High Court Karnataka High Court

K S Raju vs The Chief Secretary State Of … on 11 December, 2009

Karnataka High Court
K S Raju vs The Chief Secretary State Of … on 11 December, 2009
Author: H.G.Ramesh


§a?.S.A.§\’§’0.<38E:/2(}08

EH THE HIGH CEQURT OF KA%2%."i"A§:{A KT' BA2\§§£&§.s§RZP3"—

mama Tats "i'§~IE 11%! ms? or? nmcsmsm. 26?? .

BE§''fiR.E

'£'i'{E i-§0Pé'BE.E am. J'£'§S'1"££'3E §2;<;:.;m1e§<_}Es:}£ f

Reguiar Second A9333!

EE"'i'§?EEN:

zéaéagmé
35:3 gm”-E $1£’}{};%iy§§.{§EG{}§¥§”3§;v- ._
gaag agam’ .31 *:*1§*;za;2:s ” % J .

ggamgwyz Rom –. V g
8?’ R’1§PU§?3A, 1?, §’$}~§RAS%}3U 12:21, ?:’.r;z;:.vs ‘ii;

m»*s§sg zwrgzj :02 3
3 ‘ x,.§;i?~’*P’E:LLA?€T

{BY SR1, 83″\:i.2:zAIs::’;a,§o{is2§%;f;4fi§_;”;a.:§?v’f :?g;:;g, agzmig _
AND: ‘ V ”

‘z. ~*m§; s_”::_~§£;I;::§$S–:.«2;::;:2 §:’:’*:§;%§2_V ”

STATE:-53:1? £{?xR§’é£i’§’§%¥~{£
VESErE§’–‘;.E’4;% ‘s:s;:_:n»:~§,e;~«,. A V

” :»3§;:~ss<.3AL:,::%3–569 we: " """ " °

:%i3$:–:-§*§;é..'z2%':'T EZXE{3U'E'EVE EFSQEIEREEEER

%':~'§::;s;~:2, §<:&;2:%:'s»;;_ ixzgggg ?&%€§$§i§Lé§*é§. :3 Févifiéiéiéé
"E',?%éE3AS:?U§€;_% 5?; ma:

_ ‘.A§f§2»§P£}Eé§}%3?%§’E’S

?E’H§S.V§:;$,%, ES E5’ELE{} 35$ EC%{‘.i 3??’ {EC .:;:t::s;5;g?<5?§* "fi;§'*~§E} a§:a:::.%§§: :";g=?§:§ 2:z:¥:2:3 ms
” ._§;~,%’;§éf®.2*?;2§§€;; mg THE :-2″:LE:; {:9 ‘mg: P83ESE.§i?%{§: s:::%*’%§»§€;;g:,:}:z%s£: ‘THE J€§EiI>{§Ex:i€?s}”E’ A%’\¥D BECREE :::,;x:1:’§::::;
T ‘;;::zw_::4;2e-.4j:7£§G4 oz: *.:’-Hg FELE cs? ‘§’E~§E
‘ -. ‘>::;’*z;;L 33132324: {SE2 :;;>§~z.; *:’iNgMv2A8§’:3:; 1:2,

I€.S.A.§’§o,98é;’2i}{)8

‘i”‘§”§ES EESE: tIf.i{f3§\.¢’E’§§’*%{} GEE Ff??? P:i}MES{:§E€;?N’, ‘§’§~fiS Efifii’,

QOEJRT E?i§?f;1,I’J?’:RE§D ‘E’H§: E*’C}%LLC}§i7J’§I’=§{}:

J’€§§G§&§E§¥T

E£ea1*d. ‘W233 is 3 $c%g:0f:%.Vi’ i

Perused 13:15 judgznents 05 the :

{iencurrent fmdéngs by
Cezgrt has dismissed t.§1¢,.§g1i:

fiiecti for permanent {has
defendarzts ::an_1;e;£.g figs anti the
fiassisfant i;r:t.«::1’f€1’é:A1g GI’
rem<}Vi.1'1g "%ii}ii:ii%11gs situate in their
3233:': s<:%1f:§§":;1t§ Appeiiata Ceurt has

¢0:r1:t§§'131e_é £E1VjéLjt,1ci'ga§§§._ni~–g$f"f¢:?n§e trial €f;<3L;:'t.. (311 a prcper

%a;:pm:§;:a¢:§ L}.f{}1€éVfi;a;'§CflC€% 01'; recorfi, both the Courts

9' T.}:'::~:.'ifc3. the apgefiantg piaiiltiif is not in

,pQs:§é3J$i0nv_s§%:€f§:t:e suit scheduia pmgertifjx. i find :20

«iégai ixlféimifiiiy if} the jucégilfiifis 0-f £213 tszéw éfimirts

~§)€}§)'£?"E', "in my apiniarz, me sajbstazltiai quasfian af E8355

K fer datemzinatien in {big gecand appaai. fie

Ea
3?"