High Court Karnataka High Court

Ashok Kumar Shetty vs State Of Karnataka on 23 September, 2008

Karnataka High Court
Ashok Kumar Shetty vs State Of Karnataka on 23 September, 2008
Author: N.Kumar
HEGH COLE!!!' OF KAWAYAKA HIGH COURY OF KAWMAKA Hi€§H 1

-1-

m TIE I-3G1-i scum' or Kamwraxm, BANGA1.C_3RE: _V'~w. %
DATED THIS THE 23" war or sewremseiéztifaaa   

3EFORE   

 

  

me: AGRI€:ULTUR1arr~»V%'% t " 
R§(}...«BELL&lEF:%I.Li*'--..  '
 %«
EJDUAPI'*tfiLUTEfisl§1}.  %
smmxc? ~ 576 1.13   

%     PETITIONER
__(5y =AsHk:aF.%:V%Hai'RAmam.L1, ADV. 1203 ms
 A3r;nmIsmrea;:1nLL1*rs'nssrs.)

 amraor EARIWMKA

- »uIu'unna"I| re Ifl'Wm">I at  ur RHEIVIKIIWRA    

 x kmrmsmcnmawmwerzmnm
 _ mmrzrnmm
 'i':£{*.%B. Burmnia
E vmmm VEEDHI
 nma%na new
mxauoxm .. saoom.

Q THE $331' HEG  OF
§:$--O?EK§TIVE 3a  _
mmamm nmsrox V
mnrmwm,
mum nmmcr.



. man»-

.3...

Prafiant 1351' the period of 2%': years from V
auflwead a loss no 9; mm: of   V'
non-mm-y efoummnwma ban   

rwm For the financial    

. unwmt - Mygmu war nmmwznanna ram.-Mt"! LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAYAKR HEGH I

racluced in RsJ5,3'7',3£}8f-. The  

1-+-was m 32.3.2005 was  

Deparunmfl. Auditxar who  
 " the mluafinn of 
apam by mung    and
aha bumm expanses at  as per
Amzuwe-F. The   ;hr:: signfi and
attgsaati  «Van well as otlnr
  of respondent No.3

is g: }%%k;m~%T H. The petitioner was

11.52am and 30.52%
making frimkms allegations

had eomitrbed an tmence
» 29¢: (8) ch: cf the Km-nataka cmpa-au’ue
Saciaafies Act. The: peminrmr has aubmtmd 11% reply

amwzmzt firm the datnih, they are at

-“-”'”=”-” ‘–v-‘ -uvvsu Ur nmauwnsnflu Hiufi LUURI Oi’ KARNATAKA HIGH COUF

-4-

am 5.». Without holding an enqu1’1’y. without

:app::.*rtu.Ifi.t3′ 12:: the petfisner tan M
mmafixssng the impugrmd ”

chaliengfng the afcurwaid 01%;:-….’?’n .

nm: 3 urder, I33 befome
such an cercier was Sectxion
2% gay 31:} cf the mum not

served. The learned
scrum-e1 submit that agaimt the

“a:.§_t:3::11tory agl fies and th%re,

aims: maitxtainable.

4″-ii»; hard the learned Counsel appearing for

. 1. I

53» Itiatruaafifimttizesaid oz:-elm-, analhm-natisaa
remedy csf appeal Hes. But. what made the Court in

exfififix tin writ petzifitm was the allwfion that if the\\’//
i

Ki!” RMKHVHIMKN |”I¥\.:fl’l R..|.)&.H

-5…

g¢:r’s»em in the marxagmumt; have not

afihim af the society in a proper

mu:-was cf firm Managng Cammittzce are ‘

the mm. The pefifioner could

mu: amd fhc impuymd firder»To.q1y ;

is peased whhaut any
rmtwiahstanéing the V ” ‘» b’ ~
mmay, the The
propm the impugned
ax-der, fi1thor’n:y with a
d?u*ect,ion in .’n¢qui1-ad under law and
than pang wtmid maet the ends

.. i_mpu@ed cram” at Anrmmre-A passed

“byt11:eidrespcndent’sha’ehyquaIh:ed

The mtire mam» is rmitzed bad: to the

I uvunr vi nmnntnennfl nuurr «vane. yr l\J’-M”‘<.§VU-'ht!-*iI\.i"'i i"'IlL'Pi'1 Luunl Ur AAKIVHIHAH rnurl LUUKI ur !\HKIw'-\H-\l\.H filtzff uvum

id wM1adhm&mmmM

an -mqtziry as required under law. laser the{ _

Sdfi-5 ;

petitrianar and then pass V.
‘m ‘ ‘ .’:

iv} Ho mam.

_ .35 <.§Ezm§ mo Enou xmi §<.Ezx$. we Esau :9: §<Ez§a 3 _.§:: 22:. S_:E.,:__S. 3 .§.,., .E§:.. ..