High Court Karnataka High Court

Sri Jaimunisa W/O Akabarsab … vs The State Of Karnataka on 26 March, 2009

Karnataka High Court
Sri Jaimunisa W/O Akabarsab … vs The State Of Karnataka on 26 March, 2009
Author: H.N.Nagamohan Das


1%: we HIGH saga? 3? §<fisP;¥'&;€\"§_f.e€*iV_§.: i-iAR§fii;§fiif’_’:V. ” _ V
mrrgu “rs-«:15 THE 267″ twr %vz§22§:;§fj2é:s’§%A–.L ”
a¥g;~fQaE *._ ‘
Ham’ 31.5 MR. 3££ST”IC{.r;::H.V’,§fi.–.§§A$fi;£2<i§E%§.§f§ ?DAS

wax? PEfi?"?.;§s"3 M :~s{3.e%2 £4135': §:e9(z3~ Egg)

8E"¥"'W§EP_~§;

Sm’. J.&Ef?x?'{5§E.$}§;”3%§f/53.3-3:KfiBfi%RSZi8 EEESEWALE,
mm 35’*{£AiR$;, ettcgz, Pv19;E.3:’oEre%T CF’

GRAM -~§?;§,¥§£;C’§:i;i3sYK3§E*,. ‘m;£::–£<as,%"*'VV»k%
TAL»?:)EST-ffi§€g'%RWA£z.._ 1 ; :PE'I'§°fiOf*~iER

{av sRz.}a<.:§;;'. §fig*r::;;~.A"§.:*?§}%A;'3

W :EV4s;j*:;$;*a?*1= s gas KAR¥*§ATAKA
eR;'5'%:' E'?:"'S_"f:.EC'.RETARY,

§"{'.}f?L.&L §}E$'-f3L@?§V?ENT AND
PfisE%§C§~§'AY§.TH RA} 3EPART%1§E¥'é'E"}

$4.5. ;9;u§LmN<;, SAl'~éGA£..§P;E -~ 3.

LI? 92.: ‘ms Assxgrgrw CGE’4i’*~*1ESSEG§*sE§?;,
‘~D?~2!’:RWAD sass omszeaa,

i;?HARV%?A{}a :RES?GN §§§’*éTS

(BY $§¥’¥’¥’.§<. '2£E{.'3'!AVA°?HI, HCG?)

Em}

YHES PE"?'f"§TEO¥'é IS FRED i.f§'w%§ER ;5¥R'§'IC§.Eg?";V~.':Z2.£6 T';*?s?éQ
22? £3? "%"HE CS%'éSTITE}T§0§'é OF ENSEA ?F';AYI?}.¥;.€3 'TfQ' -§.'Z75§'§;§E

A §§R§C'T§0f\§ Qzmsams THE Ei'9?Pi.§G?.§-".-"£8 "sa%§V1&§,f'a*§.sas;T€:-:5

manta miraa 04mm 153 m.m-aE;vH;§ag93~::9;

"WES ?ET'Z"¥"EG?§ cas~r:z:*4::;'j'Aj©?::iL§.€}’:5le’–I?%3%_;:

Learned r’..§ove:fnr{zentV_._.?V§}ea_a*e:;* §s r:§§.rf;e; c:t e3 :9 take

?’é€}t§C& fer the res§en’de:2§ts.’*. ;

é%*:?%s& w’2’%§V”‘Bet§’§§§<{2g$18 aatétimer ms mveg
far éertiarari is quasi: ike mime
fiated $¥ifi};§j3;»C%;§:V2':3sAiz.§'é'*.%§% garm $356.33 sf sub rasée {2} cf Rifié

3: 5§f;_.§{a:::aiaA§€?a'~«§'?a:*sc§":a3§at Raj; iévéaiian 9? nawaanfidenae

' .=é§aA§:':vsi'§'-§:§.§§:§rai<sé*:a am iigsadhyaksfia s? {Emma §a:°'sc%'§ayat)

" Aaégséésg {Vfsw Shfift Ruées},

" Reéyifig as 3 juégmeni 5? this Cam? in

-ff§§§;:a:..§:»%:»aA vs. STATE 3? $f :F’.u§es, was
net accempanéed flefiy s;;§:VL’%§:*~e’L’v;;{&fr;;s_osed matésn given
by the Membarfs; sf t§§eV–_%D:é:§§~c%§aV}f;3V§ ;éh.*ef;efcre, the nstéce
is has in we are éaaééng with
a mtice sV{sb-s’u%e (2) of Rum 3 cf
the i’§V.£z.:ie;_vs:’.A[A .§a’s.r».:W§a%é down by tfais Court in
%’éfie%mLé§Pv’£§~éA’s ‘ .app§§cat%e:’2 to we facts 9? this
cééwg _ %

. 53;; reé é§% g of Sufi»-ruie {2} Q? Ruée 3 of the Ruieg

V’§g3éc§§§:5a;$_ is {mt necessary ‘Ea gem the came’ :3?

?’%”‘a§i§6§’?’ §§.%:%:séé by the ?ar;c%:ayai: fviembarg with Fbrm IE. This

A§as%i§9:§*§ is 353% saapasted by 3 desiséarz sf ifiis €$E.%§”t $3:

‘i%_.8;E:%£35;. RAZAK vs. “:85 ASSESTAFW sammzaszawga,

% fmavgwfissag sus~a:az:s:c§s;, 5AVA§¥$A%$AR;§ ma omgasf

§@§w

repsrteé in 2095(1) %<AR,L,3. 236. i am in

with the View taken by ihia Cezsrtjgx ASDiJ'E.;"R§;Z$'~;i{}s'-;asé."=

Accordéngfy, the writ §etit§ {m__ is_T5§ére§§3g*_.. %'ej»ect逧;

Laarneé Governmefit'-v..Ei§¥eadefV' is '¥.'.vee§<'si"'

time is {fie her merrmpf asp;.:";éa~ria;';*s::é._.