...a.u 1r\:rII\r\ r1l\.7l1 MUUKI VI' RHKNAIAKA HIGH COURT 0!: KARNATAKA HIGH C' H ' " _ " about 9 yam ._ 1 .. 1:: Tim mm eczsm' 3? Kamasmxa AT BANGAI.QR§s';':'_:'..V_ mrran 'H-BS Tim lam my 01? NQVEMB$R ; %.L: 5: . EEFQRE 'rim HOEBLE 1imdJ£IS'PICE:??Lflk3fi'&.i*IE1a'~¥.' ii" 7 F '3 I I C §§1WEEN: Sri K.Anam, T Aged about 42 yaara, '- _ 1 Hunumrfioad, K.R.HaW- * V,',.PE'§'£'I'I€}NER (By sri Acivgy ' ARE: 1.
$mt.M.L.M9;1ju1a,”_ L
Wis K.
32 ye.a;:s,?’~ ” _
‘ R1Am.v%H’o;}34m¢, 5%: was,
Mfi$i§fi~ street,
Mymm’ -~ 5′?’.£< SQ}…
2; Abmsgsk,
" ~ –« éifa
.« "aibaut 11 gram
"' V.':~V3'."'3{"tAA.i .*':I$&; :3 *Mghavars1»g.m',
" *?."ff-{:1 K. Ar1.a@,
…RESP(I}K}§EH'I'S
Thin RPFC iw Ufa Ififi fifths family mutt ac)':
mm: tlw atder dam 05.92.2033, passed fa: cmimz
Mimmllafius Hu.3i8I€}6 an the fik afthe
.n….m nnarl uuuzu ur av-umnmlun Him-1 Luux: ur KAKNAIAMA I-tlus-1 LUUKE Ur KAKHAIAKA Hum u;
wart, Mysore, partly ailswirg that pefiann 125
sf' Cr}-".C.
‘I’h?E RWY: czczmxg” on for adfi aicxxz
Caurt made the following: . . .
<7___§R E3. ' T
Tbs patifioner' 1'3 .«c':'1E'«–VV§a¥; fimmant
and father cf raspoxgi;m1m; gLkkmm [:~:ehad refused ma L
mlmmci ta 1:-wpondcnt
$1' 2 and 3
Befcara tkm Family
Cozittt, –. 'afijnwticm material
rmpaflgexzt Ems
awrmnm mé slat; mnmncieé
petzitiamer d ah3¢1f.'it Tim
m patifionm did as: adduse my
Familgr Ceurt mum inm mmiamaan
T .__;i'§i'.i;:'AA§:tzz%'.':'x;.A:pati«::z2 as petéabnm' {mm ef x.s.R.*1'.c: and
Imam mm m him salary Ema awm-am
maincmame. at me rate at Ra,1,25§;- fa am
I
W x (N \ /.i#nM
' k
mpommt and 1%.1,ooc;- to mpemem 2 and
main.
2. The harfi Cmzzwe}. Ear
auhnfit that warm ‘ had ramedf :7
salary has bwx
evkiexwe. ef far
3 .V Judge ofthe
Famsxy cam – A “‘é;::nai&m’auon the
grid aaiary sf clahfi as on the
damof mazintenaxwe at ma afcazmiated
‘ fizm tag, Ida mt find any guuxfis
hm” with thas imgmm swear. ‘%-aa-‘fare, mm
A ‘ ‘ #5 dfixmksed withnut rafmi m atim sifie.
gal *’
IUDGE’