High Court Karnataka High Court

Sri A Sathyanarayana vs The Karnataka State Financial … on 9 June, 2009

Karnataka High Court
Sri A Sathyanarayana vs The Karnataka State Financial … on 9 June, 2009
Author: N.K.Patil
E32? HE"; Elfiiiizfi CGURT <3? §§;aI--:':€A'§"' <13; 2%? Bifiéfi ALORE '§:'..P,N§, 14242 ('if 2,1309

2
...s..

is: was EEGH com?" os KARs¥A mm A 3' sa5¢sA;,§s.e;s

BATEE ':'-5:3 THE 93% BM 99 Jfiféfi, . 

assoawa       L 

E'?-ES E-fGtv"3i.E am. Ju3?:c£%~fé€{#§4V?:§kL     
wmxze. 14242 QF' 2€30§ fJCéA:\«:§:<3§:*?;:}W%kV 

eamggw    V'  

1 am A smsvamaavaraa _ .
szewse A%~L§E":'$H..ET?Y  _    
5'%{"~:E$ £883? 5:? ':'¥E;A§'3f..S R§{§.3R§:%€A'G%ié§€faE%éDR;% :\~.;;:..am
gm mag:   p  «   v.
mvasaaé 'r<:.2;s;:x; T L. _   ' "
?:;ms<:;:2 Di$"?§«E§CT '- ._ .

 §'--"EE"%'.'"%0§\iER

gazxm; 

'E *§'§~§.=':f i»T{z'5\?<§'2%_.s-'»3."§  S§i.~'§T€_T?,.s'7§{':.§.§\§'~i€§:5«L CQs'?z'3'G¥9iAT%Q?~§
RE§?'.8'f E13 :'§%A£'=::'fi;Gi?<'i"3__$E¥€E T0
HE:'-i§Z'3:_{.zT';7.?%CE e?5s?A§$§<-.3'.7§'{"E.;'~§"§'§§{'v'§M:és§:'3a§'"§  :
. BA{'€:'3é%€;i3§4€:'E_   

  "":'2m:;:-e 

, ;<;A="r-':;«1§.és.":T';»:;<;% :3": TE F§?*~£;%§*s§€%;'Ki. c§RPa§e:m*é:_::~»:,
 _ '$21229. 229%' ms --ax$5:s?;=:{;" awe? $¥F%Qf.R, '

A "r NQ'2z
:%«.:::<;--;s;=:"&;:=,éaL a'~s":';:":'£,

* M, V

 RES§~'O%~§SEN°§"S

 vgqggfjam: Ruameazwaa, xzisv. PER s'%ESPG?£SE%4T$}

'R-338 'g*x'P. £3 HLES UNSER :'~':RT£CLz'E$ 22$ A%"«i€}' 22? 3? THE

V%  .. _,V_.€T¥$?£S?ETL§?§Q%é Q? §§'%DEA, ?RfiY§§'~é.G 22:; CALL ma: ma Rgasaszs
PE£%'¥:'§"§«§N6%*~$G "$5 THE cg-:3;-: SF 'ma :'~"~"E"§%'§'§€3?~3ER, G{}A$H THE zzmpuarqaa

Q{~?{§ER QT, 2':fz.2{}$§é '£;*v'H€:°£REz'3"~£ F3}-ZED THE £2A'?E §3QR AUCT%Q%'\%fE'~£G THE
SQHEBBLE F-'RQP€F€"§":' {}N 29.S.fi& 's.»"s«'H%CH ES ?§E{3DU€Ei'} é"*u'\§D ¥'a;§ARi<£E{3

3%? TEES HIGIE C€§}{}R''f 5}? Alia A'? S:'=;.§."~E'G51.L='.}}"{E '§~'.P=E'€a;L 242452 éfrf 2%?



EN  {ESE} SSE??? G?' {iA;"L'€AT?+.}~1{a AT 82% 'G  Vv'=PE'~§sL".':; 2142 sf 2%'?

".i
-2'-

$3 é'~.NNE}{--E 31$ Ei.§_EGAL§ ARBiTRARYgCfis?R%C?¢OLE8§ §e1i§L.-§F§BE W¥T%%QU'%'
APPL§CA'€¥ON GP ?¥§§?~§{} R9423 GPPQSEB TO F'f§Ef's§§{3§r'3'LE;?§ SF %"-£,§{'s'i§fi§L
3UST§CE. BREC"? 'F'réE RE8P{}f'€{}E?x§"{$ TC} $GNS%B§R PBS CREE
PQQ?€38e5«A.. E-"OR SHE "'§if's'§E $ET"¥"LE?s?§E¥'~i":" G%'%:'Ei"~£s' SUBMTTEQ SN
2'§.3'2'£}{}1-3. 

':":-:z$ W.E'~'. corvezma 0:2: ma: QQBERS raga am: "ma CC}U§§."§'..§?§§§'€£}E
"EHE ;¥GLLG'sfs:'%§\éG:  ' » , =-  " V
.'GR5§R."

The petiiianer, assaiiifig tifie :::arrec€--§§'ije*ss"~V.:a'§AV *i§tjse'~ 2

imgmgfiea' eammunicatiefi d$fiec{' " T 21    },?s.:'i~:1i§

Amexure~E fixifig the fiaféknf 3u'ct§a::'ai.r}g".:t§iAé:_'v?s€:.héduEe*». 

prcaperfy 6?"! 2§.5.2QO§ __ is i§§ag_a.§VV'j3rb§-':::?§ry  3:F1'é:.€'fi3.3:§3f§é¥3 arm'

wvitfiauf appéicatiafi 5%" £f§"':§?;§xf§_,E1v%vI&§' ?§3f$€fi'§éfi this writ

pefiiicirg. :  "has saughi fa dime? the

:*"e$pc2s:§ef§'2§f$% is: é¢:;r'v:*»;%;dée;fi_"..h§s case; prspasaf far One Timé

  .   gévéfif $:,:§::emif%eé an 2*: 3,2039.

fiwéve heard iearnéd caunsefi appearing far

§e~:;%9£%i'a:"3ve :f" 1._film isarrsed camgeé appearing fsr

' '  1'eS§3O5i?dNé§'F{S-CC3¥pa0¥"3$§Q¥§'

 3. when this mafia? bad name up far Weiéminsry

  __!+~5ie3ring an 28%' May 269 ; fhis Caurg had czrdered

 

{N TEE EEIGEE $0532? <3? §2"4.R'?:~§?{§*A§§A A? $£~'~."':€<§.-'§§.€}R£ '\.¥,1'~".§'é<;.. 3»-€242 Gf Z{:i}§'



EN TEES, HISEE (30%,-L 3' GE' KAR3'~EATz'%E§?& AT  ":§e',P.E'=§s'3. §=®2<'§2 of 

amergeni mtice ia the E"8S{}G!"Id$f"£iS am if': 3§§'.§.ij_iafi ta

that, c;{:unse£ far §éf§§§€)¥'%§f' was sisa défecied jg?'

satg mf writ petificrw cczpy aiang wiih its Arééfifi-5;§§u.r;eVéVvL"'c'§1T' 

Siafidihg Cmmsei Sri. 8. Ruc5%§§éw.:3a'*«._a:1§ 'Ss€:§y®V_fffie

egseraféan and exécuiion cf the   L?

ééfed 21.5.2069 E35996  _2m3 '~fé;$;§§fi §fit";f viée

Ar':r2e;x:ure»=-E far' 3   §ée_e.i§§«.s_ub}e$t fa carsdiiiars

fast patificneijjshsii c$e;*$é;$ii  within ten dayg

Tfmm that 4déie'}1§é2§d.v?f'a§§§;rt{gJ  ifiierém mas: ghaii

stangf%%}§t:a%§§d "7'{_g'  Bijfrgirxg the aasrse of the
3§gufi§e:3t's,%  speeifiaaziiy sbserved ihat, if ffie

$923-f;'i'i%é;2;:':a§ iV:'§t'e¥'§.i?':  's:1:'d. er graritefi by ibis -Gear? is mi

  s 5nr'§p§'i};=;»d jfixiihin fvirv*':'é"':E:*:§e granted, the wréfi petiiiafi fiied by

 % p=aL:2tia;é;=s«; 353;; be dismismd with 303': $4: Rs/$51666!-.

'?éa:iay-..'és:§:én the mafia: i$ faker: mg: far ccrzsééeraiian,

.   "§Es3§'%"i$ d counseé appearing far peiifianer submified tifiai,

'AA'-gséiiféaser amid ta campiy with the Ccredifiofiai interim

V "Herder granted by ifiis Ceuri an 283' May 2609 and

Z WWWW

 TEE §.§li1E{€3€}'§f:'{T i}? K?sR.?éATA§{,.»'%. £95? E%AZ€G§'§iGf~?_}E '~:'~f.§'.3"»3:::. E4242 -3? 2913"



{N TEE S353 {If}§_3RT GE' I's.'AR?€?xT?%¥~.'A AT B2-Q48  "éF,§3.E'~§G' 34232 61' 28%'?
-4.

prayed to grain? some maganabie time far mmvp§§§2.:;§_:¢g 9%

the said aréer. The 525:3' sabmisséan made. 

caufisei appearing far p&%§ti0ne=r..»ca;mc:fV'*é3pr:ég3§:gd;._.ii'i ' 3 '

View a? the ebservatians mmé.A_ i;$y  i§':§?.~3--. _{;e*':j:%i.. V':3n

28.5.2069

as referred abé§§j'{:~-…4%’§°%:éEe%m,g%V j-.gw,;§f§;:§§*i’§’ Ejegaféi’ V

to the facts and C§:¥’7t:;;FfiS’€{-1’iiC'(§$ &’–__i§1e c a’5sa’ as stated
above, wméder’Er:g the: petifiener far
grantifig sa::.»_:v’s”:’éa««T:.VL§i*’eas;:%§:»:'”e€:[2%.*.:%’:é ?i:r’i§’é.”‘fariompéiance cf the

ar3:’zditir3n:if3jiVV. ‘:*:’.'<::'t:i€;%§$'t'i'Ei'iabi&. Henge, in viev;
of da*I:ed 23%: may Qfiagi 4,31 6
writ is iéabfe ta ha dismégsed as
é§;&::2i'éL ef accafdingéy. Sd/___
_ 'V .. ….. .. Judge

'~2'3i?5" X

33$ EEECRI Ci}U£T £3? E<;:%R§"u'.r":.'E';'-'\.;¥e'§;'3'sL AT }3:%_?x'§} ;'s.§,{}§{.§§ '=3"v'P.':<fcs. 34242 if 23%}?