3: 23% wmi €£§}R'I' 5;? iéafiaafma 5:?
msrag was "fi4EE am my €35' _ _
B§.;§'i§EE..... A
"E3-E HQEELE ram wmmég; 1%
WEE'? PETITEQR z§@;k:%3:§@:%; 5 A
BE'm*EEK:
am 3 V $EfléZ_v 'L = 3
W!0MKm3m'¥j$.%%% % V
.&..G2:42fm;3 _ =
WE. SI§'3E;;§€?:: ;%§..%§£§§z%*f£?
émug 333 $23'?
~~~~ % .y.PET}.'TIQ§2&ZR
{By gm L »..Lf£5s;:'&*'§,;{E5se'.;.Ti.3°E%i§':éj:§4'3';.::': mm g amma mU1~zsEL
ma x§a;%%3.g;av;a;;maa;2 s.mm,. fi;SS:3€§§.'I"ES,
anvmaaazag '
A. A' .....
. Cfifsfiflfifiiikfififi
* 3:33 amgiag
smagimsmmmm
X 2 " yfimgamma mmaa smamysgé'
COEIKT OF KARNATEKA HIGH €082: KAfiNA'I'Ai(A i-HG?-3 CGURT OF KIMNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C33}?
% ?ERE&fisEE*RA
LA%Rfi '§".&§;£{.§K flfifi §§§'f'RE£T'
Ea? ITS SE€»EETfia§Y
3 P E? Rfifsffifiifi REBEY
S Lfim Q jfi:
AGE': :48 YRS
PEEE$$:.§§E2§
if'; R TALEEE Afffi SE3'?
/Aw
....W.... W nmanmninnn naun Wm; 5.535 mmmnm n-mm count or KARNATAKA HIGH COURT or KARNATAKA mesa COURT or xAmAmm HIGH com-
-59.,
fine
4 § :2 am@*m;5§s
vim R % %
fi;GE :-4% Yfifi
5 C§ VE%%E€a?E8§§§W£3;
33:: mm mrsmws
fififififl YES _
?ERE$a§ma A % k
:7; :19' 'Q'; TAEEEEZ £33" EE§:*i§E§§"'?
39.59; F"AEfiZ§DD§§
am rim' mfim '§"Q 3?;-aa §~:¥<;%:.*:'i*1c::24;fz.:5& A
fi§E:48'ffi$ V
mzmgfigagma ?§;r€£H;§'2:§;*r;~.%LM % ~ '
PERE&@iE'3I%:_A k % A
M * *
§s«£:%JC;».R M M %
%¢@%¢fi '§;;Q'i,_G? _ "§fi~.fPz1EIE?,}f{;iY§x'F
mmgamwm
%%%%
. age Ii-'CST mam 'm Em FETITIQEER
} :sr$.»3»:::R
%§«$m E§;,§;;%;§?m Pazicaavsrr
$Efii LfiKf§$ 'E'fi=.LE}K fififi §iSTRI{"','1"
%::_::~;§<§§s1~ma
' _$g,$£¢ifi§%¥A??,&
~ %»§&}%E
13
% Mkimmm, aémm ygmaayar
Em Kasasaszg
LI, ?E3RE$z§..§¥§R§s
C fiiLAPi}R% 'f'fi.LI.}'K 3&3 SISTRIQYI'
rflir-
T A§,L2'i?{IR& 'mama gm: §zs*:{ 5; L
14
2 'I ..... ..
A «:;m2m3§§R',"€;1mm Ffi;N{:H.P;'2*"fi.T
=§%.;*c2 Ei¥§R$§§f£§%ifiLLI3 mmsmma m
' TQ ARE BEST
L.'UUK'E" OF KAKNAVQKA HEGH 60%??? K&RMATM(A HIGH COURY' OF KARNATAKA Hifi-E COURT OF KARNIWAKA WGH COUR? OF KARNATAKA MGR COUE
33
M%£}R
Eaffifiifififi, Ggfifi Ffififi §'§aT
Efifififififig fifiififi ;' LE
E1
Eafififlifiy RWEEER} {§E.%f.E& Ffi..T§$E-i.§§'f}%T
Rffl K3REE§AH5"1..LLL }?EEE:E'~i;5i*§jfiE& 2"~:::% % 2
C ' Aazamfiggzapux 2%.§§V§§=i:_':'ITf'ii177';?TI\'f
12 §{'V'1'3&'2"fi;§fi.I§'B RE§§'¥'"'-._
Sm \e'E§3"£_3{§%P§'a.L REID - g "
Mama? fififiéfififi X -
gmm P.#s.1%C:§§m*A?:,~'
336:» §§G§:£§.a.H:a.L:,:; WEE" V ma R3
C§~§i{E{fi3§A§;LAFfJE irmffi E1%i::mfi:¢*3*
..
§s:£AJC}R,,_ ii j?£E*3€L§H2°sYz§s.T
PEEE”8::§?%§E?§E?§
$ g§.L&m§’ “F§§.:i}’K mm fi§%’EI£”i”‘
32 W
S;’§’}I ¥§§ ‘§’Q ‘gm ?E’E’I’I”IQEIEE
, A’§siz4;§IQR
% vémxfgmaa}
Pfifii £2 }~I§€’i”fiT
‘ ‘ IE? $33 $33?
E§§$§T Mfiggxfifig
WE *3 E§fi%”§.’§;§’§fi3§5’fi@
£233 :l’~e%AJQ§
I – _
T §%mam*2;&:’:*
W
% ,§_’§,–1fiW1%fi. 31% mm @rIS’TT:7R7i1C’5*£?V:~–~:__Vj:.
PE»RE$fi.§§=R&,
CEEQEQAL ER TQ AH}? SE3′?
3.’? SET? R REBHA Wifi SE-§””$&?P$
.ac3«§:2«:w@§
Rm
mmax; afifium Pfi§EC§~€A’£.5%:3″._
ymzgsmnaa 1
Cmczéa 539 E15′?
is z»+:vKA.mvam.swam*é_
am am’ mam m E’?-$..;F§:;?1’1*§*I£§£%’E;_R_.’3
£sGE:Zwifi…IC9R
Rm HUVHi$V£§F;A}TflLE;I,i~ k
§ 1%§aH§;*§§’?.’CC ‘A
PE~REm§fim _
smaygaggsmfizg C5533 g3n::r::s*E
m Smfisgfiws
(By S::fii:v:..2§7€§Ij¢€-,I:%?§£f’zf.7’x£§;E3f§*iEElI€i %;,;C:-1:<.:ae1v ma RE.
zfshmf. C1c:."§aR5?A:%5aV, éawmgm F'$R R3, 5 '$0 12,
' _ 1:'; mmrj 3 "
S1’ir§,. }§£.3UEE$};-‘~’E$}”9?§ WW3? amvmgm Fm
‘CR4? 5_,~V;3;a:é3:: M’;
waif’ C131-wmarg :3 9:133 Ur-mm Amcmg
22vaariI.1C¢2§2? Q? Tifi. C$}f€E”I’§’E*E.I’FEQI€ ax? mags; mm
QEFASH fif§HEX{§RE 3 HT. 23.1O.3€C1®
f§.s;S,SE;§;’§_~vB’:*§’§’§E E1 M5: gm? afi E€’I’EREvi GREEK
5.1.3, ” %P%;mm§
V’}xTH§EEfl¥.
Sm? Exfifiufifififi &§§ mmmfigfi G1?’
AI*IE*§EXG}¥fE E m’: mimgma msgam 3%’ ‘mm: R} AND
ER wgsuwca
TFHS WEI? ?ET1’?§§§€ fifiififi QR Ffig $33338
TEES EPLY, ‘fifi CQEERT §v%fi£ TEE FC3L§$?a?@G:«-
COURT OF KA£MATM*(A H365-i cougf KfiRNATAKA HIGH COURT’ 0? KARNATAKA RIGR COURT OF KARNATAKA HIGH COURT 0?’ KARNMAKA HIGH COUR
Mr
w -«’..u up-o
fififiiili
Tm patiffiéwaar prayfi fax’ a writ in
mafia’ rari mi quash the Fma?:r§u,’£:is::_t;rz..:r:§§awa:}?:”.2§.:’§ ‘. ‘A V’ ‘
firmmcursw B .
2. £1: is: the £333: fif–£§}:1§’-§§$?ifi9%1é.§i”¥§’hfi?€ she was
elmfied as a ;; f’ hayafli and
fnzrfimr clésctfarzii «ééwrpfiflémitfi 3 to
13 are af tfie Gram
fig 119;»-cmafxdenm
af ‘rim zmmfiem 9f the
Gram was achaduleé :9 be Emiei an
A’ “I§fi5″‘£$um by mm” 25: af mmram’ ‘ mfixer éatad
it: ‘€§3’.§~”.§%$. 2.33$?;3:1=§a rmtramd two
‘§ai3:’&,$ am
._,……m.,..,….. IMIVIII ………g W nnxvtnlniul mcm mum or KARNATAKA men COURT as KARNA’!’AKA HIGH comm” or KARNATAKA men com:
mm mm» mm :21 the saifi
” aémtimz ta mnsifiw {Em rm erjmfxdem
miémn :1}: ané in ail ten gmaem
in tha aaifi. mzmimz. The fissiatsnt
Qiifimzfisaiszm cmm E9 the ammluafmu fimt aintte the
3 alwtfi mamkers 9%’ 2% Gram Panshayafia ears 1?’ in 321,
2 pexmns §m*sei@ Ema rmfiafizeé $3 {Em mrafier sf the
gr.
Q? file
w…m W mmmwu-. Hanan u…w.n we Mmamm mm»: com? or KARNATAKA HIGH couxr or KARNA’mKA mm COURT or r<AmAm<A HIGH com:
High Cami': {mm castirg thfiér mm in Eh: §}wtF§J1'–'.§and
aizaxza ma': pemmm haw "safitaé in fawn? af it
wmtituia twga fzzzirés Q5 fig Ema}
xzwmbam af the Grrama '
that the peatiiiaceziar ma gufiamis ;é;v–.:i?:s–..esnii:é;2::§§*4a; L %
firm yrment gefitimm
— , Smficr
:3. S§n*’iaJa3:
Cammal §?3.¥:¥~’ ..§;§9§§i£%tw1*’s munsei
m::§bmi1:m§ %§ 3f the Eiawtaka
g_§v f§fi£;*1L1§i}§1 axgwsirg Want sf
& majarity sf not LESS
am agaagkgaf 229% mm: r:n.;mbm* afthe mmbem of
‘V fie iharafam, aubmittafi that
-. Pamhayath are 17.
V –V tha fiziagim gram’ is» gmntfi r%U
§£”°%m mmkars fimm waaitirzg their’ “win: in the
ijaéaééiatimn tkek mm%:::mE*:i§ flaw mt mafia, Thgrafarae.
‘;t9m–&n*fi” 3 fl’§.fifl3§3<=&ZE 23%' tha Gram Pa-mfiayafiz wau§ be
twa izifiafia sf' mm: memkfirs namly ii Ha tharefem
aubmifimi 't.'t1a§: siim mrfiy E3 mgmka mtafi in {fie mid
%,._.._
cigwticxn they $3 gm: wgzstémta majafifir ainm Ewe-'~tp§$ds
{sf 1'? 9331316. Em abmut 11×32. .. ..
4. S§3r§.§§i,E%:*I,I§at&m3} V 9
for fwponaefirzm 3, :5 ts: 1:2, 35
aut}3gr1%’ ‘ have –s_ cf’
the mcmbem an 31% §:g,afia Iafisfi. Hanan,
ma tram’ sf 1:; mnié
5, §9 t
Plaadar &pp¢.§f§rig_f¢_§”Vti*:£.%. m_;;af;r:<:iant 33,1 submifis that
there is fig' the assistant
_ Vflaammgzifaxéicxzaar g;$gi;:é$§.r:::g fhe garden
313 th& fiourzsek Sazzffimzzt 49 mi"
" .
yv §{ .’a”” m ” ?Emhafg:a%’:i’1 fast wafers ta ma tmda
fim tfitai mimfier aef mammm af the Grama
is zmwiiéizta a masaluffien. Tbs: mm}.
H V “”;?;*a;3;$E:’er 9%’ mfimbem afimfi’f::ed%y-‘ in tha irzamzzzt mane are
LUUK§ Ur KAKNAIAKA i-IE9!-i COUfi’§’V-0}’ KARNATKKA H56!-I CQURT 3!’ KARNfiTAKA H36!-‘I COURT OF XARNAWKA HIGH COURTOF KARNAMKA HIGH COUH
2?, Emma twugh thisi iliaurzg by vixma :3? an 5mt.&=rE1m
{war 3? $35 mamfimx fism
t”L~—~
nu–r-waxy -up:
gay. ‘gm asm
.w.m….nm-. mun MHIUITIIA ?..U,.;!’ RAKNAIARKA 1′-IEGH COURT OF KARNATAKA HIGH COURT OF KARNA’!’AKA HIGH COURT OF KARNATAKA HIGH COUR
their was in ms: said zemaféitieg, 211$ sis: mt manfizé-i£;=::v be
firms membem cf ‘ tfém firama ?a.rmhayat}3..
mnbiaua ‘:9 $3 fifm mambam af ‘Ehfi
the iota} z1um%r {sf memfiam é
are 1′?’ and mt 15. Then ~~ ~’
iszxmwim sszfler grarzteé by C_3:au:?t,;: cfinfimxe
w.’1ti1 anfi unlms Qikersferc,
tim izzterpratairigzz ifinmmakaianer
ix: meiudzfig V’ mml number af
membms wazzid baa azwxmus.
Tm firgfim Paxmifmyath baing 17
shag 2.? unfii mi mxm ‘£1313
gtggizgés $3 :
__ :3? the zwiutzifisn imvuiga Ems: pamed
sf Seséifin 4% Waufi thxafam mama
a rmés fiat § a rmhztinfi
wax}: af mgafifiarzm hag Eugen =:§$1%fifi’6d 3116;
V’ mafi” by a Cmamfi Paxmhagafly 3 afliar” rma11.;1®I:z
E13 Impact zaf 331$ sama shag mt E: gim neiiiza af er
; Wifl’1i.?1 arm yam” fifim the éataa af the éa::§m£.ac;m; sf
z”z;-w
COURV OF KARRNAYAKA HEGH COUEX KA|lNA’§’AKA. I-KGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA WGH COURT OF XARNATAKA HIGH COUR’
€323 Gram ?a:mha§;at;h. Er: fig iI’}$ta.3§2 ::£.’3_§§ a
rmaiutimn hag 5&3: pamefi it: View af
wmréafi by $15 Egfiifitfifli éfiamwgiazmr ”
numbm” af fiamfimfi :3? Gm.maa;’3?é£1£:E#a3}iath xii’: 9
View 0%’ azclusiarm sf “mm m;fi;f.K_ihI:3:”§”ffE:”:i§’i*§:3 ‘i:é:v€.::i.-
by way sf an aréezr vcha.*i
in favaur sf tha m¢€é§*;_::z.’ta\m nmjsrity.
Thmfmé in sfif imga absve,
the ma: $5 «rm ihirds of um
53% an 6% baais cf 1?
in «am $5 an bar
§E$’if:£Q sf Semzimi 49, the
finm 1&3 sacgxmzti
§E§Wfiffi$’§ I fiaem ii juat afié prsapar that in vww’
zméa hy Q1335 Cuurt with @ard tn
the at’ me {was mmims at” am Gram
“Fa.§§n}ia$«*ath% it waufi he gust and flair in the largw
sf démwrafly arid firm abjacfi aaught ta be
“5 by Eke yatéz Raj Ami {Eat the game: $3311
mt wme: in aha way sf fig mamégrs Emvzi.-mg Eibcrty is
& tiwir fiht 29 mm 3 Imahjfinn if faund
MAW
V’ 3’m3m&fin1’2s3
uwvnx an nnnlvnaflnfl nmvn uutusi IU-‘\l(NA?AK.A liitifl COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H¥GH COUR1
§1m%aa:’}7. The mséaiuticafi pamad an §3;1&2€fi8f”‘e¥;cu1d
mt mma in tias way mf firm mazzabem
rmsaiutian if fcurfl zxamaaary. Thmefarfi, 15%-:’&j_
that ‘rim in t?mn
Cfi i¢fl%§ in r&§::Eati::n_.via«
T’ha mm} xiumber sf Fépnimyafll
until mfimbera w.aaé§§”j:c2 E%c §=5§:A:s; 1?’ and
ms: third’ 5 af ‘:7 in
Vv§7’€:’:?:’ rfisiéazéé, E gasa tie falhwim
*1′:’:.~ue aama Qgxmaa gwfiaeé by the
ia harfihy gumkm,
Fstitimn 5% ciiamaaci sfi’ in mm :>f’ {ha
3d/-S
Tudgé