High Court Karnataka High Court

Srinivasa Naik vs The State Of Karnataka on 27 November, 2009

Karnataka High Court
Srinivasa Naik vs The State Of Karnataka on 27 November, 2009
Author: Huluvadi G.Ramesh
IHTHE HIGH CGETOF KARRATAKA, BAHGALCRE 

BEFORE

 

smsmwaaamm 
sxomm 8REERANGAPPA"';--     A %
nmcrron (COMMERCIAL) A :         '.
Illa. mwm comm  V     
xxrmunnsn SUS'-?%§8I(;':N)"q: _  %
31330.14. '8RI. 'GfiI."'   * 

xx-m  3:; 
mwx,m1m=gLqa3~5n9Ve§s«%  V wrmormn

(av smnflfi  F012
sR1.c.H.H5m£mAm%a;am?5mm 3RI£.G.8U'RE8H,

   %%%%% 
 mE«31nrEm"KaammKA

'Hg"'§Lsa<m;<:.£rE'%mmcE 3'i'A'I*IOIC/

iiéfié ¢::m§m° W?' &%W~é.%"§"&%& fiéfifl fifi??.;fi'§%'?' WEW 

DATED msnm 27»: my 91? xovsrumaa  j %

THE Hemamm JUSTICE mmwanz as    

Wfifi W

§
§
fie
§
%’>
%
3
§
as
x
§
x

‘VWWJM I9 ‘%1;4f’?%’0’W:~\99N«4£

mm wwwmnwmfimmm WEWW W? WMWWMEMKM WWW figflfiwm” W?’

This petition mom on for orders this day,
Caurt nttada the follawixg .

Q.

‘rm petifioner is melting _a;.131;icipaf;’t£5r§,’ f _’i5;1 V ~
ca%m’ n with” 811% No.3%/ :j
Stafieon, Bangakm: city far _fha:;:_ ‘

txndm sec1:icm 403, 4Qék;j+”%%45.a},F with

2. 7: tmt tm
petitiaxm :__ BESCOM
has a’ an amoum: of 123.18

.» uuf tsf thx-2 Imuram Company

got aaa@ed tn the: oampatya

However, subsequently the said

am at an time of withdrawal, me

‘V r mdmfi. as its Co@any sufiaxfi. a has in

cf Ra.4~.% meta. Aoeordfi, the wars: has
‘V V ‘ ., rwlmed agaflt the pefiigianm and zxtlw,

$1/I


§
3
;%
g
2

WM %;,;.1%.;%%.M%:£ KW +W%fiN&1€”&$Wi mwa %;2fl’E§;¥’§§W° W?” %%fiN&”%%%fi fim-3’k&’% fiwfifi? fl?’ ¥*iL#%@WW&”‘&%& Hfififi mum?” Q? W&%%NWf%.fi€& Mififi fiflfififi? Q3

3. Aomrditg to the ka.r& counsel appmzixaafor

the peamm-, as per the articles of
mmoramium of aasmiafion at page 57, A
baing the I)ir~ac:mr, has got am powar & ‘
flezpoait and he has any dong

more mm: and profit and
norm of the omciah wt?’-:*.@=
aficial mm. Tbs favour cf
Bascou. It the amount
was Vemploym af the
gm; aaaigwd 12: the
mm Accz:rdug’ to the

stxhnfiegsfirnp at fa’ the ftetitiitznezg if

through Comanjg for abazt 3

V ta the ammat enzyme,
L’ comm ‘Iherefore, he subnfits that due to:
$1155:-ed hytmCo::@ny,t1’w perm mm he

[held mapmaible and aamardimly, sougli for gaff; 0f

hafi §kflmanhmk%t’§atthweism on

mwi WW Ka%*?e.%?;¥%W”¥”fi«.Kfiu Hfififl fififfiwflifi” wfi KfiW%fia”§%%fix ?t*%§€$§<='?fi éfifléflfi? $3? %fie.fiWfia"§?.%%%& §*~§¥€%M amwm" £1?' mwwmmm %'§§Kf§sM£ %7;.'2€;.3%l..MH W?" gmmmmmmm Wmww mm

hm: done by dhcusaing with some attmr persons {put

wifmut obmimq a eiavczisian fiurn 1-ha Boamiu
wittmt mm hem a mm mexuuam
ohjmtinn by w–e.s:apInym'a, V
beim made: without warm/ing

thmeby tbs Corpomfion V'
action by the pet*itio::mi. h' 'V ' 3

3. Pa pet1’5mr1e1:’
aubmim that. but, he has
@615 mm the
ax-acm L to gam pmfit ts the

% srmamh mm tbs: the

$1″ in ma ways. One isms}: plusand

the muity plus. In tha cm plus depwt

_ inamtm pfinxzépal %mfik m
and in the equity plug depofit achemit is
mzlject ha Aeaznrdizm he

mmmdtlmttha mfiflanwmammna dwiicn no
Jév”

W§@M fifl

%
Xi
§
$3
Q
gm»
3
§
@
if
X
g
E

§
§
§
Q
§
X
§
§
E
E
E
E
&
$
%
ma’?

§
Q
E
§
§
§
§
E
3
£
£
&
3

3.
3
é
§
§
§
E
g
3
E
in
E
§
2?

E
3
§
9;

imam: the saw amount under the cash plus sohcmfo

czamt imam equity plus.

8. What is: being mticad in am: the é * x
actixg as 2 custodian cf the
the. cm-permon. The
mm profit fir the (V11-V::i::::z’si¢:aa:1
woukl have hem amount was
WW” W “#3?” 1-” WW»?

if at all ha gmxm have meted
tlm &;.;m mh ~ ’31,. more 513.13%
Tn board awn, A huge

” ‘ in meceured aecurirtm

% ham alleged in cm cram: is, the
T X imamed by an Corporafim, but,
gmmm hem atom m was: throughtha
% eiamrmuz-arm Ccirporatian and wage: it

% t}3eBE3CC}M.

9§Inviewaf1heabem,ita§pmrseutafmhe,
£9: zifizlgakgpuxblic n:9%is # di~eam:-afiarxi

‘F

huge has is auflered by the BESCOM which has
widbytheccnaufi-swf£hg1mtd%culty. T T

10. In the cmmtaneea, it} _:;ot vfzg1- ‘*
mntxxfazztnicrfiaatorywil. V’ V

Pemonia aemrdm %

5 $@mE gfikfifigfig &§ .§:§u Efimx §§§§§ gmfi §m$Q$ fig”: §fiw€£$…….. p§ $33 §§ §§,§§§_ $$ 3&3.” §§.»fiZ%§ 59 §§§§ $3