High Court Karnataka High Court

K C Venkatesh vs The Chief Secretary on 20 January, 2009

Karnataka High Court
K C Venkatesh vs The Chief Secretary on 20 January, 2009
Author: Ravi Malimath
 (By Sri: ESHAN JAVEED FOR
~ Sri ZVZAHANTESH SHOSMATH, ADVQCATE)

-1-

IN THE HIGH CC>UR'§' 022* KARNATAKA AT BAT:e%3f"% 

BEFoR§ '

'THE HOWBLE MR,JU§§*I*1cE%::3,"1'1'1*1%<::N'i%:~:%oL  'f2{)_Q_7-{LB--RES)

r31§:rwE£<3N,: 'vj: 

1  *  
 S/Ci~I;A'1'E7'fVC:~1I"EfiE)AIAHW
 AGE .   %

.    

}i}?1i§_3U,R P03′; ,

KUNIGAL ‘FALUK,

V *:*I;z»:£Kuv1:z’V1;:;3%r:xz1cr.

s~%V’4.3:>a:>;<E:GowDA
' %V's&;'0 V'w§'aJRAPPA
AGE:f<;5 YEARS,
v._v$EiE'I'1'I'GE3HALLI
~. BEGUR POST
"v—-K¥jNl'GA{. TALUK
'1'UMKUi"€ DiS'I'RIC'"£'. PEfI'ITIONERS

-5-

making representations. No progress. has been made in

the matter and hence the preseilt

4. in View of eef;1:ei’1.i.iene.»’,.’efA’ v».;§t1<§
eeunsei for the pefitiene1*e.:VV.e.nd befere
{he Court, I €1€3(3}j§~.,,<it eperopfiate the issue
invelving pueiie oifexgeee 'A};.iev..eppmpfiate1y dealt
wim. having failed to
reeeiveieiluei would net only
'petitioners but also affects

the involved. It would be therefore

Jeeeesesny if appropriate proceedings are
order to (i(it€I'II1iI1€ the truth of the
._ by the petitioners or with regard to

Rembveezfiement of funds as aileged.

For the aforesaid reasons, respondent N03? is

'fiiereby directed to consider the glee ef the petitioners

and to irlitiate appropriate aefion with regard to

6??"