High Court Karnataka High Court

K Ramaiah vs State Of Karnataka on 14 July, 2008

Karnataka High Court
K Ramaiah vs State Of Karnataka on 14 July, 2008
Author: N.Kumar


…-….–. – nu…” a uwwnr us” nnnlvniflnn fllwfl l..K..Jl…?l’€i U2″ KA%{Nfi{i”fiKfls H§GH COURT OF KfiRNATAKA HEGK C

35? TTKE }%H QC§URT€§” fi?Mi&, B£§HGAIzGR E’
afim THIS me 14* my 95′ law 2aga%%%%%%%

-1-

EE%’R§’

2-{exam rm _

BETWQE

K
Egg . 7 ‘3

F.;’§'{F’2*I;Ef!% saw? SQHFLEK

PEITYIONER

[By $2-;: ; *2; E £5 mam? amt;

~ -»~s-an-‘seep

A REE’: B’r’–.§fi.’S 8E€

P3?’ 1 .

“”E3£E”‘f.§§’=I’u””‘s;3§.i EEFAREERE

543333;:

‘figagzzaay

{§%:R’?RPLL» VAIEJAKYQE
S§B~C$ E
fiéaassliifi ‘TaI.UI{
Ei3Q%R

THE Yfiilfiflfifififififi THE Ffllifiwfifi?
L&% Vfififififififi GQ E
LERLEER TAIJIK

»- nova:

R
Bffilakfi 112%’?

[E3 ; 3 wsrgzmayam Am}

T:-:13 Wm ya-‘r*mm¥ E FEES’ {37§E1ER,AEI’1{3vLE8 ‘£36
Arm 2:32’? my ‘$35 f3.GE’Sf§Tf*I.I’T’I$3% IQ?
@3533 §<'3T§?'£C.AT"£%Ei" m. 1':'?fi'–.jSfiP'§'E"E§£§E;R«.
F%'..}EL%$=EE;§ E EAE&T£'£-'iifix fl!3.'EL'E3'TE 257"

§E?i'E}%$EI?. 2%? 33%? (L V" '

raga PE'E'I'1"'I{}R {.it§=G§£fl€fi— VV:fG§i"'–»E?€3R' A'F'P"EL
Hmfizm TI-£13 my, '1'fE§.}f%;_ a;<:.:a*uf;§:'1*:w;~.;1',f.§=§"r';V%% "E-'I,-IE Fmmwma:

figs i " Writ pefitian

aha' Sepbember' 2%,

puhiigém éamd 25% September

&Es1=~s*::efl1*;sE_:szfié * — j' 2 K

. …A-,,nV…'sn. wl :\.u-annu-1|!-u\I~\ rnwn LUUKI ur KAKNAIAKA HIGH COURT OF KARNAYAKA HKGH CQURT OF KARNATAKA i-HGH C

Ema: flfi W fixe rmzisani
mazkgé _ af iézmsvabla pxezzwrtgr Em the:

Taiuig, Eizsrziaze: Ifiistzz-1c*t..'

_ 'L332 Tim v-;25**="<:z%%'m§wm§.e2:=,t Emsi issued a mafia" tiara

23$? abjectievua am

{mm ail yemfim my an be afiiacm

'V..__VA:}:1x*.§${&'&;=§g%witmt1" 15 @3313 iram fix: (late (sf 1:115 pubfimtion

23% raatiméfi maria: wkxe gufiefim aI1d tlw

fghté sf mas fiwmbk magma in tin jufidictimrz of

5/

– u–u–. – “V. a» uvun: vI”” nnnmninnfl ruurv LUUKI U?” KAKNRERKA HIGH COURY OF KAKNATAKA §”HGH C

-3-

Subs-fiézgyiséimr $%3e in Kala? fiiaaigt ‘E2′;-3 pubfic

iaaLm& mafia it skew {mt tim a’§%_}u=:z:iior1s have 3
an ax’ bafirnrc 3%.9,.2G%’? am th$2″w.f£:er,
mmfiééazmd fax: ‘aha said

abgaafiszzm aria} was a§::.r§mp§’Lata mfififi.

aw Eéa $3:3;:mfin2:m an 2§g{2®? as B.
Hwem: by a 2s;9[2m?, a
rm’£’if”2c$tim’§ hm vahw of
tm petitiomar is

mrfsrwas fiyia 1&5 zmt1fi:::a’ titan.

fit, ‘§i§.me 1Pmr1’v’ § g-{fer aha petixinna conmds

V fimtyékéémn wa;3 5% $3: flaw w’as:::x’i’be§. for

maxi mm the petiti:mm’ has fihad

ggfimnm an 25% September 29:37

. imeifl a Ems Eswn Emmwzi whiwh £3 wufacic

é… 3% fimd Ikfiditinnai Q Axivfiw

U Wfia mm: z’:«m:i.3u%;*e in; tfis mfitign submiafi that the

– ‘ ky tiw sf the tmarlmt value

k/

auuurs :-

‘..A-?,a¢.V’.’.-” un nmnm:-umixn nnari \.UUi(I ur IEAKNAIAKA HIGH COURT OF KARNfi.TAKfl H353?! COURT OF KARNATAKA H3621-I C

in gesgaci. $7? hiw Vilma im gamma: Gram,

Tnluk arid if tim mfifimfimn hag m be
Em mnfzxzefi sniy tr; amt vimgg and ifl

v§§%&:, 33% aut}mrit?m w-.:n1§;i

a{m:*§:a;z:~<a5 wfifa Eaw,

En *§Qs.¢

Gflfliffi

Em 1'13 naefifmauian
sf Imam Hm? of
;:¢;§;g%%?m sgiézmmai village my is
qa3,a$h£A." 'trim zzcizificatinn stands

it 3:5 apm in the aunmxinaaa ta
aw by 'ab: pczitzmxm em: in
"ci; £1' vifilaga mid <é:&n was appmpx'xa' ta

. o:rx:i%§"':::,) €353.13.

Sd/-3
Judg§