High Court Karnataka High Court

H M Nagappa S/O Lt H Mariyappa vs State Of Karnataka on 15 February, 2010

Karnataka High Court
H M Nagappa S/O Lt H Mariyappa vs State Of Karnataka on 15 February, 2010
Author: N.Ananda


‘(gay ._ .-é SEILA}/AN1 SINGH. SPP}

IN THE HIGH COURT OF’ KARNATAKA AT BANGALORE
I)A’FED THIS THE 15% DAY 01:’ I*’££BRUAR\r’ 20.
13I’£FORI3 ‘ 1’ VT VA
‘1’HE HOi’\I’BL-E M1-a.Jus’1′:§;1+’: N AT_’§}XI’€A<f')_A if
CRIMINAL PETITION me ;':Q_' 4' .

BETWEEN: « ” ‘ .’ «

H. M. NAGAPPA S/O. LT. H’;..NEAR1YAi?’–F?A.”
AGED 67 YEARs..–~_ .

RETD Ass1s1’AN2i4_C%0M.\«:15;svI’o.M3;R..%

R/AT JANNAKAV1 RQAI);._f* ‘ A
KUVEZMPU VNAGAR/X,” _ ._ V’ *
CHANNARAYAPATNA ‘H ,OI.3L-I ~ . V_

HASSAN” .

(By S172 ADVOCA’1’I.3)
AND V ‘ A

S’1’A’TEO.F KARNA’.1’AKA.

_ – I)IS’1’R’IC_T <:I42:1M'1~.: \/IGILANCE SECTION.
. « [)A.¥{Sf1iNA. KAN ADA.

MANGA1.0R:::’; “”

A – RESPONDI13§\1’1′

‘I’HI’_S§..–CTvRIMINAI. PE’I’IT§ON IS E”EI;i%lD L}/S482 CR.E3.C BY
THE zADvVOCA’I”E. FOR THE PETI’I’1(fi)NER PRAYINC} THAT THIS

._ _HON’B»I,E COURT MAY BE PLEASEID TO QUASH THE ORDER
IV)/«Y~I.’EI): 23.01.2001 PASSED IN C.C.NC).6/2000 ON ‘1’H}}Z FILE OF”
1 ‘A§D1,.(ll5M. MA§.\§(}ALORE AND THE ORDER DA’I’ED:31.1.2.2()(}9V

PFJTITIONER

PASSED IN CRI..R.P.NOS.47/2001 N().48/2(){‘)§ 8: 45’}/2001.
SO/2001. AND {#36/2001. ON ‘I’I–H52 I*’II.,I-C OF I ADI..)I.,.S.=J..
MAN(}AI.ORE AND ‘I’HEREI-[BY QUAS}–I THE PR()(,’IC}iIT)IN__GS IN
C.(.T.NC).£3/2000. SO FAR AS THE I”I§’}”I’I’I(‘)NI§R IS (“f(‘)N(T1’§3uRNPlI)
ON THE FILE OF I ADDI…CJM._ MA.E\EGA_I.(.)RI<3. =

THIS CRIMINAL PE'I'I'l'ION C(')MIE\§G ON 1~'Q-R. ~

THIS DAY, '§I'Hf3 COURT MADE 'I'HE F(.)I-I,()WIN'(T}:—» ,\ __ "

ORDEfl"

The petitioner has called i.n1.(;q_L1:&A${i’o11

before the Court beiow imér ‘¢:1:’l:.1Vf’c2.»c?0n.{‘e21gji11griai’VV
Couxft has e:’1’0r1e0L131/3’.,,..§1eId””‘E.1%§iI* ‘ut”2″~’¢_ $a”1&1′(;f1’iGn’V§xvz1s not

required to prosecu1.e théV1).t’i.iti-()i?1e’1*.

:1″ 1’1.’c1V\’/{%”:””.T1_éVE£1″>C’}””–Si”‘i~. M’. S. Raje11draprasad. ieamed
senior (toiizgséck afj;)e4a:’i11gg’@E)r the pe’i’it.1’0ne1*.

The le”23u’.£,1§:__dA .Magis1,re1i,e has heid that {.1167 pe1,1’E.i01’1er

*aVi1e.ge’dM “f_(5′>I_’_1aVe co1nm1’EI.ed ()f”i’e11ce.<s pu111's}1ab1e Lmder

uS§cm0fiSN465}N467. 468. 471, 472. 120um ey 36? $2/W,

2 Sa;3g:1.i0§'1 to p1'0se(rui.e him.

S€(?’i.i01’11’A’34’! IPC. “I’he1*t3ib1*e, there no Ileed to 0bt:aLin


xv 7 w

KL ,

3

4. EV-‘l’;’,I1 as per the ave1’n’1ei’1ir~5 of 12116.’ p:’1.
1:)e1i1,i()ne1′ has s’e1ired from S(’31\’i(‘.(:’. Ho being pr()secuEec.i
‘dfie1′ his ret’i1’e11’1ent f’:*(‘)m sse1’vi(:e. Sincre. the 1.)eIii.ion€r’ is no

longer a. public se1″van1′.. sanction 1.0 p1′()SE?CL.lE.t.’ h§:’I1-“i-sis 1101′

required. I do 1101. find any g,_§r0L1ndS 1.0 i11E.L”I’f(‘HI.’.(“‘ fix-;if.§:T. {.116

§11’1pL1g1’1cd OI’d€1’. Acc():’di1’1g1y. {he Eu)(1’i-<ii{'j(IA}1V'1 is di'3_1i'1is3s5€::gVi1

5. The Triai Court shafl exp e’dii.r3 ‘:i’1._€é71.r1′::i:i -lg)” W}1.iVCh”t11 t7′

accused shall c0–0p€raEE’.

up-._

LEFSGE