High Court Karnataka High Court

Sri Anand S/O Late Yellappa … vs The State Of Karnataka By Its … on 20 March, 2008

Karnataka High Court
Sri Anand S/O Late Yellappa … vs The State Of Karnataka By Its … on 20 March, 2008
Author: Cyriac Joseph Malimath
'"'E'}H \i';CrU'"T 'T33?  Ni'   _

_uu.m

TN -.u-me"; H 4
Dm*E:m -rms THE 20'"! DA'! OF'    
PRE$ENT%y'  L % 
'I"£-IE Hmswam hm.CYRJAC JoaEPH$%%'cfi1:E:F
A  '.  L    % 

Laqgéq 1I>l§':'1"[']'TI"flI§ 3:r:,.11;§g£ny jfzzfigf lg-_LlCA'l'l
1 SRIAHAHB-*«J._V  ] _   __ 

a».=,a'«r:» 'x'=:;r>L~w.f;=;a fisrfiasam-I ' 
    '

   " V ~

F:,M:r.mm_nGi:.m  _ 

I££d:JPT€1'!LI;"I;i§'§f'f.5'1'  _  .  ".'II7'i'iTi'rZIIfi"E'R
{E33  C'r  Etflfifii-.1.I?J'&S  EDVCICATE J

E THE $'3f9fI"1'§ UF I'Z£*'?:RI'}i'$'i'I1RI§a§'*s
; 'mt zrri-12 SE1?,H';E'DFLR"sf
' .  'WEHHFA EWJUDHH
   1

E" -_%«THE'_Eh£EEE?I'0Iz GENERAL
' _ .fiJN_L) 1;'%¥f5~.'FEI2TDR
 C'rfll\IE;E:!;flL HF POLICE
xmgnmalmma S'I.'a'I'I£

.. _ ?fl'ti.2 NRUFATIJNGA E11)-AD

" mmuzaammn 1

 mg aurgmrmflnmw cm macs

Rmwm mm

.r,:r.;.m.xc:m.m  ngmgzpnnas
my an 1:aa.s;1;r_m:nwAaa c:-mwtm, G-CWT. ADVUCATE]

"I'h-has petitinn mming up for acilmisaicm on this day.

the €':r;ns1.m'L  thee mm:vwu1g'



-2-

JUDGMENT

CYRIAC JOSEPH C.J. (Oral)

(1) Having heard the learned co1;ir1seI_-..4for i
having considered the averment in’ the peti_tion arid’
placed on record, we are of the view’ the ‘order of the
Karnataka Administrative Trihtrnal upheld’ in the light
of the decision of the [)vivisionAwBe:’ncVh K. Prakash .vs.
State of Karnataka

(2) I-Ierice:iin* saihdjiidgment and f’r the reasons
stated thereiri, .:’f1.~ibunaI was right and justified in
dismissingjthe petitioriefls afiolication.

Cm/–