High Court Karnataka High Court

V M Veeranjana vs Karnataka Lokayukta on 24 March, 2008

Karnataka High Court
V M Veeranjana vs Karnataka Lokayukta on 24 March, 2008
Author: K.L.Manjunath
'r"n'ii fic')i~i'ii.i fir. _apsw:ca._ x.L.nca.miai:.i§jn§n'j'; 

wan purines llo}"181'13 2007'

 

BETWEHVI : '

v.M.Voeranja.na s/cg  
54 years , A!_,rQ;'JI;g.t_x..   " '
B4-our Vi,1--'~.=~e9 Pi!9¢h§$!%tV¢f£1d¢5'
£am----s'=--lm ii:-***'-='~=!'.-1'-'  _  " 
R/at   

:.re:...--*-2:.-.'.:z== fiabii ,. 

 brand, 5:. Advocate tor
 ms .  8 Ant: .)

MID:

 IGLs.2I;.1J.d.1.ng_.
~91-'~. "3_."R.._AIIbcdlcar mm,

' ..;l£!2I,,;'aa.J.e:.vre--1 .

'  itfl Roqintxar .

2.  Registrar of Inquiry-5,
 lE.s.Bu:LJ.d.1.ngs,
 fir. E.R.J'nni:¢d"i:a::- Voodhi,
' Bangalare-1. . . RISPONDEIILS

(By advocate S:-::L.II.8udhal:ar Pa,;L_)

up-Inc-g



 "  alloying  91.: 27.3.1293

.2.

this In-it l?ot:l.t.1.on- is filed  8

of ifho fionatitution of India  quash 

 enquiry proooodingo  

This Petition in   
day, the Court undo tho-gollcuzing; ' ' é '

 o  E 

Petitioner is   tho State

   and roaoivpé ; ;-_1.:e_
of ,o1m.'2oo/-'-2.:  on-:t___,nnsr-$r,,.. raid. ---
oonfluufizod   1- #3: *.'.'£:= '--""'

tho  "  """""""""' ""

'£131 --.-x-n 'of------

 .u-uzt, Bangalore, in sp.1.cC.No.7/99. on

   trial petitioner was aoquittod.

2;' .. ""on.'"7.12.2oo3 n--2 nu  a_n_::gz_11e-..

3.



V' ,|aUI.:.nlunI nun allvvau-an \-----H

 in IIJJTI, evzuunuu 'iii an 3.

-3-

are initiated challenging the uucnu 

=4-A ;-_1 i ;g, gag; rnau¢nL:1.1_1giJ *  

_ ._.'._..__

ii, ni;I.'niI.ni|lais uuuazsguauus, 

' Vjfiét

3. and thg   aw-at-'I-no

for the    hi to: that

In 'I"!|__S_l'.fl:k1:..'.l

4.  Junior counsel, for

the  lamb not of fact: and

   Court. In Iuppert his vicar, he -

  upon tho judglbnt of the l!on'b1o

dear;-rwnuniix n-H1-'I' 355 'I' ill 9: __
 In-Iuruu-n -- ----rw--- u------- u------
..Vu§-62-u-uu-mun nun -Anna:-In In 1' II 2995 3 Q .- 'I }

_ I_ .1 ...__.I .l__ __

.I__.__...

already lot in by the pronocution busier: 

fix

-- L-g t!-.9 

up._._......_.L_I__ 'Ii  V.     V V



-4-

5. counsel for the   
proceedings ba:Eora_ the  T_  and'

the acqllittal of   the sauna:

court    

...............'.: 1-:5,  aw.-3.. alas ,1:-3' 'aaléiaq 'man. ':31-m

'firaou " * _'i':':§ir  raid in: not

.-Liiogai "and   sanction, 
he  iudm-nt relied upon by tho-
   for tho petitioner 1: not

*  the facts and oircutnltanuou can this %

'gfippozt his a.-zguu-nT ta, counsel. £0: tn.-j

 has relied upon a n.-Lv.-man nanah

V.   ~ oi this couri: ropqrhod in 
 %v..%%%' urzmomruxn ma o-mas ¢:.:..n. 2002 um.-

 ' -@535), wherein Division Bunch oi.' this caurt 

anocaaaiontoaonsidnrtheanquittalolaga

u"'~'l.«



-5-

aouulod in a criminal can on 

and also the honorable aoquittal 

;l_ o_r@Iw1;1_ ogo ;:oZ_l._1_r;L1;g   AV

rgrniegtg 0- -lg nnnrt I-n   V'

5. swing heard tho    puuu,
only point to   1|  the
session:     of charge:

.2;-_-us.-.c_1.  "Q  ;:_u ;an:.

7.   ~  the judgnont in:

Sp1.(.'1G._.4"l./o99','~.. that potitionor has not
 - V    7,,,JL' \'x./

   honorably h by giving bandit oi

 lrhoroforo, thin oou:-1: in of tho:

'A  it in not a. stage for this court 

 1: e rt. es of ¢._araI.I.:; ;;-nod M 3-2, .L.t:.
_ I ___- ....._.__. -- 1.1.- -n.-J-gl Ind 455- he -nu-igni-

1.

; AJ_ .. 1.1.. ____…I _..-

bo:i:’o.’r:e i–2 and in up -nqu.-ury ii

aooorcianoo with 1:1! and that tho prononi: pCi’lifi6i’_l–«

in pronutuxo and it in open £0: the-potitionot to

545/

raise this ground in an appropriate

at an appropriate timl. ” H L. T 9

3. Accordingly, this pew-4os;%¢;: H ”
iv

V