agkfifl flfiflfifi €3€?5.¥§%'
fl mmm QM' ¥%fiKNfl§."§"AW%% azwwmi %I%flNfiTfiKfi. Hififl fiffiifwi' WV KfiLRNfiTAi(& FNGH COUW3" 0?' mmmmm HKGH 630%.??? Q? fifi
IN THE E11233 CQURT Q3 KRRNRTAKA RT
narnn THIS THE 11" say 9: JUNE 2Qa§f ;f,
BEEORE f.1:""'
was HON'BLE HR.JUSTICE~§,K.?hii%f _ _
WRIT PETITKGR Na.15496f2o¢9§§fi2fiEs§"*;_a~7
BETWEEE '.'
sum suuxnrnmnna , %w_g,'¢
%¥G LATE FATEL 5 K 3333 EN? "» "
AGEB ABGUT 7? YEARS "' ' *1
SARAGOORH VILLAGE
Hnunaxnwnnx HEEL: ' E ',,% .._
casnanaaanasanagxaxfix %~* °A'¥*»m;
CHEfiARflJANRfiAR_§ISTRIQT, u:f¢rfi'WK'\. umwrwu wvwwmm Wm n\Jf"'*&l\bI£'1II'1.l\:I"§\ ran?-ail wwwmt 'IwK"'n'\.I"'&|!M1fi#\ll'%E\.£"% ¥'¥i".W£"? Mwwsrzg:
WJ°"£I\lVEOWzi?"0sE{'%J"'k Wllflflfill '\»i'%AV'uJP3fi'AKf_,"%p'3t awnwmvmmmnmw *IaLHt*MI'Le!2 Mmmwmm WM'?! wwrmmwmxaz a. r'
CDKPASSICNATE ALLC£@aN'CE cm mm PETI'I'IC¥1§VEB.* E'1€CII~£
91.03.1979
Ta 14.95.1954 E 23.190/– sgxfxbamx
ANI3 wxmmn TD mt as.5eo!–~ PER _;’1ii1:2z:s=3::«2:_«%~m:n:=s
15.33.1934 TO 1993. ‘u’.&-‘-“–* V
THIS WRIT PETITIQH CT€3i<£I1¥I#S;-'~'«..: 01*{ _E'f)R7
PRELIKINZQRY HEARING mm'. r:A.*:',= '1.';m: " 1j'e.:.<;:m-:.'r
mun: TEIE a°c:1:.1:m'INs:,r =
0 13 V
In the inafifiat5§;§§€_%fie'pe#£E§onez has
sought E9: a__§ii§%%i5# §fiirecting tha
re5pon¢g§fi§fl t§7 §§§':E§£ 'fi$§ compassionate
14.3.1934 at the
rafié fif 3sg@§§{4 pg; fionth and further to
pay 33.56%}; gag fionth frmn 15.8.1934 ta
1923.
‘ » = 2ffii&h&?Q haarfi the laarnafi Counsel :9:
“.th$ péiifiiénez for samatime.
. ~§. Buzing the ceurse af arguments, the
‘*léarned Caunael for the petitione:
éauhmitted thag the Writ Petition filed by
the petitianar may hfi disposed of reserving
liberty tn the petiticnar ta get refiresaed
“E mmwm m- E€A§{£’&AM’;¥’-»;fi?€£¥?& Mmm €0am§’§* mmmmm fififlfi CQURT OF KAfiNA’3″fli(A Hifl-ii-i CW3???” GP KARNATAKA HIQH CQUW’ 0%? §’€;.é3&»§3%;§\i@/fififiéfifl WKGH C01}?
her gri avanc-as bazaars the cV<;siz*:':§se.§:ent
authority in the light of the
airtzularl order isszzadb by t–11a.. :~3§i$?§§rnm§rzt ""~~.
extending tha be1i§fé_.-t 1 4' :§:aaéL*,*,»'{f§.fj:1g
C'. amp as s ionat 9 al J…c$w.§nc _ '" an.-ti' 1 %tI§§.
grounds urged in thiis"'V«.'fiiIz:;1.t Bs:~.V1V'::T_§;4iti§i~f;1t'; may be
kayt apen.
4 . ‘;J,’2:{9;; -Siliifiziigfififi,3§.i«..:’;fagxie”f the learned
c:r:>unae.’iV ‘*p4p:v'{i_i§::}.i.oi1er is Placed on
re-*;:’¢i’:s:.§.-A.,T ‘:L:»
the Writ Petiticn is
d.;£3pcs§§3.”» réserving libezty ‘cc ‘aha
tn: get zcadraasad. her grievances
reapondents placing tha relevmt
“.f£«¢v§.*é2::§iant Nat}. xiaati onfr: irculari ardex, :2. f
A. {so ‘a<§.vi3ad. ms naed axis-ass.
av'