,r, the writ Petition is

<i§'.i':'s1:«,,w*-..\:aIr.2.=r;Aij """ "reserving liberty to the
'"fiétitiéfi§§ ta gat nadraased her grievances

h§fo:§ §§é reap¢ndents placing the xelavakt

Gavafinmant Ebtificationffiircalariardsr, it

'.§&;&visad at mead arises.

5&3
‘$115.93

av*