High Court Karnataka High Court

Sri Kariya Naik vs State Of Karnataka on 3 November, 2010

Karnataka High Court
Sri Kariya Naik vs State Of Karnataka on 3 November, 2010
Author: V.G.Sabhahit & B.V.Nagarathna


EN ?HE.HI&¥ €333? §F.XARR§%KR AT 3AN$AEQR£_

BATEE $533 rag 3″§aa§ §’§avaM§§§ 2§lQ’ FtF_

FRE££§T

may §§N’BE£’MR.JU3?$€E vv@.5g3§é§:?}’°V ¢’

fififi .

may HfiN’BL£,MR3JE3TIGE g”v’§é&§§§mgx§ “V%

w.p.xa.34345K2§zfi {S §az3>_ _’%”

n-_…,…….,,…………..»..

SR1 xgarya narx
sxe Kfilfifififi NA:K’w
AQED 52 YEAs{‘ ; ‘ . 3″

WGRKINE As $¥fiE$iQEEX§E£v_
are EXECUTIVE $H$1H§ERaj’ “° g
93 n:v:sxQ§;uTUEEUR«_-_ *«w«’ … EETITIQRER

{By Si: 3 vi:£y§%S§A$x§R, 935103 CQK§SEL FQR
gx;=g v RaxgsH_saz3 & 5319 R§E?S§

Afifi :»

V»jn_s§aTEr§F_KAR§&:AKA

,-any BY :33 SEfiRETAR¥
~A=mE§AR$MENT SE ?ERRNCE
,v:ma§§a asvnaa
B5RQRGRE~5é3 ea:

bi

=x”‘w$HsCQNTRQLLER GE STfiTE AEQQERTE

-__$” 32903; QAQVERE Bfifivfifi
B%§G£3§RE~56§ a§§

u “3 TEE STATE 92 KARRATAKA

RE? BY SEflRE?$&Y

EEP%RT%ENT CE ?§ELIC flfifififig PGRT5
ERB EELRNB TEAHS?GR?

Vififififlfi 5QUDHE

EANG&$QRE*5§Q G31

é TEE IZEEEEE’ E§€fGI§E~3EER.
{CQ}’Qv{§’%€I$$s.’I’E$2’~fS & BUZI$E2%”G3§%
K R CZRQLE
BF:I’§GALi’.§RE””§§€3 33?

5 53? K azggavayaz
acaavmws §UPERIH?E§BEN?uw»,& ,4J.
aagzcz OF THE CHIEF Emézxfizay g’ =

HINGE IRRIGA?I$R 3Iv:2I&x’¢§§Ur§j’ 7″ ”

EYSQEE

6 THE EXECU?I¥E ER3zNE§a ‘_ T” :
PKBLIQ wcaxs BEPARTfiENTmBE§ESIQR»HH/
Tfififififi ‘_*a .1 ;_”,»,},_RESFOEDEfi?S

my stat ‘3I~F–E.E%i$’z.. 7%

THIS W}9,EILEB;§§fiEE fifimzcnag 226 & 22?
02 $32 cefiswiiurranfer KNEE; PRAYING we CALL
FGR THE~RECGRD§flREL$T1NGV?Q~?HE zmyuawzs 92923
€SfiEE?§ Earfia ga,1a;2§30;9E KAT Efi APL. 30.
55s4;2§:9 VIBE AfiEEX§R§_§, 2325325 Qfifififl EH3
sans xx SG_FAR éS–$HE”REF§$kL GE THE ENTERIM
aapaa as Pgazgg xx Ea? ETC.;

.ffiIS §E%X?:§g_cafiEN§ SR 333 Emflflifilfififif

= §Eaz$a THEE 3A${‘v;@.5A3HAH:T, §.; Hfififi TEE

GEBER

x’*$hi% writ getitifin is filad by the

‘Ca§§iiéant %afar$ the Karnataka fiéministrativa

” f£ibunal; being aggzieve&T by the iéentical

axdar pasaefi in figglicatian fie.6§Séf2G1$ datgd

$G.lG.26l$; wharein, the Exibunal has §aase&
LQS:

fat

idantical. zzrdar daciizzing the yrayer far

granting atay at the atage af ismiirzg vI;ai*,»».t,’i.*};:;,ja

ta the» zasgandantx mi has diraeteé

apglicatiens and similax ‘V

appiiaatinms ahmulé be guaatiafd ;a.f;t’7veiiT, s9i’r:%i::¥§.___s.a§

natiaa. Petitiomz hers-i.n fi3.é::i ;¢£pf’}’;¥.,’fa§,;i;a.t_Vicz:

befcszre the Eetxnataka 2′-‘:§;fi:.”x3;’;£:’z-2tflx’a*#:’i2.*tfé_ ‘;1’z%Z§bunai;

being aggxiavazi fix “C & R
Rules mi fiihe erdez 13% aypliaatim

far stay fig ‘the petitisn. £2′:

$.13. tiéaa Leamagi Tribunal by

wider aftesz cczczzaidering the

.–vv.é_cs3nf.:é§13f3′-$.62’; $15″ «the» Gamma}. agpearing far the

‘-..Ap%%z.;’.*%::§.g%£=.__Vfikfaefirved as fel1mam:-

V’ ‘.V-*?’£*I§:#rst.f$r9, at this $tage, as
d$:;’§,3…i3:f§:Q its grant stay.
” £238 mass appzicatim-as azzd

V._» §%:.imil&r zsctzzzwatad a§g::.£.£:::a,t.£m’zs after

serviaa sf zmtiaafi’

Thfifififfltfig at this staga, we dsmling ta

9&2: ant 5 tag? .-,
Li*”1,.:£

R!
th

2. List tfié applicatiana and mthax
simiiar afinnectefi ap§3;3£.z.:ai:ie:3ns aftar B$u.’t.’.V”V_’aiL’T;8

at natiae,

3. Learnaé Saniar fiaunsel agggfiiifig fa: ~.E

the getitienes aubmittefi théfi th¢:$£&$£V§f §fifi ‘

reayandent may he alazifieéL_§srmiti;§g. fihé
patitifinex ta yuraue the a$§lica%i§fi $9: atay
after sarviae a§ fiotiae, 2g$is2 shall ha
cansifiered ind§pend§nfi1y. A ”

4* zfifwyifigi*fi£,”§hfif:iimited submiaaimn
mafia h§_t%a’i#%mfie§V$@$iaz Caunsel agpaarimg

far the fi%§;tg§ge;sa§d having zsgazfi t9 the

n.fact”§h§é the §:i&unai at thg Stags af isauing

V nm$icg~t¢ t§e_rasyondenta faumd that nc stay

ca§l§ béf 5§rantad. withaat haazifig the

‘ _4’za$§§fifi#gt$, it is cyan ta the patitiangr tn

“= fiafiéfia hia agpliaatisn fa: etay after the

“» “£3épamdants are aarvad afié the saifi

u”a§§iicatimn ahail ha fienaidered indsyanfiently

hy the Tribufiai.

:5:

5. Eazzcardsirsgly, zmdax thesa
csbaervatiens agpiicaticma azxd writ §e3€:”l;*£;$:=1V§:$2r;4

are diamigsed.

c:§*