High Court Karnataka High Court

Erappa vs Thippaiah on 8 November, 2010

Karnataka High Court
Erappa vs Thippaiah on 8 November, 2010
Author: Ashok B.Hinchigeri
fiif THE EQGH CQUR? CI? KflR§A'f&.KA AT BARGAIIQRE

mwm @333 ma 3% DAY GP' zmvmmm 2;;

BEFCERE

'THE H§Z)I§"8LE am' J{}*S"F£CE éS§_~_§QK_E' giixémansa u  '

wart PETITIQH mm. 3493 <2§*;.gaa:a*%§;2*s%c:@%"s:_;r%;[* _f

BEYWER

Emypa

S/Q.KENCI~I§:??.Ps.

AGEI} asmags  5
Ac;mcULmma~*1*   "

R/C§.'I'GFARA  v1L-Ieicég  % 'V V

CEET'%'€IR5G.1§'~*§'§..'2i;_§I_;_( & 3'":_'?_§§'1fRi£'_.2*'i";j  f  PE'1"F£"I{}§ER
 %%%% "(s§%%s§i§$;$;H§s:m;?£;5.3%,:
m

1. Tfifiwgxaii'-» A' " 

 -  % yjgmgfi ::EcE;B;aE:1:2aY am.

 
 ' Lam. LATE ':*H19PAzm
,' Aagmea

V " ={a1%§ "' SEE'E"E§AP?.%.
 5510. mm mmmm
EEKJQE

:1 '  Am gaaicixzmmzrs mu
 ,  Rm. TCJPARA mrms mugs
cmraamma 'i'fiQ€.iIK & mswxzcr.



2; BYJKMAFPA
$II*¥(3E DECEASEB BY 1%,,

(2%; gxvaaw
am {ATE mmwys
mafia

{ma} mmmawaw   4
am LATE SYAMAPFA
§f§.sI3R

(203 smfiasmwa M » 
Wm LATE EYAmP§;?a 
mum   

ALLAZRE Aamcuzmnxsm   -,:;'123.@' 5* ;   
Rfamymamazzaa VKL§.x.%§§E'--   '  
CH¥I'F£A3URGAf?A;.{3K as;:1.:*§mf*;r:»=~.,1:;:fz*';~V"§j.-_ V' ' "

3. mg Asatzf.  
efimmzmmagzmenwmzme 

4. THE $*s's**.4._4c.o;;M£:@és§;;:::.§éi:j;:':'R
Q L?RG&v'fi%Tm$T  EES?0KBEI§"'i'"3

V.   5331., mg R :{.a.B) & RS3 €459.-C}
   $3}. §:';«'§f_g£{&2§i_1:'€DRA mam, EGG? ma R3 & R43

 war: Pmmcxrz IS mag Uzmm a.m*1££3é1?iE§}C3 BY TIE; RESPGNDEET $3.4 msrm
* A «@24 m.29o? AND Em,

"1'i~flS FETITIQH Cfihmifi OK FQR FEELB5e%ARY

I-$ARfi§G IR 'B' QRGUP T§§S 35?, TEE {EOURT MADE

'fifi §'QLLQW§'I§:



3

GREEK

'firm pctitiianw hag ramw tbs chafiaxga 

fiaurth mganaenm araer, dataci 2>4:';'i§,52I~A%: 

[ E§ disxznéssizg  .   '* 

5e§s?;%-gsm,

2. 'rm fmim er the    fine
Agsimam  me  mm
prvace&iI1gae may     Karnatalm
Sckmduhd  {Pmhibitian sf
Trmmfier sf  ilmreaftw caged
'me;    firm sale made. 1%; a.

 E$    cnnafiuaantly far rasttarisng

 the  '£9 }.€§::1i%*epr&flztatis:es

 wha skim in be the

   ati the said gram" gt' the Agsiatant

'fiomissgifivner by way nf an apml befire the Deputy

  By hia erém, aa-ma 15.1a.:2am

H   2&8} aha Eweyuty Cnmfl' sigma" éismimaed the

 "  mm} an mcrita 'm thc amerzca af tha §fiti'Ii§sl°3I"£$af

(appefiant bafam the Deputy <;1@mm:i.aa"mnfi}g
emf.



-é

Ccsntmdim that it is mt pemissihég for tha fisputy

Cammfisiazwr be decidx: the apfil an mfits, 

gppellant dam mi apgear an the data fwzzd   _

the wmner filed wan Feiitia3z:»AAE'as.*i#i3;*:§"£v--:7$f:?f§V§3}, j ~ 

Following the F111} Bamh 6;e:1;;i'2;:'::7r_r<;§Lt'.:'ifL' This Court

finciasfi   fieguty C.cmm5m?3snaz' far
ma aiaggmx   with law with 333' ah:

   ..... 

rmanéed § fie Elkputy

H VV _ Cmm5′;t§isa’£t:r:%i* sent the mfim in tha §fititi$2″§§$’ fntim iim

af” on 1′;:s.2C.to5, 15.2.2::.am,, 22.2.2€m3

244.2%? amt 22§a,2@c:’2′. 53 both ma

were mntimousfijr a%.’aea’1’£§ tin-1 fieputy

HRH.

6

an rmrd. ?m the pmcmziing beibm the Apwllatc:

fin.1t}1or*it3a3. emmz. when the and the

I*Ia::s.1 arid 2 and their lfiai mprmeniaatiizm _

sazm villages V

‘2’. Sri Remaznxira Rafi .

a fax the rmpandent
an nrmrim, the Assiaféaat Tm
absolutaly mmtaiifxablc. yank was
afienafian Vtoek place withsut

5, écsréer sf the Deputy

– ._Csmm5i$§3:§n§r asiae by mg iimzrt, by its a-rder,

in mm Fsetifian xm.4~2sM-zaggzmzl

‘% warts dfigcsad ef’ with a dkmtian

Eamissimxmr m dispcsaa affim indfi

A in 3%: mwfltha’ timn, Th: fiaputy Cammfmsionar

V” am ymr nan manths man after tfm mcpiry vi” £32

granted E5; thiz $91.11*”; far the éispwai {sf thae

mmniad mattar. As nmltber time pefifigfim my the
8811

7

rmpsradeni: Real am 2 mt their (fists: mud amend

2-apand,ez1m’} we}. reyamentatifima apgrefl %%re the

Deputy Cammimsicnar, fim Deputy fismm?1sgs%e::>§:r _:s;v5fa;3

mrmmaixrfi tn dismifi-5 tlrm case far dfiuit.

9. 2:9: fimmg any & x

by the Etaegarty Cazxmmmmr, E :i.

the mattar. ‘E’h.i.a gefifinn $313: ag:£i.é,§z?”aas”jtn

pfititéenser mu V’ for

rmnmr the kggaej;-Agjkagu§&24.%.:o§2m7 flung with me

apphfixraiisriaéfbr af risky, settmg’ asfie

V . ‘the gfigaffigégngfit $92’ $35 @i repreficnmmm
R ts afiezw that afl tiw

apmi.

x }.u1′:… ;At this juzxsctzxreg 3:: B.$.I+-Immath, rm

mumcl fer tha petiflanm reqixmta 1113: the

my’ by 2% fisaiamnt ilammzm imzaar

VA ‘ ” pu2*suaz:i; £9 E& ardent’, égatefi Qéflnifi he kept in

fl£5′;H.

8

abeyanea til} ‘the qilmpoaai cf the aypeai by Ehfi Hsagutgg

Comisaigzasar.

12. I am as amazia tn this p2*a3e’t:;*;;

of 59% inc: gwsitfin is that m apmai %er§m?:i§i6¢’¢:.a:v-*–.I:

@1diz1g bafinra the Beputy Cnmzmzfl ” ‘4 “~

is unrwd dawn, ‘mat with ma %_;:::T Sfzmi’

make ibe mzsesaary appliaszk-‘=’Q_’1:im;1

fizasiatarzt Cemmiatsisanafis bcfsre

the H-eputy £’:c::1′:t.t:3′:13;s$:§::1i’&.*.§~’i.j –

” V