High Court Karnataka High Court

S Bhyrappa vs Chief Secretary Government Of … on 5 November, 2008

Karnataka High Court
S Bhyrappa vs Chief Secretary Government Of … on 5 November, 2008
Author: N.K.Patil


IN THE IIIC-I3 CQURT OF KARNA’§’AK.AlAT IIANGALORE W.P.Na.3 3953 OF 2838

IN THE I-RGH COURT or KARNATAKA AT BANGALORE
mmb 11113 THE 5TH mm’ or xovmmsn,
me rmraua ma. Jusnc:-: N.K.I§ATi {g~:::.Vv n %

BE’I”WEE!~¥: ‘

s BHYRAPPA

3:9. saanaaau

GED ABOUT as YEARS _
Rm’ HO. 23-B ,
VWEKANANDA ROAE} .. ;

YADAVAGIRI ‘ ” – A
Mvsoaz

{By 3:5: M G Jgv-.:£;>__ pi:-:f_’:r.m:=.nv :i§:§fi,..,§o*io¢aTE S
AND; V

1 c+4:.r.=.:= secasraszy , M
G{3VERi4MEh*?”a’3F KAR%~J.A1′.%KA ~
v:DHA:4AsoL:na4A,
BANGALQRE. ~

2 _ SUB iN$FE{iT€}l§v’OF.PdL’§.C2E {came BRANCH)
‘, LAXMIPURAMPQLDCE snmon
M:{soz2E~s?ooe»z; 1111

A _ L}RT”R’RA”v!NAm

AGED ABGUT35 YEARS
‘ ;D ’24, VIVEKANANDA ROAD
A ‘ YADAVAIGIRI
._ MYSCRE

RE S

‘ §{égsn”.:«H.*r. NARERDRA PRASAD, HGGP FOR R1 AND 2 )

‘Iii

IN iiiijti, (_i()U1€_’!’ 0!’ K_AR_N;’\.’§’A_!§A A’£’ijA_N{iA§_1}R_ti ‘?€,§’,N9,§ 195! 01*’ 2938

mm’ PETITIO!€ No.1 1951 cf?

IN THE IIIGII COURT OF KARNATAKA AT BANGALORE W.P.N0.l 195} OF 2008
2

THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND’ OF
THE CONSTITUTION OF INDIA PRAYING TO QUA!:”>H THE
ANNEXURE E DT. 13.8.2008 A55 NULL ANS VOID; DIRECT R1″ ‘AND ‘2.

TO TAKE NECE&’:’-ARY ACTION AS PER THE £3IRECT¥ONS_.GiVEI~2 ‘ _

PRINCIPAL CIVIL JUDGE. MYSORE IN ANNB(URE 3 CT. 5;.’I TC)’

AND BE PLEASED TO INITIATE SIJCH NECE£%BARY CONTEMFTIQF COURT ., I I 4″

PROCEEQINGS AGAINST THE GONCERNED.,VTI~IEN C}-F

POLICE OF LAXMIPURAM POLICE STATION; MY-S’O»RE?ANI;3

HAS GIVEN SUCH AN OPINION AND BE PLE.?§.SEf).TQ1AWfiRD ‘_ = T A

THIS WRIT PETITION comma ow FOR

THIS DAY, THE COURT MADE THE F{)_L{.’QWINGi’ V.

I

Petitioner in for quashing
the 13″‘ August
2008 as ‘ has sought for a

direction, 1 and 2 to take
nasty given by the
Prsncipat gcivéu in Annexure 3 dated 5*’

petitioner has sought for initiating

st of court proceeding against

Sub- Inspector of Police of

HPoIéce Station, Mysore and the A.P.P- who

I’.’j~ha§”gi§:aen such an opinion and be pteased to award cost.

/’

IN ‘l’I*§I:’ HIGH C(}UR’i’ OF IT.1A.I{NA’i’AKA AT i:IAN(.iALUR.E W.P.No.I 195} L3}-‘ 2008

maumnéméf Hakim,’ _

IN THE IQGH COURT OF K§@ATA.KA AT BANGALOR£W.P.No.1;95l OF 2008
3

2. I have heard Sri. MG. Javeed Ahmed

teamed counsel appmring for petitioner, for quéié

time.

3. During me course

counsel appearing for petVi_l_i«:e;j:erV”

instant writ mtition med by mgy csaésmmed
as withdrawn, u to file
“fi0e$’~’=’-31! Thai Court in
V.aici;udication and an
the gruunds maybe ieft open.

4. ieamed caunsel
appearing supra, is placed an
._ …..

subrnwm made by learned

pfi % stated supra, Ewe wit petiticzn

is désmimed as withdrawn, reserving

iiy M to redrm his yaw ance by fiiing

/.,__M.,_._w.._…»…

X

!N .t’l!(3i*£ (_3()U!{‘!’ 01*’ KARNAKAKA K!’ BANGALORE W.§’.Nl3,i 195$ Of’ 2608

IN Tlifi HIGH COURT OF KARNATAKA AT BANGALORE W,P.N0.i 1931 OF 2008
4

necessary application before the Trial Court in

0.S.No.11I1993 which is pending adjudication on tr;«;=;a%%a:xe

of the Primipal CM! Judge (Sr.Dvn.) Myso:f’e;;:”””

contentions urged in the writ pgtitign fare ” ‘V

Ordered accordingly.

‘ Judge

BMW

B4 1115 flififl COUR’i’0F KARNATAKA A51′ BANGALORE W.P.N0,! 1.95! 0}’ 2908