High Court Karnataka High Court

Sri Halayya S/O Ayyappayya Ronad vs The State Of Karnataka on 18 March, 2009

Karnataka High Court
Sri Halayya S/O Ayyappayya Ronad vs The State Of Karnataka on 18 March, 2009
Author: Ajit J Gunjal


:1:

:95 ‘E’HE; §~§:<;:»§ {','.&URT :»§A§swA::> ‘

§A*€§.-3 TEES THE: :8′?!-3 my 9%’ zwsmfi-::::~s_:f;a§§:: ”

E§E§+’f}RE}__

mg: H{}:’é’BLE§ MR,g::$§’-§{:§’;a,_.%:T i,.§>{,;:VE:;.§”J§J%.};£%§:.E..(:

CRE§’té§NAé PE:TI§’E{§_§’§’-}’$’_{;,–Tfi28?;}”2?£}}§;§; Vi:

Bi’.-1″‘§”%?’§E1§;§’s§:

Eiafiagijgsa V
3} G. F:yyappa§g:§;;».VE€{>11aei
flged, abausi: 3;… ~ ”

ifficc-.: ‘{}r:iV€:£* 4′

ago, ?~§ava;3ag:’,”i1’j«.:;;_ E;1s«1{i:a1:i’;;- . ‘
313:: i%’a.g33;Z§0i _ ‘ ”

{B}; Sri. 5} §3f%3av2é1?a§;*.§X§:iVa{}:§:;é§§E€}

» ~ ‘E”‘h£3, ?::.»§§{a2:t:::a§3}<a

_ . §i":§")fé:3;$?§<?€'';?%.Q{{3{i _§,33; iis
r " '§§"i:aief '¥?*'_:;:'"§.EjEgé' i3m5:::c11iQr
A ._§%§ég%:.{?<:3!::.*;': sf Karaazaéza
'C-'E.I'°£;';°'"'§'}:,i'3'L 'i}§€ific§:L, §f}§:a'i'§x;a;§

; ,;Bha§%y3. Sakai; Parappa $6333
_ figgsgé 333011: @223 years

"{;3r?:”
{if Agric uittms
R; {L Hanaganéi, &an1a§{E§a;3:ii’?’:;,
fiagaikart iiisi,

. , ,E’E’FE’}’§£’}N§<L§{

,H§€§:i§::7F'€}?'~E{'}E€!:\i'§'E§

{By Sr; ;'5;§8£1{§. ii.» Féavzzigéfiaaiiq, Eiififi? {ms R4.)

,2".

..<1.

Czimirzai ?e.*£iii=;:;:;;2 fiimi 8/3. 34:82 sf Ci3;§3={3 by ‘$36
aciisocratfiz ibr aha yetiéionars prajgizig that this Ho:1’i:>1::..,{3<3:::*I:
may ha plaémazi fa} quash. the EIR and Charge She.fit,_i:€: {3
$0.861] Qfifi'? arid 211}. furt_'i1e1'" pracézedizzgs ii} the

ganding can $33 fila sf Ehr: JME"'C., Muqihai 3:26'; i<rr~~g:aj13.§ V. grip
0'3ih.{;':1" 1'€§ii':fS as cfieemcri fit in the c:.ir::212;z1$t22;n<:e:§_a:;.§' fh3VV'{*§i&§é'?,V'. '-'.7 V-

This §_§ei:3':£ie:m Gaming em for <)_r§1.e;z*$ *:E:–i§':i'ajf§[.': tiée {:30'a};?"§' V

sglads the: ffiiowirgg:

QRDE§g A

Shfi zifiand E»; ?$aVal§izfi::{h; {§:j§éi€i$€11i V’

Efieagim’ is dimcfmd £10 ‘§.’3$.%’.tfi géotéce’ £5:~RVé’s;3c>:1:§%::’i-AI’€:)}’ E.
2;?§§s pegganjaggaga%gfiagr.$e&g5g,4a2 ®fi33¥?C.

§”vET§..1c’7;§}m¢:a§ ;i;0iAi{fsT.fh.2:i2{f:4 z*:;g§S’;”=_:::’€:§2 -a miss :«?:ga.3’13.3§, E1716 ;3€i§f£§.Q:1€::’
223:9 ?§:~; «;-:,8§1j’2{}€}’? fa}: Qfftsncés

;aufi$§a%k§§nd3gE€¢fi0fif§§?,3Q4u%€§§?C.

” 3..T§’:@ i’c:a;:;1e§§ gzauzmei é§§}i§’:€£-3f:I1g fer {ha ggtififiszzay

“sp1.;b .§:;1it§é; ::.3″:__§sz’é«. i:E1~:% matmréai an msszfi {ices :29′: éi$¢§:>se £I:>_::~:.§i _

ii;-3 }3€:z§§ii§}1£$r¥~:s;:§<:use{§ E69. .3 was involved £33 313;}? wajgi 12:3. 333%

aCa:'_§i£§,€I3$,. . éiizagmzzch 33 z:a3:g§.3}ai:3.i i'§s€E.f dés:::l0a2::$ ihai

§3€ti§i:;.:1 €';§ was at :20 faigii,

¢'%*,..7§ flaws parzgsfid €316 csmglaizzt 38 W32 {ha raiavani

6&5; 'i33.c1u§.i"n {Em £_'3I'€§€I°S assfici ha.-= 1:115 Eézarraergi "§' 3:113}
;; E 3 F? Sf

Qhliigfi as W62} ag 'E116 Rfiviséafiai Ca::u1'*i.. 5'§"h9r::gh ih

ap:pZi<:af£ic:s:1 was maéie ':.m{§t*r ;'.§€<:?:.ia;:::1 01" {E32 E31 {Ii.""s::ha;"ge

f:§§1€€§ is fiieai "Eb? She €.'}§ffi'f}.'}CtTE§ fsuzxigézsibfia 'm1d€:§:Mf§3€:*::tié::%:=. 2'38?

i3E4~»A af .§E'f;.Z 80%}: E316 €s:::m"t,s beéicvuz h£?£'e'{*§'«'._;f€33Z§;i'tZf: u "115? 'V

c:<;:'2€3usin €113: zésé is :”:~1ih::e.r $.Qa:>'”£:a:*}js; ‘ism _..c_£:;1f::_(;= ééfvzé

<:i,sncE'2;is%0n E3::;:~3*?t: svicianca am rf:<:?»:::r:'ti'":r§{';€;–:§~:. %.;€;'i E'}';'3C§;§1).S€§. <¥:§;§'é:..:%}:;%_

pef.ii§m3§*-2:z.<:C:2Séigi E339. ET w2:s;_ ""§::voEvé:%__ Er; ".fi";%:,a Z:j:$§§£<is:.:";§{'

!§p§:s.=t3r€:::€i}»*, {E15 p:iu?é';i»:?«.§;:{:*3" is ::%:;:;:.£'§<:<3{'-»§}:} iaéérfié 531$ if Eéza

g3§'+:3s;é2c:1t%:3:; f;'»:fi$, hi: {:2-fig. "§£f!;':i,{f"E?*;I}E'¢'.Qiiiéifviifif a<3;:§1.:ei£*sE;:-:23,

Ei§€<:*i'.£i}:'§ ¢§~8_i3' '{§£j§§£§{§".}}€',é§§ffj:'t:Zt'%S§i€T§ anifi §3r<'ss:€:€€%i:zgE~: ssaimid 536

{$2593 $.§":::€z3 u "

j ‘ “§’&::’_%_’§’ii33′: “:§2+:_s%:j€g:%’:9::i :Ia;e:%e;r{:i”{§§:’:gEj;.
E’§i::é–.4v.¥§;::ag:{f3 K, §2″:v:«:Eg§§3;aE:1′:, §£:a;’:1€z§; 3*G’§E’€”‘:’.¥’1′:1fl€'{}’i

” §T’§é.:«:;:is::’* ‘§.§§”».’;fi}{:”;;fi$’%'{.?,{i-Ci :0 {gig mgazmeza 9? a§:2′;:s”:z«::*a::<t€ 'sa;'i§:§':%:: *4»

I,» .. Sd/Q
Judge

A a
gen £3