High Court Karnataka High Court

Sri B N Srinivasaiah S/O Late … vs The State Of Karnataka By Its … on 19 February, 2010

Karnataka High Court
Sri B N Srinivasaiah S/O Late … vs The State Of Karnataka By Its … on 19 February, 2010
Author: Ashok B.Hinchigeri
.,... ..................,..,. .m.m LUUKV ur mmnmxn HIGH COUR'f'GF KARNATAKA Hist-a cduar Oi;?ARNATAKA men c

 3 E13351' cam-IMALA mmsg, {

 

1

mm EQGH Guam 0? xamrargzm arr m~:sa:,c>£&a1V%%%% : %
masrm THIS 'FE-IE mm my $1?' FEEIRU.gL:RY":G}f éii     

32139123  

THE Hewszm am. JZISTICE As£§9fi§:§'§~.V§;1y<filE¥iGE1§§  " 

WRIT PETITION N(11745S <"2§jf%20sa  (Km-;s2Etsj

B Q:

sxmzersxmrvnsamfi  
2/cwasrs maayaxapaa.        
awn AEGZIT 7'2  _' A    % 
Rififl' C3HIICKPn§AI..££    Hczsaxs' 
 RE NQRHI {A-$33-L'§._'f£(;?s;E;I}'VEi'~'    ymrrxama

(By  Emmy, ABV.)

%;

1 ms 3mm -22%' imxmrgm
HY rm  'i_}E°P'I' me' fiEV 
 scum-:5, Aamsnxm vmmfi
 v   560 

 ' .*:*§5§:T$§'mm;'aEmw 

 .;§a;§w;e=»'a;.a%sf§:£j;£ei<a*z*m¢:*, fiAN 

  

V 3;: %  I
 mm .:s3w'r 55 mm

   2295;: E
 Rama £59522} "i'5&I.l}'K 3
H   Rmmfimmmfi

gm' SEE: Kflh¢fi§{}'1fi.4%; .?:,G,§; my ma R1 & R2
Raspandmzt, 3173.3 dafietafi}

13$ if ?E'F'1'§"§Q§ % FREE igififiiifi fiE°i'I$L-E3 22$
saw 3??' Q? 'FEE $€3§¥3"£*§m'I'§Q§€ 3? fl*~'f§E& §ER.fi¥%$ 3%
$i§4%,$§*§ '§'I%E %?'£§fi*B§E§ ifififififi §'§Z§,§,£.§$, Ffififififi 3'3'

 



nanrillnri - -vs r \--\JIuIl\l 'IJI' AMRIVHIHRH HIGH     C

 tr; mum ma larzég,
  '  

2

ms spgcm 1339137? cosmszamx, 

£3IS'i'ZVII}E A1'3'N~G ARE T9 13:93:38 mm ETC.

was mrmox ccnma cm yon   

THIS BAY, THE CQURT QEREE THE F'GLL(3'WI1'3£E:._'::~.. b  .

ggnsfi

The wfitfisnm has   :::r¢:;"'V"a§ .

18.2.2068 ( G}   beputy

Cammissionasr.

2.    grantw 6f 3
3-arm or    % 3§:;%%a af chmmjm
Vi]m¢, ~J&};2   Bazmlem By
the   Beputy Qnzmésaiarwr
holds.  eiaim (sf grant 53 based an

  He has tlmfara

 

mfiikczn is izmtit22§fi..

 A.  1 Sri Jayamafkmsh Rafidsg the Eearfi munsei

  ;mti®1m mmm ' that m apmmun-'ty
_V  . "¥s*'§xiama&w W33 mm' is 'Eh; yatitiszm is wtabiiah his
n '4 xg%m1:.1:;:1a' ysmzt. Him 53%  ' is flcmt the Sgzh 3;

Dayuty Qammiésiieziaf hm rafieé an fhé rfirés sséttwuz

mnfitaniizg fiw  tlrmm zwrfigg E-Ea

 



3

submits that the raawans gm: by the Spacia} 
Commisaimmer are fiiwlous and vaguz-L  
that the special Deputy commisagzmr bé j;;;té " 
mutant stating that tltnme is   

and asignatums feund em   

Ciommissisnm cmght tq ha\a§...i'§'L:z2£i--~.,§3ut.'é¢'}suq  the
wmmd Ema.-mue  éd_;.ar1d whethcr
they are    nf tlrmse
omdmls.  that if the

iifgan  ha waufi establish

     

maven uuunn uu nnnnununuvw r"uur'v \.._,\{'\lf\l ur vu-Iluvl-Ilrsnul-I r'!H..'H"' \.UUfll UT AHKEVRIRRH HID" LUUKF U7 KAKNA'AKfl HIGH COURT OF  HIGH C

his aniy 9.3.3:: t1'mt iE:1_¢":'$ E'.  For this

§"e:3*@e§ iw way& 531'  mtmr.

4. %%%kLk%%s;~§.          w. §s..GuA§ appeamzg'
gar gm m§§a§m:gR¢js,:  2 mama that am had in

q1:$Efn?,A;:3:fz}: V:;g a  Gnmia ianfiig Wham the iafi

 

as? &m   § it aanrzczt

 

" E-Ia sazbmim that the zmras am

 petiticzzsr, Tim gaflting af '(he iarzd is

3% . '  Tim @z& figfinfi. mm submim that the

pcfitianar Ems net grséucai my fiéczzmantg fa: sugmerz
§§§;¥.



--.-- -.......... unit-Volt! vu I1-I-In|1l"lll'|l\l"\ fllwfl ta'

-----r_---.-._s up --« .--- ..,.._.-.... ..._.. -

  Tgfzsf      

   fi} &¥ if aemcbefly swim '(Em ;

4

of 1% claim either in the m  befsrs tha 

Beputy ammm'aa§one:x:' car in them writ       
5. Sri Omkum Em s,ec13.i*éad'«$.h£;   V'

be brought to my xmticze    

17.4.39-01 submitted wk  %%S;00<'»%<iai%j 
Cammltmivrmr. The  it
is fauna that the  of me
lands. mmmfimg  that be as
mt ever: &   whare the Band fa
at' me  is no Kkmtirxa atanding

   .

wzfiR%m3

‘ mlfi the ‘said Rufiag}? Farm Kati has to

af tm

, accupafianafiards, infirm izmtant case,

rm smash apgiicafalerz is filfi I-E aim submits tmt as pm’

Ru3£4 aftim saidi @£m?4ti1ea§::_§w€;im:.a affirm gublic are
fififi

-«mm–w –vw –vwu vr !\Rl£l’!FHAKA HIGH COURT OF KARNATAKA HIGH C

6

meta “m 19: of manipuiatixzsn in am

sigma’ 111% ef the wxmmnwd nficem ané
Re:-amaum Departmaent. ._ f K V’
Ccmmieaicrner on the

mwmmexmatiom in thzs <5?

uzfiw aminn 71 of 1964,
was read with Ruiz: §-my Lami
Remus Ruim;%% 19.65-4 mputy
papaazrfi are eeizitad
up with ma athaxu
Tim fabricatxaé. As thsare is
rm grargt the Spwia}. Eeputy

fiamtéisgifirm the caxmsrrzed Talisildar ta

af the pefitéwzm 531 thg regards in

; ‘- Q,’i3%fi§I1 mid ‘2 1

” the mfi&r:£m Ema mt proflumfi tiw

‘ Qhit $1″ $fi’i::izaZ Iviamaraxafium

:31″ raéuflng tha Gammla hrxi for fiw

paaturagc. fimafamg E am mt pxfiuadcd to quash am

fim mattm m tim figmial

n1uVurv~ n-arson’-v vnr- U\r’II\li’p’IIr-‘[5;-II

w nvn v \.,_u§.an I ur |’\l”\!5.l”!aHl.£’-\l\JI rliufi LUUIU ur KRKNAIAKA HIGH CUUR7 OF KARNATAKII HIGH COUR7 OF KIXRNATAKI3 HIGH C

‘2’

Deputy €3emmissian¢r on the ipse ciixit cf the A’

if ma Petiiianer has mm his claim uf %
an ham éecummita, um S%i.a.1 ¥.33;_3:;’\’;3,v ” A
is gsmifiad in making the arder

whatlzwr flaws is a vafid pf fig-flasher ” L’

or meat it is 3. mm
easxxaat; be gang irate 227 csf the
Carmtitufian paefitizznar he
apgzrraaah £226 the txmpugneci
csrdm” 53¢ raw.

ii}, fietition. is disgnaaé af with

tlm fifmaxfitg gg mmimm suit in the

f=£’:if§:;’7§,._fieeu§+t§

H {ha izztarfii sf fins yaetitienar

% at am gstififin, anfi the am as” asspesai at am
EA. fix: mmpuraxjg” ixfxjurssmisnfatay in the

‘V V suit, £2153 £9131’: fizmis it mmasfimy and just

mgrant&w 9r&&mfswhm qua: fiaxapmfindsef

thrm Wéfikfig Ti-“£3 fiaurt, by i*& ardazz fiatcsfi 2&§.2.2§€8
fifiéi

nu. – nu»: 1–s.r\ri\I \-fl I\.l’11\l’Il”iII”|I\f’\ TIKKIIT

8

gratified “cm irxterim arder of stay far & period sgtfu
T116 paimtzner hflfil rm bmzcfxiz of.;’€hca_ V

taday. Emma; there shall he an

periml sf three wsclm $1′ cf “for
mmporary suit;

Whit:-hesm is ear}.im:: alse ahall
do mthing Wgish ggxmpmd suit
as in any csaas, within an
cum” Iizinvitbf af irmtitutinn sf

zg Ffifi&mfag é&§£mmm $ dmmmd m

‘{#; ai’2&:ter irntiagzfxdentiy sf amé

‘$5-tfizfi ebacmfibm mzfi ttm raamm gvm,

j 3: %a::¢m mag gzxymm as M 3

” AA ‘”13 fie aréa fig fizz :

sd/-

Iu&qe

Vfifif BE