High Court Karnataka High Court

M M Venkateshgowda vs The State Of Karnataka on 19 November, 2009

Karnataka High Court
M M Venkateshgowda vs The State Of Karnataka on 19 November, 2009
Author: A.S.Bopanna
DJ

E

IN "m£«: HIGH COURT or? KARNA'1"AKA AT :3m\zc;A1_,0RII>AX,
AGEI) AI-BOUT 72 YEARS " %
R/AT MADIVALA VILLAGE?)
v:«:MAGA1..I~1o131,1 _' _ .   .  -
KOLAR TALUK, Iaiomé-3 msn   "   PETITIONER

[BY SR} A G NiAG5§1;§z§;}2§;    V' 

AND:

1. 'r1~-1 1; S'1'A'1'E OF K.%X.E_{.N}"{.1'A}{A
REEVEN ULC m::i>AI2';fM'£2N'1'
\;:j11T)_2-«1ANA s0ju1')1»«~:A'

..'j1_3m\:()N1")1£N"i's
if-W SR: R KUMAR. 1-iccm}

i

,-
ID

 



'3

THIS VVRIT I--3E'I'I'I'ION iS I<"iI,IfID UI\s'I')IER 1\R'l'ICLES 226
81 227 OI?' TI-~-I12 CONSTI'}'U'I.'IC)N O1' INDIA \'VI'I'I'~I A PRAYER
TO I')IRIi*3C"I' THE R2 TO CONSIDICR AND TO PASS
APPROPRIATE ORDER ON 'I'I"II:I AI'Pi,-ICATION Oi' 'I'l'iI.*Z
PI.*ITI'E'IONICR I',)'I'I') 24.11.08 PROi)UCED AT 1'-\N§\IIC..'{_»_A

sI:1¥;1»,€:,1%:~.._ 1/f1?;1\/1211;;-.z1\_.1,w1:..1v..

1--101-31.1. KOLAR'1'A.LUK. 1101.411-1 1.)1s'1'R1c:f1*:-._
'r1--11s WRIT PETITION C011/111§§?"c'1._%o1\1 Fo_R'1>R1:1.1'M1'NA;éY
1--11«:AR1NG. '11--11$ DAY, T1--1E COURT M_A1:>_1a "PH 1: m1.1.0§N1NG:
  V  

Sri R. Kumar. }ea1*n(.:d Crv<i\r.é3r:j1:i1(ii_1.1.I.' =Adv0ca1'.s.1it:Ii51'iwf'I'f'1-- ..E_i ]}(V:;,:_i,7i(.')'k'} G1; fou 1' weeks.
2. ._'_1f}1L';~..p'céi}%§:._iQn::1*  1;e'f.Q1j9t.his Court seeking

for iss1.1e':._'<)f 'w1'if.*O'i:'_'1;1,21.:1g1é§1--zm(s to di're(:t. the second

1'e51)()11c.i1'1 {>f"th£.:%_1_]3.<;:t11.i011e1~ <:E2;1,t"c2(i 24. E 1.2008 as at

    &

gu-
"-

 



4
'1'11e1'eE'(')r<=:*. 2:1 (".ii1'(I'('.1i()}1 has bc1'1 s.c?c)nd

1'Csp01'}dC1'11 .
4. The learnt-rd Govermr1em' Advocate \-v'01,.:_lc}

i11di<éate that i1"1s()fa1' as the 1*ighi as claimed 

pf:'UU()1'1€1'. the same would have 1:0 be \x<:rif'ieC{---- ir'1 '1.}"fi'e 

be1ckgr0u11d of the represeI1t'.a1:ion ,5-3Aai.r_f; i'('_=  hé1V=cVjV»b&:e1:1VV

made by the p(-ititiorler. I:;_1" {.§3.--;,'-1:1'.f" 'the second

respondent would 'take all  t.(j"tiQ-:1s'iCij-2:1' and dispose

of the repres%~,1*1tajtifiiri’?daié§1_ 24,’ 1.1′}–,?.O–()8 afi;er verifying

the 1’e(t()1irlVé; W V ‘ «V _

5. Ir; ‘the ié’3’ht’ above, the onlv (1i1’e(tti0n
. L’ V .,

that is reqLtir.c;:d .110′ 1§cé’A._issj.:’ed is to din-:ct’. the se(:0r:d’.¢:1fi’ {.0 I<5'c31<…__..i'nt/0 the rc:preseI1l;ati0n dated

.Ar1nexur1.1’I1d 0.f1:I’1e

‘ V’ — dc)c:Lim €.’nt.s revliiecf on by the pet.itio11er. Whiie doing so,

iT_he1’e ITQ legal impediment. whatsoever. it is neeclless

JE

%

D

to 111e1’11..i01’1 that the S(:'(‘,(f)I1d 1’es::;p():’1(ic1’T1t: would have to

p1′()(i’c3@(i i”url11er in {I16 ma€.{e1’ with reg;§a11’d 1.0 i.S.’31,.1€ of

Ichoz.lha and S1.l(‘h otlwr 1’E?VC}”ll,1(:’. c:m.ries. El’ i.Ir1e1′(-> 2?>;i’x–y

legzil impediment to do so. the accent} respc)11c1en_.1;’..wc),§i_]dj;

be @11t’:i1:Iec1 to i1’1l.ima1.e the pe1i’t:ic.>I’1ci’1f z1:i(i”‘i1’1 ,(%Tx-(<%I'*_L:i)';._.

the -scco11d rezspcmdem c2;mno1v1§€~ep i.1"1"c:._2'<3pVre*:5éi=:i"éii'ic)i'1

w'i1.h0u1' at'.t:e11dir1g to the same. "

6. In order to h21é.i.é1′?1’11;.§{‘;*p}:()(EE:é.:a,V%the pciitioner
is pernlitied to fi111ci e1:1t: w¥lE_l1i;1i’_§:1 ;j’c%1’»i(4>'(‘,'{§.’j<é.w.:f'"'i'7<_m 1' wt:-'céks l'rom the date
0:1" re(.:eip1: ri)I" a Aérnpy of?4tE'1.is"¢_)fdc1'.. '§"h(=,1*<-::a'i'1.<;tr. tI'1e setrond
resp01'1dezi't1shall.IGOR.Vi[1';1;(i'–~1:h::: same and inLin1a1.e the

peti1.i(mer ():1'c~:'-..}.ve1y or ti1éXQ_t,f'r1er imm<;=.d1'a£ie1y, but in any

4_.c:ve11t..«31'1c:)E."].at,(:19"i=h'an 'tiwo mcml':_h_s3 from '£11 6 c121't':e of

._1'ti.” ()9 (5/«;>.p3,r of i’.1’1.is3 order. already” i1’1.cli(*.:¢1t’,eci

£13

21b–:)\}e_;- if v.1..:1″;«.r:j1*c: j’iz-3_}~1’1c) leg ] ixnpc-:din1c?m:, l’.1.'”l(‘ ;:>r(3cess of

a\&j”‘E