High Court Karnataka High Court

Narsimhamurthy Desai vs The State Of Karnataka on 1 June, 2009

Karnataka High Court
Narsimhamurthy Desai vs The State Of Karnataka on 1 June, 2009
Author: Ashok B.Hinchigeri
Ira THE HIGH C063': 0? KARNATAI$.&."
CIRCUIT amen 15.'?  A   
DA"£'ED THIS 'THE 3." m,i*'A"¢'I}f;;';Iiéi_E,:    
'ms HQWBLE MR. JUs?1'c:§'AsHbK 

W.R, mi.;3A1353';'2§t;3'V"(am-Fiéj'*~ 

BETWEEN:

§«EARA3;M§~:Ah2iU§{i:?§{Y   
sic: 'LATE;-R;Ix§§i.§A£7;--;;--_§{}EZ} .E&Bj0i;i"1'~.Tf9 YEARS
we i'~IAVAigfi§Ps§.;Li,'1"f,}:_KU'S'FA.{%I ' 

}:>:$*;:'  .§s:Q:?Ps2.;_.g 
. = ..  ,.: PETETEONER

(3? SR3 ma.' Q.§é;és1§é'éc;§<;3%~§'::A, 

ANS:

.  «   3-."§'Hi«ii.S'i'A'f§OFi{ARN&'?AKA

Q; :«;;2. '  ' 

_ BY ?:§&§,PR:NCIPA;, SECRETARY
4. "£Z}EZP'i'..._€f)"§' B.P.A.R {POLETICP~.L ?EE*IS1ON}
 B§;J.:~':;.m;~:G, BANG«.ALjGR}§2--1

,_v":*£i.;LEi'.v'§?EuT¥ {3C§i':!£2%:i§S$iGEéER
'§s;Q??A:.. r;;s?:'§:::':', KQPPAL

"':':»a§ fiSSIS'E'1%.N'F CCJMMESSEONER

LENGASUEQ BESTRIQT, LIKGASUR
 §ES?(3NDE3§'€"§'S

 {By SRE R§é.E¥.A'E'I'I, amp)



TE-$3 ?E'§'1"'§'I{3N :3 F123;: U}'€§EE§€ AI%':':C§,E:s'..:2é5*  :::;»;%'

THE CONST£'§'UT"£€f3?~I GP' I§'é@E§a, mm A ;.3Rmr§:«;<::. 'F€§;'--v}ijSSi}"7$ :%.»
WEE'? :54 THE NA"i'%jE2E: Q5' MA§\EE3#s!v§¥JSM__D!REC3§'fN§fZ: *9-H_g 
§ESE3C3NE}E:1\ET$ '$9 GRRN'? FEE§EDG%é.__§'IG§.€TE§8.E*i":+3§3S§fE§£'~E".'fI'G'. "
mg: PE"E"'§'E'£<C'}§~£ER m3:v: 'mg {}A'Fi§:": 09,n;::%PL;;:3.;12;T5;'? '

'§:~;$ F'E§"'§"§'"§'E{}NE%€ i,E., G3.0<3.198*;=' v§mi:.§;N§§X:3_§é:a¢A.A. ~ 

mxs §'E2'E"ITION CO£vIE§\I$_'r "ass; F09'-Pam19::§g§e":*-'yaaagimaz-,L'

THEE DAY, THE COURT MMDE '*i'*~;:; §:»m3LLCs**.%::N«@:.s'.=
% _<2__s.%%*¢gm::__I:% '

The gaetitioncfs   Eraeciom Fightsrg

PenSi3i5£} 3:1i::i';"tiéVspiie {he submission of the
appiiésgafiisn'   "f:'.'.£fi€fi{"_fSS£iI}? documenta, and of the

1fimindLeV:e.,_V V

«'   Sri  i'f£érig0nd, the itcalmtzé cotmsek for {E15

3 ;c:aE'*:tV;i1';iz§fi.s_-gr' ;§fi:%;::';,its that saverai mpresaniaiiens submififié by

V frag:  Ifisfsflfidfififfi.

'the peiitibjtisér in this mgarfi have :10: aveksé any mspozmfi

35%;



3, Sri RR. Haiti, the learned 

far {ha respondents submits that fix: getifiéfieks. §as'<i.W;:2u'1£i» _ 

“£36 Considfireé in accmdance wit.?:._1av;’;'[ ..

4. This pefition is g>i’ a %}irecti@n to
respondani M3. 1 ta appiicatitm
(AI11’1.c2Xu:*e~&) Af-:01′ Fightars Rensien
withim an ‘gggég affgzgr from today and in

accardaxiga with law; ‘ §’1″dsr és{‘i<:; casts,