High Court Karnataka High Court

The Deputy Director Amritha Mahal … vs Smt K R Honnamma W/O B R Murthy on 12 November, 2010

Karnataka High Court
The Deputy Director Amritha Mahal … vs Smt K R Honnamma W/O B R Murthy on 12 November, 2010
Author: V.Jagannathan

2 map. mam; 299$

as’: ‘THE I-{mm CQURT my mmamxa :3;-I”B¢mmaLc§fg=&3g:.% M A

mmn ms mm mm mm’ 33* mwmazia % = % {

BE F333

‘rim I-IC}!i’BLE B§R.J£IS’I’I{;’;Ej V._Jfi5§{}.?5éI{;£§»I”FxIf§ZAéI~’IVV”‘

‘I’}me%puty . . K .

'I'm°11a:2' mrazug    _      '

(By Gayaw; GA:

 ..Fe1:it5mw

p.m%%%   %

  V .  ,

 Wfa 
   Maw'; 

A .4 ., x V'  M Tali'

r    Kendra (CBS Farm),

—Ft;fia;m.p:.zra R3?

 %    Talukg

Smt. ,

WI :3 Ehmifirasiwlfiarapw,
Age Iedajecsr,

Eéfim fiha}. T3331,

3 mp. E§3fi:§%;’i?.§§§–

the mfiitifififir Emmzixz m my

fiffiifif’ of £31: Cerznfiliiw fiutfimrzity paafisfi

{fie fipmlkie fiufimrity by

Thma Ewe» fiffiififfi am 313:: ;c§g_.s§s%,i¢:::g ix: ii’-fig 3:;-32*:it

pafifiang

2! W fimt the
xmpa:§§ent$ CBS Farm af
whickz, $ § giraturity
9:: ms fsmiizug hag? Wfifkéé far
fimzir reqwmt éhr

pa}§1;9.¢1*;.i; fif mmfierfl. Tixfi gnetitimmzi Eicrairz

mfi 213% {3:5:2t3*a11x%’ fiufimfity

3E,§3.2Q@§ véée fizmazzras – 3, E32

the gmgmcfiw agpiicatimtéa arzfl gantaaé

3. 31.31% $2″ R3,’?’§268f~ tn: frgkm agpfiicant

3 sum sf §a.§2§fiS;’- in &th flag

” .§s£§§}§mnm Smifiagg

argé. Sri§B.R.Iia§urth§n

:2. ‘W3. 13352 g 2:.%;:§%:._”_T~~._v

by the said oz~§s§:«j%l§£:;:e’%cam::¢z3;ng7

Aaztimriqgg the pefiitienzsr p refm*z%;e:«:i _ az§4§§g;=&ai E§é.i”s.*3é’;¢ V’

Apmlkfie figufimrity win? $1113
fiumofity was esznffimafi’ 12%;: péfififimm

4; fisaaéflifig. thfi Qmnwafling
autharagr smzifgsm {Ei;§;£g;§{e§}a£¢f”‘?;’;:§;%:a3ri&§v, aubmissian

mafia Advmaie

‘- — ~ §ayatYi f;¢i*”‘%;fi¢ pctiitiazmr is than ‘rim

a3}; tfifie –

inf’ – $2′ tmm £3 thsaz the 823% was mm:

whfich was

Y ggms; ya’ 2:: sf ma Eaw ma fiawzta kg; zhis Qmzri

i 1_?’1T._ ‘t?.;%V11}f<:=::~£'+§ee$§ famriefi in 'fizz @333 sf '€:%}.»:=; amgmnt

zzgfiméxaxzfi.

%’

*3 ‘gap. :.g3:;§§§:é:%’§2§f” v V.

$2 gazym an the

submittaé that in thug instant mg? St@ai:¢; ‘wa.s :*§éi..4;:3a§e.V3a %

way azafi the law Eaizi §$m-2 :3c?oz::f.ie5rt sf

Iaduatriai fitiapaztm Am ‘ ‘-s§p§i£<&bk wan in

rmgmcz af nmtzm tE:a§ af Gratuity
Pg'-E. 'V 1' V " x Q

95 '.;i:%§vz*'.vf§'x<.%1*e $333 a cieglay in
p fimi'.%1a:*;£t3' Cfi §§
ané it waga wrt :23" am csiaimmts to
sf fiaéay ané rm such

aggiigafifiiz 11%? was &I'i§; zizrdcr' was gzsassad $3;

mrgdaxcsing {Em delay,

* Haxzism rgarfi {ass the fazzmg, if: my views, the:
1 cémfiangeg the azfiaar $5 Cammmilirg

as Wfii}, as thé Appeiktaa fiuflmriiy aanzzat 'm

'Agizsmixzeé in law and tliesseférgg am 35: aaéfia ané fiw

mafim 33$ fefitzeé baa}: tfi tits fiflfifrfififlfi fizuiimrity.

%

3 $59, §;23é2§§éT:e€§§«._

Eirzrza flrm matter is yemzzéw at 355

igzgxrmsafi Zi§€3§§. tits: £¢§:tm11iz§;T';%f:;;2E1a:%2*ii:j:;"* m

thfi maztaza witizizi SE3: mmztifi the
mgzaamaé ffi. _ 1 _
fiétmmfim

% Judge

gig':