High Court Karnataka High Court

P M Prabhakar S/O Bank Mariappa vs State Of Karnataka on 31 January, 2011

Karnataka High Court
P M Prabhakar S/O Bank Mariappa vs State Of Karnataka on 31 January, 2011
Author: Ram Mohan Reddy
(3.

(13? SR1 : JAYAKUMAR s P£~\'E'IL AS${3%Clz\.fi'i3S)  ..   '
AND A ' 3 Z

1.

‘£0

K CE~IIKKE£C}(j)\?»’II)A

Szffifl) I}(i)DDANA1AHA KA[~'{I(‘.}()W{)A
AG§§I:~’i}~8 YE5\I'{S

HEB;’3.I”)I I”‘IUDI \r”II…-L5’»\(f} E. 3’-X.NIi) I3(.}55′”‘§”.
KASEBA I-‘§(i)BI..»I

$RIRAN(3.APfi.TNfX

v§«:NKA:I”I::$I»TI2.: S/0 CiHEi3I.UVEE {T§{)W”DA
AG£§: 5:3 ‘r’IiL-M4355
:«:.:~;;(.:(: EE3ANIr*’;_ 1
N}\C}UV1’3\NF& I–IALLI VILI,AG£+Z A_;\;::3=§>m:.<:%5%V

S'I'A"I'E OF KARNA*1~A;<:A'- _ '
DEPAR'i'§V1 1:«:z\:2I_{J_:%”§:2;I2,4\.’1*1\/5: SOCZIETY
MAN1>’a%;3 1i)_1E§fI’R1<f,'1" ~.

mfiVANbYfA:’._ 3 V’ V

:a¥’z:;2}xN’A*LI5E\:;=.x
sR1wxNc;A1>;xf1NA’- _ ‘- ‘
333* I’E’f5’—f:3£i£?I'{E37i’A}-‘ff

.» « R1;’1*:_,I RN ESE6;.();«fF1cm,/’1″/x1«-1SILIJAR
” V -. SE23 RA’r*.I.(}A1>A’1″:\iA” “1’A;>(:r\/:5

‘ W , ‘ 5.§RIRA–1\]C3!–&PA’.i’NA

._ :m»~;1;_;r»é’2§I*c.>s’r._

… I'{.E-S P()ND’£3N’.I’ES

SRERAN £3 AE’ATE\IA.

. ” COMMON

{ray L.<;;RI ; EVE %{Z%1S?'iAVA RI§I)If)Y. AGA ITOR R2,. 2 es: 4.

V I3 SIIi)IT)ARA?»–'IAlAE–I. AIIEV F'(',)I-£1 <13; RES} J
E .. 3,. 3"

_fl2′;.

… P£}:m*I(>If’~; $214155 ” V % V

‘§’m_«:&3££ xx–‘.I>;~__;. ARI: FREE’) 1TJN1;>z«.:r~2 AI-‘xZ’I'[(.§I.,I,43Sf-3 22:3 AND 227
(7):? ‘§’E~iE-2. (“:0;\:s’1f1’If1..3′:’::\: OF I:’\EI.)IA IPRAYINCE ‘.:’ :sSL:{«: K-?€’§{§’I’ (>1?
CE3I~%’§;’§()E¥iARI 1+:1.>I~;:R m’.:;:3. 1<).1{": PRODU(2I%1.D mi V.-.Aa_:~::\:-§<
PASSED :3? TE-1%: R2. "

‘I”§~i[S M1s<:.w. AI~'I"I.I{iiA'I'I()N IE3 Filiil) R131? x§%2x€i;5:s;'1?I:i:«;'; ~

S'§}'\Y .

mrasga w.I->s-3. AND M:sM’i3£c3–.
(DRIDERES mls DAY. *I’m; <;:oL.%R{rf MA§)£§v_fI'§?i.{3 2<';.,1′;gf;§3z\l=*§Nc;: ” ”
Though mesa p§::_i1:i(>1’3£sWa1;”éj’ 1ié%t.¢d f(>1V(>1*(i'<:'E*s, with
the Consent: of the 1c%21I*I';-elci C€3'1iV11s.;¢§i" i_;_h<-2 p&1I'ti(3S, are

fin aily heard is

'-Igea::*1'1(-iii-~.,CoL14fi3é'l~ for 1~espc)1'1c}.e11ts points out 1.0

Se<:.107 '<3-f 1h<3 Kzizjriaitéikzz CZo~0p gj()11§.é’r’1d..___the1t. the (>1’der dig 30/9/2010 of the

‘ 215″-v.jr’e$p£;s;:3_§1’e–11t,. I’)€:put.y R€§§iSi11’21I’ of CO~0p€1′::’1iiV€

Sr3(éiet:ies;’ ;’~’\ri11ex.Ki revisaxbie by the ‘”I’1″ibu.na1 and

th.er<:~:f'"01';fé the p€T:i'£i011e3's5 }1av<:: an Eé11t'.E?I'."I1E1f.iV"t'. and

" « . " {3ffi.{'i'{€i(ii('5L.1 1*£:2:I1<.::(iy.

a:

g}

3. This ssLzbr11i::ss:sic.>1.’1 E’1{)”E. dispmed by the 1::e21:’r1e<:i

Cot,3nese.i f«:)r fht", p<:2i:§I:i.z”:e:r:a;, though c(:u’1t.e1’1ds tj,ha2__i:”Tt:_.1″°:c:2

very _§1.:ri:+;di<:t.i<)1'1 to p.':i1.f~5S the (:s1."der in. qlié'.$fEf)11=;, '3;3?:I"{'i!§)h""

g:"<)'ur:1.d may also be urged before {he "I"1'i_13::':;'32%_.:3.~..s3i;'1:c:<:2Athé

pet.itic3ne:a's have an 21H;e:':121"t.i\:e zmci 6.-f7fi;::z1ciiTc)i.1-:5 ; A

4. if }’€\—‘iSi()I1 pet;.iE.i(33’1″is.sj fi1e:%c} wii.}1i;f._1 a ‘vfa.1:t.:*:ight.’V L

from today._ the ‘1’rib__1ma1 éiémciged 1″;(‘)«.r,:§>ns7ic¥(>1* the
same without, .insist.ihg–.0’i1_ *if1f.;e °;f§oii1t_ of Eimitation.
Petitions are 21<:(§'o};dir1g13%"1"ej:<3c:f.a§i,_ I

Misce11atié6:15V :Lf,a1pp7Ej1't.:.21tiioVf1 i'0r""'"vé1c:a1t;ing stay is

dismissed L1:1.1':.e:(:es-sgiryf;~ ~ T

,2'
Sfisw
5

. . . . .

: ‘ V I .’