High Court Karnataka High Court

Virupakshappa Mallappa Hosur vs The State Of Karnataka By Its … on 18 January, 2010

Karnataka High Court
Virupakshappa Mallappa Hosur vs The State Of Karnataka By Its … on 18 January, 2010
Author: S.Abdul Nazeer
3

:2: THE I-HG!-I CQURT' OF KARPIATAKA AT 

DA'I"E£';> T-ms T33 1.3"! my ca? JANLIARY 1é:3[_~   ;_. A' 

}3Ei3"€)R'E

Tim HOH'BLE MR. J¥}S'i'§CE  __x;4'a,z$E§; ' _ 

MISQW. 9333/2{:::;§"-._

WRIT' §*E:T'£TI'"O..N :\s':;;'::2§£§3f'2Qos:LEé§'" 

Cifw. W. P. =N'g;. 2;39C;:é:{ 2(§{;:3AA {ma

EN 2w?f'%r~§a.22%:§};:e:>g3;é."Q1:'  %

ZBEZ-'?W    

2

M)

.. «  J ~V§é%i} §'3é%Ei$§%£E?I3& §vZA§.,1.,;% PPA E-5 S:T§'£3 2?
 - .é'~';£?;E:T,E".i> i%.B?;:s,~'
A '*~t:'5;{> ~;;*I';:L;PA:asaa§>?A §r{OS{§R
 A{§E%§§;"3 35 '£223
" 9:55: mgzcu L'I"1}§3E

55;' O ;'XE¢%E%:'§£NABE4§A§f§

 _  mf£:z§wAD

'" _§E&NKAR

V x.}'-.

Sm RA.K::2c;:3:smA FzzI{§"§'§*$§;E.,
gags :32: mg

mg: A(}RE£f:UL'?"U§<E

ya §~§{}'BLE

if3IS'"{': DI--§ARVJA{f:

 



5

YELEAKKI i§HE'?'I'f%.¥?i C-CBLONE'
{"}H.4%.§WA§':

{3} SM'? S§BBALINGAMMA%;§13J,M' S¥3:E%vE&
WK). JM. SRTYANANAD

AGEI.) ABOUT 52 YEARS

C){'3C:: H{)USE3WEFE

Rffi. {}AE'\§[)}~Zii\¥AGAR, KOTTUE'

'I'Ai.UK*. I'-ZZUDALAGI, BEST: BELLARY

: gm BASAVARPs.J _ 
size» zzacyamvaswamv HIREMATLH
m:3*;a:;?: AS301} * 331 'mares 
<}<:';<::a:': 8E3R'§ii€3£:: {A%3S'i7, £fO?»iM§?§SIQNEE?}
{3AILHONif£as'.'1;L $133 3"}: s.?:;::o':§
BAI1~H,QNGAL_   

BE:;;.§AU~M a:N1§EN'E'S

'{3§~'.S'E-:r:,.' "'P._i;"'.«A.§:§£{R--§E%¥VAS, Am, ma: £2»: mi) :2
gm, I~.i§.3.f';"}:Iii§_I:tfi!i;€%.'}Tii3 ADV, mg R45
gm,":;mE:sfi'v22~;..,zgm;£§;:1ATH, smv. mg: R--4§A}_, 4%(£5){1~«;3§

"  '-._,.SRi, KPESHNA S;';,.r>§::m: ADV. E"{}}i' R--6(2'%.»»H 3

SR}. &SH.QKV.__HE4RA?§Air~IéiLi,3§, Ami gs-"arm Rs?

_ ' ~.._'_R45§fi) SERVED)

K  ;£>~:'Mi¢x§;?.'r\L¥%.>~.2s2<.u;02;{2£3z35

J gfiwggw;

  E " §A.,3&SH§E*iF:§&  §3ASA'~f&§fi;J

SE C3 S1AI%R§§.¥*$AB§xSAF'E7A EST"?



'Hm

E0

1'-'§..{T§}§f;D }';E§C}3}§T iii} YES

f;",?'{.'.{_"i: é%{f%}%1f§ CU E.f§'Z} REL'

R /' A'? LINC§A§Z7§AE*{§'XI,1,l T&§J{}E{§
E§AELE~«I{}N{3£%§L., DiE"5'?:E3ELGA{_JM
mi?' 833' 'Z"HE_¥R PA HOLEEER
SRE. ',2' E? E~¥'sTiL

AGED AE3{}L5'{' 63 YRS

R,/A'T' F%éFx}ii%I'~?I'F;S}{ NAGAR,
M.M.EX'i'ENSIGN,BE§LGAL§M

PEé2AM{}1'_) SHARKAR h,§:.J*:f:=z;z%L ._ -
AGED ABSUT 34 W3, 1 V
<:3CC:: 5§GF';m"»;:§2._4_ " 
$E;% }§AE%§'-§}§'§'A%{:%

' -_B'{_§.*€'S' $_§;::R§:'mz%.2' '$9 'THE RE2"£E§s§{§§1

§,}$F3§*'*':¥.';', Ea§',i?+:'§;%§}E'§;g§}§NG
Bfi3C3z%L{}§E;'  Q62

' V Téig L23; :«§::=;_ '§'E€§B§/ENAEI
'§Z'%H§iE€W;%.§} *:*z::,§ my: ::x:3*:*.g

»%3E~{§;'3R;3»¥AE} 33:} am
* ; *;.»:$_;':£«:§:;2§:<?A:2*5.

. U §3§§A§'§%Z.?;RélF"PA %<§}'xLi_,}%,PP£a E~§E§'}'i5;{I§E£§€'fi
V'  {.3 LA'E'E §{A.LLAPP£'2 §Z%E'TI'~''Z'§ E33 8



I33AII,§"-{f)F\E(}1'\E,
R/EYI' SR}?i\3/\('"xi\R EE/\I,EYx'\E. R()AI')

DE Ei\R\»Vs'\I) :>:s'1:._ DI IARWAE)  RE'-.8 PO1\I'.If)_Ei\E'--1"5j':;'~:-. V' 'V A.

(BY SR1. 11:3. SRINIVAS. AGA. FOR R1 AND 2 _
R~3 SERVED  
SR1 ~. M V l~l}RI£MA'l'H. ADV. FOR R4   . 

SR1. KRISHNA S. E)lXl'I'. ADV. FOR R«;5{A:--$2? A 1:
SR1. ASHOK 1~LARANAnAL1.1. ADV. 1:032 Ram'

This Misc. W. is filed ur1de'1:"Q r'c§er SE',:Ci.i(fl)V I"§" :151 ;ol" CPC
praying to rec'iifi<%ali0:'"a (.)f---{j1'r<)r ix-1**'1h'§:~n0i"d_er d21fci*d....22'.'4.2OO9
and etc. '  ' " --. . 

This Misc. W: oon11ngV_c§'n..V1"o.f_V0}'de'i<s £1?i_15__'day. the Court.
made the i'oE}0\2vin'§.{:'  '   I .. 

Rev$pd'n'dé1_};__{VV " ._;fil.<3d the above application

S€€ki¥'1g (.'(.)l'Y'("'é"_§i(lJvI1 of('tI*x'1z1i.1'i'errors in pz1r21g:':':13hr~1a. 2. 3. 4. 5

~'" _ar1dV_' 51$i0E_;  of :1-ie~..,._g_;:c;er in W.P.No.22963/2005 c/w

 <.,Aw'.V.P'.m.22902./'$005 dated 22.4.2009.

2: 1_,e:ar1'1€€1 Counsel for the p<3ti§i():1(-rrs have no

' j0bje'(:--!_inc)11 for ralakirlg C()rreciions as sougght. for in the

R

I'



E0

E1p}.")li('&1ii()l"} t'X('£.'pi <"m*1"(%(f§i()i"1 of l.i)l0cl lilac
words 6"' respondent' and in i1.s_A"pi_a'c';€,. inser'L-.'re$p30ndei1L

No.5(A]’. Similarly. in )ar21’fra;)’he2–.,V }cie’lc1″e.. the se1’1l,er1cc3 ‘the

3″” and 4″ 1’espi.):_’1tle11i:’+3yiirbzailii “i.A1″1f1liti(..)11s are the

ter1ar11s’:”ci”1iElV in 111.3 ;)’lg1Vlc’:r2 i’n$.’er1. {.li锑ser1ten(ée ‘it is stibmitted

that the 3.’j’i ‘1’«f.’SV[)(.3I}V(‘l’.fi%’l”1.lV ‘l1i1.v’V’»?,.’l’E{.. N022963/2005 and the 4″

resp0n(_lem’ in V’./:EV’.’v._ AN-O.’2ié9O2./2005 nanicly. C}z’111g_§a13}.)z–1

” * E}. ublnalli 2 ‘ten ant’.

V’ “liv1jir(3: N(.). l5 of pairigmph 3 from the top and

in ?__H<'* .~li1_'1£E..~A from the bottom of paragraph 4.

3 '~. 'cl»elete date '2l.ll.l998' and in its place. insert.

V' '21.} l.'l988'. Simila1*ly. in 6"" line of p£1}'£1gI'2-1})h~10.

ll

12

in 4?” line of paragraph–2 and in 16?” line 01′ paragraphTSKQE”

{he order and in {heir pkzace. inst-3r£ the words ‘E3}0<2~E»<;–N'c1._9'8.T., '.

Regisuy is ciirecteci Lo issue copy 0%' this order 19 i'i1c §I':3;71~I'}':EtTCiKb

Counsel for the parties.

ACc<)rdi11g}y. Mi5§(?.VV.9303[2009 i,sf ». 2