High Court Karnataka High Court

Sri Kumar V S S/O V M Surendran vs The State Of Karnataka By Its … on 31 March, 2009

Karnataka High Court
Sri Kumar V S S/O V M Surendran vs The State Of Karnataka By Its … on 31 March, 2009
Author: N.K.Patil
IN THE HIGR CGURT G5' K.3sR.P=i'ATPsKA 2%'? BAR'€}A}.:€5RE._.__

EATER: '"i'I~iIS THE 31"' my GE' MARCH 2&e§~.f=. 'f--. '*__

8~$I.53'{}§iE :

mm H~'J1~€'BLE rm.sz:s*rIc_1:..,:q,.K.yéfrfig.W "

wax? PETITIQ}-I NC). 223 mg' 2'«*,:r1c:3s=§;:'_"T;.:§«;:»1-:«'TT«~.--_' "9§6Li':i*7§.--.;_":'i1.T_j

EETVEEHS

sax mam v.3. . 
Assn AEGUT 39 vaaas 

sic: v.M.sUam=m=:.ar§ -. V
H0. 35, KALKEIRE KAIH was
amsmwfiwxmasaéa j.  Z. 
marssahsas: --_i6   . '- '

. . FETITIGNER

(B? M;  $;3ri.is;¢.?:e..s':!%:g=s.z+;;:% 5; 'A3Vs::£cz,m* as, Aawcmas;

RI'-II}:

1.

THE $'{‘3’sfE’E cé’ g§a2.:§;rA7s:A”‘ ‘
av rm smt;aarr.aa:~.,sf._ _
‘;~:::m.:-.L,_i:’£sr.;*2.§:.*i*:sa£AEr:r’:’ ” “”” ”

v,z:m_ANA sezumax

’93g5.:*:;.’}é_’é;L§3§i;E,_«V A *1

‘ T1-E5 S’*:*A*rz<31§?'i3_r£§u3a csssxma

w.wm"'mttIkmW€4fl"9AilM3"'€k%VM"'Vs m WWW W ammmmm Nisan «;;wwm' W mmnmm mm; cam? M mmggmm WW

R?:2i.?%£5¥JRT.}{Y§€};{?FsR E'{}§.:ICE2 STRT 10%

_ '.§AmA:.g:=a5;«;_

: -3'. ' B;.mi.: am, was gases

" ww-wwwwnwm W»

T.sf,<afs'–:e::e:r*:= mm 'PG eam:*:*m:«sa:a
'-~Snf9E?'~;KI?rfG EH zaawaass mam

,g£.;;¢w VISIQH 2.2;.mLLmE
RIW3 R353, fiffigfififif

.. 3Fs?IK3ALQ¥iE§

'—"wwww u.w~..w—»«-w wan vawa-arms-wm-umrmnanl-w

4.. SRI ?={URUGf§SH§ AGE? KAJSR
323?: ESQ’? PG-iC?’ai’?€ TC: PETITIGHER
VQFLKERG ZN IKPRESS EKG?»
BEEGV VZSIQN P.I.¥.$’3QL1;BGE
{EUTEJR REKG RESRD, BfisHAS¥AQI
B.M~EGE%.E2{3RE

fitfifiit

This writ Eatitian is fileé_findéfiAfirti&iaé’

226 and 22? sf the Cmnatitgtimn vi Infiiagyxaying
ta diract the rasgondestsé H3312-,§ndE 2″ ta
investigate intc the cmmfilaint lafiggd ky the
petitisner, and etc.; ~W– = ‘g “*»..V

This Writ ?etitiQn5c§mifi§.§fif§§rVGrders thia

.1.’ ” “‘h’E§’_E’Q’§V’§’t’I3E.?\;’f{‘£%_ ‘ ”

“”W'” ‘”f’&*’«’.:$””* ‘W WWWHWWAWM WWW” mm-WWW: am” mnmwninma newt: LUUKI U? K.ARNA’iAKA MGH COURT Q? MRNAYAW 3’:-ifigi-El

day, tha Smart made t§g £¢lia$ing:*g s

T$e §éiit;§aax 3§mkimg fiiraatian ix; the

reaponéefits ,3[u_§§_”2 “tQ invaatigate the

cam§1ain:.l§dgs§”hy t§e gatitiaafir, eta., has

“g§t&$$fite5ffiha_imatant Qrit fietitisn.

A2§ Thé 1§arned Qaanael fa: tha patitianar

f:;1éc;: Va mam criatefi 25.c3.2m3§ stating
“‘ t§e§§ gin.’view% af tbs latest devalagment im
v*. t§$§lving tfia isaua thraugh Panqhayatdhaxa, he

‘ ‘, grayed tfi fiiamisa the §etitiam aa mat preaaed.

_1′
2’
I”

,3
f,- a-.~—«–>””*””–***”~-“”*~”””””°

I

é

WWWW RWUKE KM’ WfiK€%MiMNM WIWW %..k¥,MWE U? KKKNMIWKWQ WW3″ EJJUKB W!” KRKNRIHKR NEH” DUNK? KM!” mmmmtmmfl 9-nun LUUKI U?’ RRWWREHRK HIE-I’M

. 3 .

3 8

3, Tha statament made in the E%ma_ as

atated abmve 15 piamaé on xacflzd.

§. The instant Writ Fetitian i§ §i8fii$$%fi

as net grassea, at the riéi bf th§.gga:fié§\

Ccunael £0: tha yetiticgez.

firdezed accnxd§mgiy,m *_’

Aagssfiizféé 2%§VQ.§’.