High Court Karnataka High Court

K K Janardana S/O Kushalappa vs State Of Karnataka Rep By Its Secy … on 17 March, 2008

Karnataka High Court
K K Janardana S/O Kushalappa vs State Of Karnataka Rep By Its Secy … on 17 March, 2008
Author: A.S.Bopanna
IN TEE Hififi cnvnw 0E xnnuamnxn, nnummLonE
EfiTED THIS THE 17" DAY or Mmn;fiT2dné»V

BEFORE

THE HDH'BLE MR. JUSTICE  A E §0HfiNNAHH

WRIT PETITION No.1afi:91§fi'2d¢$'¢agéfiQg§zu

1 K x JANARBEHR sfioixusaahhara

fifififi ia vfinns, REA? E.K3TTEMADU VILLAQE
mnnxxnnx TApUK;Zm3n§Gfl%nI5?RiUT
RE?RE3ENTEb Ev Hmseg. 1~_'

FDEEflgQF ATTflRfiEY"HO&fiERMH.P.
K&hhP?Hy_3f0_LaTE;PGOVAIAH, HERD 46 YRS
RrnfvaANuH1&AmAR,_vI3AJpET
% xmnn£E,n:srn:cw~_" }

(av sni"k K Jnmkghammn -PETITIUNER)

«A REPRESENTED BY ITS sscafimaav
"V- FOREST HEP?

--_j._m;a,3u1LnIuG, DR.fiMBEDKR Roan
"i3AߣALoRE 1

"" 2"'mEPuTv CDHSEEVATDR or rnnmsws

1 MADIKEEI nxvzaznm
$5331 KIERI, KDDJAGU IIIISTRICT
... fiESFfifiEEfiT5

'*«~kBv an: H M MANJUNATH, scum. Anv. FOR 31 AND R2)

TE-3'15:-" WRIT PETITION IS FILED UNEJER ARTICLE
E1.'-E16 DE" THE CGHSTITUTION OF INDIA PRAYING T0 QUASH
THE CFFLEIEZFI DT. 15.2.2005 IN N0. A9 EST 2 (CR1!) CR
23:5 LFNREDEIEM O3-04 BE' THE 2N1] RESPONDENT WHICH IS

MARKED AS NE. D  ETC!





THIS PETITION COMING on FUR onnmasx DAY,
THE COURT MAUE THE FOLLOWING: *i*.'-V

ORDER

Since the learned” éaunfiaiflitapfiessfitingk

the patitionet had expiigdififiritg the ghfidanqgii

at this getitiang gfihifi iC,urt kit; “dire¢ted

notice tn the §¢titi¢nfi?{“x_Thé'”netice issued
by this Gmurt fififi aefwéd fin tfie petitioner on
25.08.2QQf._ n§tpitait§a_éamé, the petitioner

has ;fi¢t *mgdetftltérnate axxangamanta for

rfiEr¢fiéfltfifinnx nor “hafié avincad. interest in

§:oeecuming.the gate.

3. uTha «petitioner in fact had made

i”«apgliw§tian bafora the authorities through his

,?mfl§t Sf Attwrnmy holdar and as audh. as to

awflhtfiwr tha Power of Attarnay is in force at

. -‘. . .+- ‘ __ 1 1.. 1 -r
~this Junmtuza or n9» is ” so nap ciaaz. AH

any wvent, the petitioner has net made it
clear ta thia Caurt as to whether he is

intertated in prosecuting this petition.

J
:5

3. Hmwever, it is seen that the Qfifia; and

Ciraulan questioned by tha p9titin@é$u<is

c all E¢m la;; p1aced.§azagns fiur aha;

said isaua is hefanafi thi§} Cfifift;VHflfi££§ififiA:

certain ather patiti9yefifi fiav¢qfi§fip;o@§flV§he
aaid amdar and Cirfifii§r{' T$§§é£§xn, it is
mafia glean th%{~ifi §fi%afifiL@ ca%é@, if this
Qguzt haLda that th@Lé§£i#i§nfira therein are
antit1afi'§§ afi¢c¢§&;_.h§" it sf such order
ahal£u§i§§Léfi@$%;t§_fihfi§fietitioner herein and
tfia fiififias%i cf fihia fiatitian shall not come

it} tEmA way* of' fihé petitioner' preaaing the

apg;ic@ti§n1bfifb£e the authorities nearing tor

. £1

li¢ati@u=

.-

‘2
5
I3′
I3}

J1′-N’

Vé fiiEH the abuve observations afid

aaifgfifians, this petition stands diapuaed of.

salt
‘$116.9?