High Court Karnataka High Court

Sri Govinda Naika vs Secretary/Commissioner,Department … on 30 October, 2008

Karnataka High Court
Sri Govinda Naika vs Secretary/Commissioner,Department … on 30 October, 2008
Author: K.L.Manjunath


Wm mmrwm W3″ mmmmmmmm WWW m.mw§m um mwawmmm. mmm LUUMB U!’ mmwmmm Mm?! tgaum” Q?’ MRM&?Am amm Qmum” m% éifififiéfiyfififi MGM 6

3&3 THE ?§T§% Cfiiifi Q? §’TP:R§£%’?AK€~”s, E?’&%§@;{.rC§RE

mgffifl %a:$ waazsawu BE3’GF aaragaa 2®9§_ “aU.W

EEFQ RE

$33 HQ§*ELE MR. JUS?I€E $h£LEfiHJ$fifi$3

fifififififisi

E33 gavzmna MRIKR
‘SEE £fi$$T §§ vgags q_«. _
SEQ gaaz aazxa, §IB&EAH§§&E-‘
Knxxyauzxg ERKBLI; *
Ext, xgvs waeax
fi¥§§KE a:s?azc?,’w_j

-f §;{ Rsfgfidfififi

{By Eri % 3 §AER?Afi§*&§Q, §£¥§§R?$§ f

Rfifi 3

;.,s

,m

§§$§E?ARYfCfi§ME$$ESfiE§ ;*
$E?RR?fiE§? fiFgEEVEfi¥£’_
§3€?.@?.EAam§rAKa’~* ‘
x,5.§m§a§z§$ ”

*fiHBE§EE£ Efihfi”,
§Axax;aax+5§@»ge:

?5g”§£§§3?fifi?._* ”

A»»a§??¢$§ xaxzaxfiisw

¥fi¥?,$F*x&%$wx

_}.§.§.Em:a§1m§

‘7§§4§w§g§KR3 RQRE
‘*3&fi§3aaEM»§6s 3&1

*.3$3?”§@fiM:5§:swaR ffifi §&RKAfiTH

.. €”.’.?§”‘..§§=r$§§ ‘SEEK ¥I§§E§R

“.:”§%safi3 EE3TREfiT

3 ‘L”‘%:§E “‘i”‘}’§’§§3 hfifififi.

?§”.%?;?”.£:$.§-*-J.3$;EE”%;’;T*aE§Px3’£”i72″§’IE ?3*3s£!..3§€:
§§”E§§}iBP:BE”%?§i”»}§v§€QT§
f?=”;’i’§3§}§F: §E$’§’Fl€?”

Iuvfl mwwmi ww mmwmmamrwa wmam emwmgm MW” mmmmmmmm. mmm mwum ur WWKNMIAKA 9-Ema”? MMMM mi-‘-‘ mmmmmgm MWH 605.3%” 0? %£W¥*$&’§’.&Mfi. MWH £9

sfifigfiait a 3:35: zaf R3.?2,E§§:’;’%,:’– with izstvaza-at at 12%

gar :2: be qaiaaiatad frag: 13.«é1.1§§6 w3′-thi.?a *– “‘– ”
:3 §é.:;”:L3:.;:::; czgf fear mcmtha frzsza aha fiata caf .rac_£°:’;i–pt ” “‘–
zzzf & *§Z’.$§’ff’ 223:’ ttaia mrdas befnra t_§fx.i3.__cm;3§V4.i’.””*A£§;n ”

gzrrsmger identifizzatima, the Re’gisf.:2:-;s~T’ ‘=sI’3″;=43{3.

fiéfifiii