High Court Karnataka High Court

Smt Parvathamma vs The Deputy Commissioner on 30 June, 2009

Karnataka High Court
Smt Parvathamma vs The Deputy Commissioner on 30 June, 2009
Author: L.Narayana Swamy
 $?R1*.R--#§;f§}§J£'-'Iii, :xc:;';1?§'?

36 mm men mum DF Kaansmxa. arr BANGAI.€)RE
mmm ms mm saw my Q1?' mm, 

TEE HQHELE mm. JUSTICE L.      

 

wag': Psmzmz ;iI9.18252   , j tea;

BETWEEN:

sm:1>Amrp.mmm
wits N.s.mm,  
AGE§.§BOU"}'45YEAR$,'~.   I   T
RfAT ET;   
HALUR rows, m_rmrrA;:2:J3:,   _  
KomnnmTR1c'3:g_V  I   

.. NER

(BY gm. 

1.

1mnEmIY__ i’3£}’Is£.;”%b’ *;fiER
ROME mam, ,% %
Km;.R_smvm1¢-T.

” ,assmAm ésmnaszowm
‘ ‘ _K<:I.;Lr%.R E§;IL3B~"D;_I VI8IOH, mum.

3. THE:3’£’fiHA39 ”

remmzaxmxms

iiifiiz

F % ‘Fmnsan is filaé undar Arum’ 226 am 227′
sf Qf Ezxdia, 1:9 direct the

gmwumv wet” um-.Mm;w~\:m:”..M $’1%m;r«z «a,,m%,.&#§¥.A W? Nfi§<NfiWi%Kfi HFGN CGUQV OF KflaRNATflKR IHHGH COURY OF KARNA?A§(A ?*°E§£"IrM CQQQ? 0%' %€;»%RE'<é.,-*~'3'<.'?X~f'%§*é.'Z4«"% MEQH CQUN

fax mnsider the mpszwmafian af the pet:-i1:iar2m'
dataci " 53. 1.2009 for gant at' aim in quesficn situatad in

)9' «exam»

-wgw» wwwxmmnr-nu-ea zewwww mwmwemas wk” mmrm’w«w§mm.¢~m xr’Mwa'”v mwwama wt” iwamlvmémmm m-awn ‘LKJUNE W? KARNflTAKfi

waves.-.n fiurwy I§w.42 and 82 $3.31 nxxxnbmfisas imrab at
Mala: Tbwn Vida Anmxzres-A, em.

This Eatitiitn comIr1g’ cm for ‘
day, the Court made that’: f¢::Eow?m:- __ ‘ –« _

Learned t L

far rmpcndamts.

2. The pefifionm mmsurzmg
aasmsing “flu Aasistetnt
dataad 2?.6.2B0′? in

the can of tlm

iijlomflainnazg Kohr. Even after

am’ , this mid aim hag mt hm

at-.1d up nrdsm have imam Ed by

pm ‘B6Fm.y’A’:”Commimiam. Hanna she has mania a
an $5.Q1&w%§ which has been
‘ % by the afim of thc Eeputy Commuksianm

VA the mid mfisn is not mmdfi’ till mm.
%% ( fimw, she is baftzara this Ewart making fer a awn to

‘\

i mmwaa z§;.,}e:~ é€,fi&§i§’%=IA’»?«R.”§t.§$,zEh a~§m,-we mmuvu «£3? KRWNAFAKA Hifififi COURT (3%? Kfififiiflfiaffiflfi %”flGH COURT OF KARNAVAE(fla M§@i”**€ v;”7§.®§.}§§Y €35” $€’.&fi?\§:1’7<aWk%'5fi MKEM E01}

raapcndmt Nani ts mnsider her mprxmantatian Vida

'A'.

3. In the light of the pmaya
hm-aw diract thc Deputy cammasméafr £3 %

mes apprapriate ordmn an

petifiemr as yer of three
maths from the a-f t1n’s order. The
pefitisnm is em:-. mom
. Kohl’ witlnin a
A_
. _ 4. « Sai”

Judge