High Court Karnataka High Court

Sri S Madhu Bangarappa vs State Of Karnataka on 24 April, 2009

Karnataka High Court
Sri S Madhu Bangarappa vs State Of Karnataka on 24 April, 2009
Author: Dr.K.Bhakthavatsala
IN THE HIGH swam' <3? KARNATAKA M' BA;s%.::§;§;£}_Rg
BATED mis THE'; 24%: DAY OF AP:%.z;:;"2§----f: f  _
BEFORE     '  
THE E-E(}N'BLE Dr. JUSTICE; KgABI9££';§3f};H}"{'s*'E§'$fg§@z9*;  T

CREMENAL PE:*:*:fr1@N”N;§;’-}_032T,*:€;§{s§_” ” ‘
3:, MISC. cR1rvi7::»:AL §’JCa.1vC’~’¥+:”S;VI»[12V5{)09’,’V}:§
BEWHEEN: s V ‘ ‘ K ” x
S&:i,S.%/Eadhzx Bangarappa, ‘b
Aged abceut 4»€}yé::s,_rs, ” * V. . .

Sfo.S.Ba:zga1'ap§j;a;,'       2 
Rf 0,Kubath'u"1fivi7;{age,"     ' I V

S<::raba'Fal1_1k,.:: »'    

ShimoVVgze1.T1Z}is§:,_” ‘~1.;::__ ” …?ET£’%’§ON€-§

(By sziA,1c§’2:.r4agégI§:;.” ‘

AND:

Staie: of §{..Var31af7a?ic2:;, ____ H .

.33?’ t};1é’- Staiign House Qfficezg
‘ fi”<;z§%n «P<':1ic:::_ Stafion,
A 5311ik€i17iP*11i?1?V,A'T'~.

‘snmmgatfig;’ .HRESPGRBEfiT

(8; sm§g,%*§Ramakfishaa, HCGP}

his Crimifiai Petiiian is ffififi. urzémr Sactéon 482 0:” €_E3″.§3.C.,

_ ;;_re;gmg- to set aside the ozttier &t.I§,6.20(‘§8 gsasseé by the J§siE*”€f3-,

7.Sh3}..§§’3&ara::£:fi in ‘$112 (raga Efififfiffi ma: {R3321 313$

quash 1:116 pi’oC&ei£i11gs thai art: being rzécorfied in {Em t;”,’;£iS&.

“‘a
4;

Misc. Ctrimixlai NG.1Q45/ 239% is filerd praying to stay 3}}
further §3ro<:eec£iI1gs including thca appearance cf the petifioner in
C.C.§%io.6E33f2f3G8 presentiy pandirag an the fiie of £%;é'.L§?v¥F{3,
Shikafipura, far the reasons stated thersin. ..

These cases coming an for admiasion, {}.1iS~'2<iaj;;
made the foB<::wing;~« ' ' "

The pezgtienm/Accused ans in”£:._1:§;.§;;¢}é§3′;.;:a98. 0%
of amps, Shikaripura, is bafarés ‘:1§§;:::._f
Cr.P.Cx, praying for quashmg they fifécaediézgs fer {Sag

Qifance undar Sections 185 t}’%;1r:;vV:V’}{2:2:*I:atai{.2z Police: Ac:

2. Thé _ caséfegaf gsmsecution is that when Sri,

SyBa11gara9p§§;,’~-.fCsrm§:”~_C1′;iét’«E’§§21§$ier sf ‘316 State 23:7 Eiamiaiaka. Efilfi

–f:;az2nej:.*’§”yEe:1:;§;E§§r sf AP23r§:i_a1aer1t wamsd :0 {:36 his rzazmimatizm paper

‘a$’ 3 ‘§x’?’:mv’§}€::7 fi”:.;%¢ Karzxataiza State igegisiatéve é%.sse1n%1jg in the

e:s’ic~”2i;::;:?:; giace duzéug the year ‘$308, ii is aéiagaé aim:

gimzg p€I’S§{}I1S incfizaéizig the yreseifi peéétécnm” szzifirfid

%:;Jgo” {E16 pférmisfis 0? the Eiecmraé Qfiicei” §:%e};f persazm afiawfid’ €§§}3;’ge-3h&eat, has 1365372 fiéeré agaiggi

~ , :1V5V§’3;€I’SO3u1S inciudfizzg $236 gregenf; péfitéauaz”.

I

3. Learrafié caurzsel far the pfiiitianer $16″.

petitioner is mane other than t11€__.s»:».n, of.”S1’i”‘E*aé13géi;fappa_V vggim

wanted to file nomination to the Staizz 3

he had accampanied ami 113 wiéskggi f€ASVfE}IiSibKié jeiméizg
his fame? S1’i.Bangara§pa ‘pekicvé ‘*E3_a;$_.¥:”3 jéiadf: $1 £21136

compiajfit agai11st the p€1:§£§f,»n¢§r_, ; u

4. Leéarnegi; Ségrica fix: §)€?.§i;§GE}@;«
was azrraigngd ,¥_’;:’iC(;3:”i;V-,«.?__%€'{‘.§R .::aximi1m fivs gpétrsazzsg am
pzarmiiied “”” §’:’}”a’é”””‘<;":;'~_;;i3{ifi}'.{L'a.Ei'i-:3 iggsézééa Subméétézig
nommafiegz J__:'_3rés€’§3 or paraémg accamgazxisé {ha p&?.i§i$:Ez3r”‘se

._ 3f7SLiE:€::*, ” .*tEt2& peéiiéonfir {T§:¥Ei1Ti{}’£. “ins. Ezsiii :’€$§30:}s;i%3}€¥ ‘?%1fi2″€ ES .210

V’ .__ “;§’3réfi§3a fézcéa {tags mzaififi 932% as; against {.235 jaeiaiféiaazzsgz

6. is: £216 msuii, “£15 peiéiizbzz $3 §i§}i€}’§3§€é amfi aha: a::::’§2:”:.i:}3.§

§1*§”8{3é””.€§§,E1gS :1′: {.f.{1.?éce.€%53;2§i§8 an {Em {£5 af J?J%§?'{i§ S§}iE<22:'§;:'::.:":1_,

/
¢\__,,i

far the offeuw undar Seciisnsg 103 and 1 1% G5 the

Act, is quafifseci.

in View 0f the abcrve, ExrE’isce}ianf}g}11s:_-Criégaifgl’-?sIVé, ‘.’2′:?%é}9

far stay sfiam 11$: survive far Censidéziaéiméiz’ .«9;C€§::§;:%i;_;g1j§?; it £3′

{§iS§3OS€(I aifi

33335′