High Court Karnataka High Court

Bhagappa Basanna Talwar vs The State Of Karnataka on 17 March, 2008

Karnataka High Court
Bhagappa Basanna Talwar vs The State Of Karnataka on 17 March, 2008
Author: H N Das
Hf THE HIGH COURT OF' KARHATAKA AT BANGALORE

mm; ms  gm my OF 

1"'\.I""'l'I"1'l'!I

1-an _
1312:!' L..I'.Il'Tu..l.'.'a

THE'. Hm:'BLE 1vm.JUs'r1cE H._H.HflGAMGfifiufiV'I§5S V V  

 

AGE -1-2 YEARE-3    «
 Tim-:':.h'ER m GGV1   A   L  
mzmmm am-:3-i.:31., Konmmnx        
R,H1)EEmNDAGULITALUK:'JEWARGI-  %
    

ll.

     " 

A L       ...PE'I'I"I'IONER
gm' am N; fmJAs*:.?I, mm

1.. Ewan; :3F=1<mNATAIcA

_:  BY rm SECRETARY
._"*E;_DU£I.&TIONv*flEiPAF£TIuIENT

 nu;

%  ..a ,e'1ic:s,s;Lr;fiRE.

 ' ''E?E¥E'»I:§VC.iM.NfiE%.E£IDIEEE FQR
 E-'I)U'L".iA'I'I4'L)I'I menu mmmzzmfl

Ei".'4'F3~'fi.TBfifl IfFS'i"1~'~z"':.."I'='t'I."'.'i'I~."J'rIiS
* 4_ NEW PUBLIC 0FF'ICE$

.  HRUPRTI-HJNGA RDA!)
mnaaimgn

 fiITI#L"l3:'E'T.';"i"fZ"J"71'? C3F  ¥' EfiUI.'ifiTiCIIi
ITLWFFIEIZE C)?' Ti-IE CQMMISBIDNER FOR PUBLIC

INBTRUCTTDH3, HEW HIEL«IC QFFIC-EB
EAHHAT .r"'::1?li'E _

4- IL"! BM-I .lI-lJ"H-IVI-'Ila!

/Lav

U



4.. 'THE E3'EP'I.I'I"'1*' DIRE«Ci'I'GR CJIF PUBLIC

Iflb' ].'RUCTI OH
I£1'«T_.1'I.a.i'F;h'5!._Fi!'-.'..3*.a"«. D131': 'C&ULEfi.RG£L

:?';J.LL;.!'=':. ?P:"J.'7t'2'i£'S'sI-'£1'*.'i'

E3!

I1'."}UI..Eufi.RC'3rA

mi-mm: *:."'3ULBMi'4E.'vA.
611.. MfiL.TEi"m%,L P.fl§i'¢HflYA'Tffi_ ; ~  . A V' '
2«"»:EmEsEnTE.D ET I'1".:'§--.7z_'-"R'§:'.BIIfiJ1'31\!'I'.V   
MEAL-L§'?TALUK:dEWARG1._"   * 
£;1:!::--1'1':: e:}1JLB.4.R.GA. 

:4'

    '.
I-s;1:::ra;ma<3a.r;L1, TAL1II{:--.JEW£|LF£GI    
].Z31_¥$.T:GULBA._RG;A %  _  ~ 

'l":I'[;:' r:m»1::- -€,."'-1':-'h."-'PI.*£:' n raviriéb.  n.'r*-."':'.. am cu-rvt: 1::
L"'|.I..::'1." I'nJ1.'.H._1!;.l._!= .l'.'.;:,r.l...-iv L111 .11. u-:1 J.}l.'.h!'l.l...' 11rJ.ns'.H..I;:u:W-.

 RE-SPDNDENS T

my $.E*.I : :s».2:;;a.K,r1¢%IRE¢s.%n,A<3A FEJJR R1-4 as 7
m'u*:i-'E a jaw -rm 1-*a}«.If'.:a-_._yuJr°a1-'r-is;a'.nv."P~.1-*°:4t.1"~rr--|uL n1r"\:'l.r 1-.w'1rr1 4| :1. g
..-mu  my.1'n..rr'..t1£w1.%1!..-z1.L1.r3,:.§:xv..:1rrr'k, nuv run '1 up a

mi». E3ERK"r*EéD) "'~- Y

a---..........

  'l"AI'a'5, 'l.E'£¥l""|u'|I'l"I'*n 'l'\'I'.".l"|"|'I'.I'I'fl'.i"9¢.'I'I' '|'n!'\, 'I"'|I"l' 'I'\'I'Vn 'I"I"'I"I'H'I'!'I"h I 'f'WI'I'fH'I_'I' "I1
 J. 1"'I!.r J..l11'«J 131': 1'.IJ...al'!a]J Ufluflrfl flfillbhfib

    0? TI-E cousnmnon 012* INDIA,
'r?'.fl2m."1.'!tfiir.'.';'i-"_"'v£T'¥_|IL"~~;JfJIIRECT mm RESPOHIJEHTS mo mum

F'!;"'1§'£tx'£_1T'I'!'E"  -mm. '5.fl.!..JiRY C191-"r"  %'.T."fI"£¢."..31\IER @
RiS.8iTIiIIh}'A-  PKM. {SINCE 'I'HE DATE OF HIS

l'!'ul-i

 i.»a. :i,r-mass TILL  '=m'i'H
  .,12E~7€'i'I'13-ul7.£E--'£:'n'I' arr Trm FATE. ms HDITBLE COURT
% T ' IZEESEM53 :mr*1r%, I!u'!.'1PuIEE3IA'fELY wrrn-:::uT Am LAPSE AND
--  

Lad”

0

12eE.mar.E$EN1’E.D 3*rr1’s SECZRETARYV__ “~

1r1$-fleas WRI’T PETI’I’I£)I’3 comma DH FOR HEARING
‘1’!-flSiDA’3:’,.”I’I-IE CCJILTRT mug THE FOLLOWING:-

run’!-I1-|._’l”I’-u

Pa-1′.iV%+ner hfifi prayed for __a… writ fnif ‘

dfivm:-mi;L1g 13:13 1m:-a’5pnnur1c1¢a11ta to

RawflID{‘1|,=”– ‘w..e.f.. D3..fl§?’..193H dflfifigr

‘This (I-m.I.1’t ardar

dataci. 11.+at:h9.1’;;§i7 not to

*..m””11″mm'””taa tkéa ” ‘:}£A._ “‘

-A

‘i…………

1

1..

I Lllfl

E
“1l

appamtmmfrnug; directed to give:
by the petitioner at
the 1;§,rn’n.«AtF.’ , it appears:

did: :13: 1_3grz1r1_i_t t-_.J pet1Zt_1’_n:1,r tr:

_._.!_.L._. __

_ i”;’rj:.u:~.._ ‘amiwrk Enfid aigzi ‘fhuie :’itt”1danca Ruywr.

Cumaempt petitinzm before this Court in

A Lk c:»’::%r;’:.1:;v.::«s;gé;*.:?s:::k,**1g96. B-efcrre the Contempt Clourt. rm 5»:

” K x V .:I’%ws}::g1a7fl{£211t:–fiaad Master appeared arid submitted that if

71 V’ ‘A ” ‘
H 13.15 *’:e»v=:i.1«rtfIc.~:”I-9;-I” T .3111

% ‘tau Wi’m~m his mugs. Recznrciirsg the submission

mam ‘E351; title: ‘;”‘.ut’-*1 Tfiflpfiflflfifit, the Contempt Petition

Gamma may he an 19.1 1,.1’E3@fi. Puatitinnaar contends

lax?’
//

.'””~’.f” a «;:%r;m;i=e.«:::¥u;«:3’w:”1″nu:=s1″” ffififfifi “iii ‘

that m1’1′:.~m::1’umt. tn 1996 he ia vsmrking in the_ 5&1

zfismprmmiexit fiiz».-:i fit rmuritaf atatemerii ~

peetitinzam-3r in ram. wmrki11g in the em-hm:_1_..’ K V’ x

mm :m- mt the nzzmmmtmn as

theme. m31ia1:I1111:ac1 fiactrs.

EL. In. this writ prayed

few 4;, -w-rilz nail? to pay
19%. 1==.1…%:.–a
has not givtm arxy
in respunclenta. On this
gr::u3ma:c’§.A’t1<1::§f' petition is liable to be

1'1e!_riire;:;§t&.1ir31.I?&i'[um1Arésw§3V1*, 1il:fié:r§;5,r is mmwd to the petitioner to

tzinn E given" by the pafithnner w1th1n' '

V V –V thea data of race.-ipt af copy of this order

rshaill be mmidmed by 1;lm ruaapcxuienta in

§;w.gif-:11:-;m«:.2:s. with Emir .s.=:.r.I.t:1 …s,L e-apgm…

s

T..i-.'.n.1.a1v as msaiblgi
J .l."

‘\ r-../

fi,..(”

k/

Witlm. t’t’1a:*.. abmw c:bac1vati¢m, tha writ pctitican is

imrflbgr zejactefl.

JJW