High Court Karnataka High Court

Sri Chadnra Mohan Jain vs The State Of Karnataka on 3 February, 2009

Karnataka High Court
Sri Chadnra Mohan Jain vs The State Of Karnataka on 3 February, 2009
Author: N.K.Patil

Efi THE HIGH CGURT OF KARRATAKA AT BAHGALGREE
anram: THIS vma 63*” an? Q? EEERUARY QQGQ.
:$fi@M§:

THE fifiH’ELE HR.JUSTIEE N.K.2sw:L.§

WRIT ggwzwzaw N$.2lQ$ Q? 2s9§«;¢s§R$Sj?_°Vf:’

§E?¥EEH:

SRE.CH&RER£ fififléfl JAfN,_

EX~?RESI§ENT, .’>, F
AL&§ARGAa: ¥YA¥A3A¥A S¥aJ._?

Efiflfififiai SEEK LTG., ; –

93$? H&LAB&HG£BI,.a _~u-F-‘

TBLUK E£LTHAH§A$Ipa’ ; : ,9-, ~»_ ~
azswaxcw 5.x. 3j5?§»g§?;.’, _A.” “*”

3 . EETETIQHER

Eek S§f;¢3A§é&§3fiE$§a kmfiha, EDVQSRTE far
1 *-‘5Rz;§,x;gfiHgH¥A; RDVfi€ATE.}

RKQS

3 . *5}.-fa Vaaéawa %:.:»s’.__V maxzawam,
_ Rsgagsaxwsm a¥~uH5Ea sacaaraav,
‘;BEEARTHE¥? as ca-ogaawzefig
‘:.&;s;3fiE§n:H$,
‘fiEAR~?Z§fi§Rfi savuaa,
.ERN$kL§R$,# 36% $31.

‘,2. THE sgyvwv aaaxsvaaa as gauge. sacxarv,
g_~ Mnwfiauaam,

-.’va,K.D:s?ax$ m 5?5 331.

.;;3; ALA&fiRGA§I ¥?hV&$A¥A szva
Eaaaxaaz EAHK LTB.,
‘ 9&3? xnhannaamm,
ragga 8EL?HAKGAfiZ,
BZSTRIS s,x.-S?4 21?,
RE?3ESENTE§ 5? :?s SECRETARY.
… RESEQHBENTE

ehMt’&-m>’x~’ ~’««ww’cwnus MM: |%i’W£f”‘l5K”¢’o£G’1fl-l”‘9a’o*éi”‘:&sMhJ:I””m aemmvammm wwfmgrmwxavzw ‘mar! uM.m’Vwwmvutmwoo>”vomv’«. M

2. I havg haaré the iearnafi ¢¢un3§l far
the petitianez and the learned Governfiént

Pleadar fat the ra5§anaamt3 1 and 2.

3. Learnefi Gwvernmant _El¢ade£””a§§$&ring u’

far the respcndeata 1 and§42j”a€ the “3fi€$£tQ:

sufmzitted mat, the in:::’_;::’ar;t Vfiifziit V2e,%¢%:».%:;vm;; 3-.3
liable ta be dismifisefi a§ g§t main£§%fi§$la an
th& gzcund §hat;” §he §§¥i$i§n$$ has gut
a§&e¢?: in$xE§ngi?$3 éffi:%$ién%; fliternative
remedy as 2 “m relevant
p£mvia§93%’p $fga!%hsflw K%§fi§§a$a. C0-Gperative
SacieE§a3_ $$Eg4W1§fi§Twamfi the Karnfitaka Ec-

Qperati%é Smciafi$§a fifiie$, l§6Q, anfi witheut

_ $xhg$étin§ ‘*tfi§ ialternativa remsay, tha

A\_yetiti@ner cannot aeek relief fram thia Csurt.

fi. §$gF suhmissicn. mafia by tbs learnad

‘rficvernfiéfit Fleafier a§§earing f§: the
£3$fi¢ndent5 1 and 2 as statad abava is placed

“‘, on xsmard.

3. In the light mfi thg suhmisaian wads by

tha learned Gevexnmant Pleads: appearing far

uveuvoctwm nu»–«anus w

muu-W»-.u vmuwmuuwm “two-«I: diwvfibbisuwuwlfilirvjqernmvu wwmwan-mm wwgmuma -we mwuuwdmummnmwuwvuum u.«wu.v vua*~cuu-‘vuwwu-

: 5 :

N, tzffiee is ciiresztad ta: raturn the same

fmithwith.

laaznad Csgvarnmant Plaadezr is

tax”: ii}.-5:; the Iiema mi .3-.,p§eaa1:.a_z_5a_«:e:;e;__er;- I%§éEi%5l;f’*

thug rasgandanta 1 wxi 2 withiz; i;’fi’-k;*’=:;’:’iV’¥:-n”;é1′:~’_!}’:’.-E§:.’.’

‘ A fudge