High Court Karnataka High Court

V Rajendra S/O C Venkatesh vs State Of Karnataka on 27 February, 2009

Karnataka High Court
V Rajendra S/O C Venkatesh vs State Of Karnataka on 27 February, 2009
Author: D.V.Shylendra Kumar
IN rm I-116:5 came? 0? I{ARI%$ATa;£'A :12'   A '   k 

aamn ams 23%' 27:" aavfizév; 
am HGMELE mwsfiss 

 

-pun.--u..4-ou-sa.-»-w...u.

S!€>    %
AGE-D mam 53 
RiAT";!{CJ%.15'§,_4~'¥T?%  mm
aasrwamzmaag 

   "v!5AI§€§P;E.£.}RE~2'I""  PE'1'I'1'IC1EER

   {sky Bzam ma Mf3,FA".{'iL Am Pam }

" _a-unsd-Vi-Qdui-Us

%    * -»Sii&TE as' Kgmsxamm

.  .............. AV; Mmmnm mun count or |<AnNAm<A Hen COLRT or xAmAwcA men cmmr or mmnwm me:-: coma

 may EFS sscmrax?

T §EP RT SF' €§--QP@RfiL'§QK
Misgummmeg xsmmma vmmg
351~zGA1.mE-:

2 m Raaxsmm ms £=G«§PERfifI"§vE
smmms



.uuau ur awmwnfinitn Hits?! C3OUR':li_Q!":?':KARh§ATAKA HEGH CQURT $1' KARNATAKA HIGH COURT OF KARNATAKA HIGH COURY OF KARNATAKA HIGH COURT

§QvERH1'~wvT Q?' KAWATAKA
ALE ASKAR RGAB
BANC}.§sL£:}RE----1   

Aamaam weamassa 

HQUSE anxmnma cs»~mmmTra=E,% A    

mm? 13:13., 
RG25, 21% §RQ$$,.--,.13"§' P2~ié;$Ek%%
AWABAVARI    
sax RAGER, crmfiiagwrsgzwmzzx  k
mmsmxg §~IGELI__      
BAHmL::2RE £¥_3Rf_'m"}1€:.L{3I{."~.._ % 
E} BY f3EVE.L-i3*F*E%.$I€T
QFFiGER, R?C}-.v-iiéfi,'-§£§?"3¥&§EIi'._: 
i'<":{}.&3";::=.,' s';%'??\«m}z'.";s;,'s; 
BA::i:§mg2RE#E£® @633    
B&HG$¥;0EE»...H{}%-TALXJK

3 H£i§;"3$.FP=.AJ;%;.A  
SIC) D SiEE'I$IfA.Ifi.Ei'€§E'?I'Y
  '$7 ".t'EP.RS-

 % 5.R'?':K_.--I}E.~V?A 'flirraz STQRES
.  Hgwmm
  064

' X  

fszc: mm VWHm?  er-mm
a<:a«:%:2 man? 41 YEARS

 * = H#Q.';ms, ma E15, 28% (mass
   -  Pmsm mmwm mw mm
 B&m~&.i,0RE-55$ am»

V fl RE»Bm&?P'.é $3-E«'1"I"'¥'

SIC? LATE 'E VEHE{A?  CE~E'Fi'Y
,?sGE§ ABCFUT 55 YEARS

30.6'?! C1, 23% Iiéfifi, 3% BLGCK

353 STAGE, BASAVE SI~flA%E.&C§AR
B£1"¥t3A.LsGRE;-35$ G'?Q



Mum W mmammmsn mun ¢.;Uuls'.'I ;os_mmAmm may CGURT or KARNATAKA HIGH COURT or KARNATAKA men COURT 0? MRNATAKA men COURT

'?

 «.16

N S€3M§s.SEKI-{AR

S1 :3 B.V.£€ARAYAN.AS'§J!a%;iY

may mm}? 4% YEARS     
BQ.4t':':, 4T3 mass; 2% Ivzgm  { 
Alwaai-IAVAKE "£"EI@LE RGAQ T 2 
sax NAGAR, C1~mmB§~'.:§TAHALL§kL
BAR'GAI.GF<'.E~56§ we '    

Gsnmwasmu    

S! :3. LEE G.SUB &§d 
AGED IKBQUT 52     , 

Q3, W BLGI3K, fi43'«.s*'ERE¥__£».&'-.E;ivB'I"    _
GFF'I€ER'S qummga, 
ARAIDq§;B1;G':;¥'£' 44 mags

"%%§G;52@;p§-gm mm

LV .§i:JAi'A;F{AG.&R

Ewémmkg-5&2 mi';

3 rémmazam
= fife: mmm 1-§ANz3m:--§

AGEB ASCBUT' 3% YEfi.R$

 33.1012, 2.3%: caassg 2 $129.33

12

KU§a{A%SWAB§"i" LA§'fiU'§'
%HGflI;.$RE-55{3 {$8

T F I"§AP.fiSEGGW'§A

$3 Q.P'£3TT     

AGE}? .5;BQUT' 25 Ygfifig
Efiliég E Mfifi, ':'§T?fi§&I'{fi§3%

 



LOURT OF KARNATAKA i-HGH COURFAAQE-_3K%RNATAKA HIGH COURY OF KARNATAKA HIGH COURT OF XARNATAKA HIGH COURT OF KARNATAICA flifii-I COURT'

BAHGALQRE-5&5} M3

13 T ? nwmmgava J   
sic. mfimmawa * 
AGED ABGUT 28 YEARS
1m.s,1pHAsE  % A
mama mmmwm 
xzma QUARZERE  
BAH(':&LQRE_-56$ em 

14 B R     , .
s{0.R:mR.a;x-zma.mz;a.:-1%  'L A '
AG-EB mm? as *1"'£g§§J£?£_$   ;
Nmsgv,    _  %  %
KERGEEE     
HEAR E63?'{:%F£?ICE;~,_K.F;Vfi'GE_RIV_ A
EANGA;'--.§.'.")R?;j:V L      msmxnawm

(By Sri  HCGP FQR R: as Ea

sri §;y.JaYAP5zfis1caSH;,fi,?mv0CATE ma R414)

érmawé mm Hymn ARTICLES 296 mm 227

'I%§>ERm gym E:sQ2§m¥ s::>FFm as pm ARR-L.

TE-fifi %'I'}ZTiQEi Cfikfifi G1'? FGR FEAL

EEARBVG EHIS RESY, TEE €3fiUET MADE WE

FQLIQWWG:



-Mum w mmmnm mun wmu mt munnmm men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA man comm

QQE

Wfit Patitiamr daim 1:0 be 3;"  czrf  

res-pun.dent--Soc:iety azfi if  n

and madam am am be  at .it$z~.V1fE_a'c.-E;  a
nxembm." with': is vm-5;   nf he ia
a memlm S}'i,t:':1.3.}.(U::§¢  remain an

2.      is amribad as
a  Society ard app-eam to

have thge   lam! ta diatxfiute amerg

 Ai»*or'§:3r;.=s--t*;*:1::'b'::r1 cf kuaew after efiecfim

 in the ham sa amuima.

  ?efi§am:z" 3m tha garb cf 8; %ber has

'    re§f&:~

1.

“$33 ugam ‘rim 3% rmfmndamt ‘ac:
§md&.me 33 the afizfnai &a ‘Es sf
membership, fiat of mambm,
subscriptian mikted, fiemik sf the
mm amuirad azfi the pawra re3at?m

6%/..

A 2Lé..2%’? wswfi E3?’ the
‘ééfimmmk in fig E€s£I%&W:24:GAP:2€3@? (C993!

..’uUK’i Of’ fifia?%’.NATflKfl H¥G§-E ¢’20l§R:I’A KARNATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COUR1

ta allatmnt sf Siam if, afijf, f:
11% membfia fiam. the ._

2. {@213 a writ in the

the
passed by the 1-2 r:a:V§zi’;;§:aec{§:nt”ii’:
Re.CMW:24:if;AP;2fI)§?”V’ _ as
fiI M

3. m é1 §:«..?¢fVfii5e«.§:a$?j§éi¢Ly as

4. zw, ted by gas

Swmmry, fIaepafifiV:1:t§i§,L.V_é;§:.”~i§¢-aparafisfi fm arrayefi as»

” ghkion. The Rfikkar sf Ct}-

J is armyeé as aawnzi rmpondm ta
whiia £3113. kicty itself is thg third

Patitinrger Em fw quashim gm csréer

af

pmduwd at m if ‘m the Wzfi Eetiticzrxfi,

whereumicr the GG §nE if: azxamiim af fig fippeliats

– -~ my warwwun-uut’ VIrn_griV’-:l\l’§l\l’I\!l\l\uF\ ntu:-I LUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

pawn’ has sat asiée tha ssrém datfi.
by the aemzxd :m§cnd@~§€%%f;’3*aar4’af’_”‘AVV
Seem’ tiaa, ordesrizig tha liqufiw

some 1; in exarcme’ % efhia wwae 1u:a¢+ the
Karrxamka Ca-e§erafigg..g§eie::iees»V:égctgV” ‘ 3

5. Writ a. gaming:

cf the    V' eithar
bcforc me    befczre

the Sta,né~{_ iwsmzm of Samiety and its

aafias * _

% aim as:-:2 Patitien mm that thc

came Ear afismwe obamatiozrz. «cf the

wrfiéer ané it was mt thus firs’: time that

” A hafi a an $26.32′ under the gsmvxubizzrza
:72, but such aar&r amz» me: ‘am; act aafia
apwg} rassiainnfi and writ peziams at the

kmmxwe fif am Secziety am& the mafia}: theugh bad

srigfimtai far suztzh pufisaes, pars-mm. w an
undear wction 6% sf fix: amt, lmé amfiesé finality with

vwnu ur nmmvmuann rsmvw uUmfi QF..’:KARNATAKA HIGH COURT OF KARNATAKA H169! COURT OF KAHJATAKA HIGH COURT OF XARNATAKA i-IGH COURT

um Eieputy Regazxm, ma baa izxitiataé

aceeptzm the vex-am of the gar
datufi ‘?.1.2G00 (Cfiapy

Statefit af sf

3. While such he irierred on
a, wmhanw. of
.__ ” tmpcncietzt-

Society, mt nmwaarily

I-em: my r~:;f§’Ie’;jIe1:i’ti:3z1a’ himezf alum’

time

% — on the othm’ band has new mugm
: my amllate arém sf the Goverrmmnnt.
the am passes by the Emma: far
% r the Sacisty *3»; his mpacicy as a mmbar and
& :m-m::mine party m tha wfiw ‘IE3

A ‘pefifian a1m~mcn’ is aim indicate that the Writ petitfienfir

had {arm eariier appraaxzhsfi tfim Gaul’: by
W.P.§@.35-S52i2fiW 3.2% that ?S’§’,it§fiI1 %md hm:

$/%

pm-mama ta be mm-am ma aimmwa as _

at {M request :1? the very Writ ” .,

and 12 at’ the Writ: Peazsxm

under:- ‘V V V.

":1. chanmgirag   .]Tm1m<~
mmmm-M, the   med
'£V.P.R'e.3.5352f    same
formai in   Via 2131110
wax    Court in
withdraw   flab

AHNE§iIJ”RE-R..__z::i rmra and
tm petftirsytzfm figs» fiéfthdrawfi, eapy
é;s?A:¥§H}3iXURE-P,

fa amigmgf ‘

the M, and

_ rm et B¢rVa2b$~mtis.ve remfly gvovfied
fa fixvniee the –

. x

ef this Hazfhle $03.11′: an the
_ amng afhcr §”O”uI1d3. Pefitfmnw
‘ EM any atiimr pefitixtm an the gamma
fiset mi” fasm aeewm the mma reliaf; ‘%c ia

V…” vs nnmu-umua rtwm hIJUKl \.8F:__:l\AKNHIF\5.A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

rsasz3ther1@alpro%§x1@pe11ci?m¢=n tha

OUR’? 9? KAMNEATAKA MGR COURT 0’F.:-KARNATAKA HYGH COURT OF KARNATAKA I-liGi=i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT

:18:

saw subjaet manta” ef thim pétifiazi f .Ij ~

any sthar Ceurt err femm.”

Indicam clearlytltfim gvasifion;-A iv A

9. Wm; an thma, it is.Vfi:’:u§é1<a"fLv':o1fi$; eé tn
the Writ Pefitybn tlm wfal-éj :::i'.'fiV1e:2»L cmder.

1:3. ".'&?i4§.'£ V».E5?.e%Al':%'i:i'§4§*;;r.3g V ' 'raga and Ifiw '
Qrder a§ayi:ig th'e. Q3' G¢ ta Order
had But ii has meme ta: ha

vaaatafi inatama at' same at' the

'S't.:I::ie1y, whs had. gs: themmhves

._ R14 m ti} *5 mm' ' n.

A ~’ifi?§€f:i¥:V;Peh’.ti0m;e:z” abviausly apwrs ta he mare

‘ ” than a mam}? wim is awfim to ventihta

Enfa4:.:t,t3:15mi£a

may Azmie” 2%? cf the carmmmaan of India

‘A ‘rim Eirfi: Rtitimrzexr im 21:)’: mean a may m thfi axrdem

and thva kfara tiw lmver aufimfifiasg which

E aeught tn has qufifismé in this writ psiiticsg, ‘Em

F

OUR’? 0? KRRNACYAKA HIGH C0{§R1iQF;f%RNATflXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HlGH COURT

:12:

14. While it is mt nwmsazy 13¢
fixrtlmr m $
petzitiomsr ia pram: befsre this

fin’ the petifinneafg R rmuwt
Counsal whe has mafia.’ a rs:.p§§%;»e:ii*éa;,fd4s:.£:”‘t1**~a.tvvf§}1c is
aubcznitting on fir the
pemcm that. imam 12::

withdraw thté    may he takml

up at  ' '  

15,   £5 more an abuse cf

_. £.*sf?i’1ia by a green, win is net anly a
but 3. busy bcay. ‘F2-m-arm, the

mat cf Ra¥1fl,%O{~–

4 an ., payablc 13:: tha third rwgwmmnt-

%

35. Iftizeamzzmimnatmfimtkzefiombty

within fsur wwlm mm itasday, it Tm aspen $5 the S0-::iat3.r no

mmpiain in the Eefisuy we awly ta §aek fir iasuas of a