High Court Karnataka High Court

H S Puttaswamy S/O Shivanna vs The Deputy Commissioner on 17 September, 2008

Karnataka High Court
H S Puttaswamy S/O Shivanna vs The Deputy Commissioner on 17 September, 2008
Author: N.K.Patil
EN THE HIGH COURT OF KARNATAKA AT BANGALORE W'P,NO= 12031 af 2008
-1.

IN THE HIGH COURT OF KARNA TAKA A T BANGALORE

namn mm ms 1773 raw or smmnansa, 

BEFORE

ms HUMBLE MR. JUSTICE ~.x.mVrz:;%.j[V   " 

W.P.NO. 12031 09' 2ocV:8%" ('_Cn'z.I4:FOI€:).:_'V   

BETWEEN

2 H 5 PUTTASWAMY 3:0 SHiV#§§~i.P_~V§  
AGED ABOUT 59 vems  »

2 H 3 RAMAEAH 3.10 SHIVAVNNA  .
AGED AEOUT 51 YEARS  .. '_ V V   V

3 9 M AMRUTHESH SIG 9 J M<:TEs;1~§w9s:.._" '-  . ' 
AGED ABQUT 34 YEARVS  _  --.  x = '-

4 D N a.4AaAr.4"s£:3.1?L'K Ni5~_NJEGC3:*!\€i§A.V   .. 
AGED AVE-Gaff 42_Y$.AP.$'    ~  . .

5 oh; Méiwéf  NAésséGown?A'
A<.5.,ED.ABom"~+;g;..wags~_V_ .. ' -

5 D K rw~iJEGQw§Avs:Q'kAéiGéwDA
AGED ABQLR' '20 V5535' A  

7 V, ML smxasw  :2 Liueappasowaa
._  'AGSB ABOUT «;7'w::.-4-1.*~2s

V * ~ _, Au. A£z£3ze _DE\fALA{)AKERE WLLAGE
' V , :+.m;,:3;a;_uT.;«:.*a\r 1T8 SEQRETARY
- GEFfA.R'e?'-AENT OF 'f-?:E'xIENUE
« _ MULTi$:T_O?2_EYEE3 au:Lz:>:N-3
'  " .vz£2:THEE  $8 FiLED UMBER FLRTKELQS 225 A545 227 3%: THE

 "'30f*§$'5_iTUTtON OF iN{}§A PRAYIMG TO QL!A$H THE ENEIQRSEMENT

 _ '~$"§""30«fi.'{.~?$, PRGQUCED 53.8 A§\5N--A, §SE3i..£ED BY THE R2, TO THE
_ 'T.PETETEC¥?éERS ANS THE CQM5AUNiCA'¥'!ON D'¥".2'L¢$.G3, BEARQNG
_V --,¥'£O.'F€3¥§:CR:3§:'Cl?--98 'e'§DE ANN-B BY THE R? RESPEQTNELY EN SC} FAR
 AS THE PETWGNERS R§GH'E'S ARE CQNCSERNEB. WRECT THE

 'R'E&$PO¥§DENT Ti} CQNSRDER THE CASE QF THE PE'¥"iT€0NER$ QM

V' _  V?<AER%'§"S AND H»; "rams or: me suosemaur RE!3'O§~?.'£'E£3 R4 1239 (2):<;,.§

 TEE HIGH CQURE' GE' KRRRATAILK A'? BAEQALGRE W.P..N€.1i 1;}-3331 ct? '..'.f}i38



Eb? TEE HLGE CC3L5E?.'f' QF KAR.?\§AT.P&I<.§s. AT EANGALORE. '~P€'.P'1'%O. I263: of 2908
.'%.

2&0 (MKBASHEER AHME9 \.'iS;S'¥ATE QF KARNATAKA} A!'-ED ISSUE MAR
F'A$S WETHGU ENSBTENG ON f*e'§ALK§,

EH33 W.P( CO¥'u§§N€3 ON F09. PRELEMENARY HEARENG TREE BAY;
THE COURT MADE THE FC)LLQW§¥\£G: _ __

:ORDER:

The petitioners in this petitien are 3–‘;§sa%lifi’g.L:”‘t?§’é–T

correctness :31’ the irmugnecf; “”‘endorsem’é:#t_ V’da?.Veii%–

3G.6.20G8 bearing Na.

Vida Armexu:’&A and the cené?fi§ii1icatv;;c>i”:._Vc}:at§éc$ V

bearing No.ma:oR:.<3e:%2oc?4O8;&%x;;§i§%%.Annexure–B bath
issued by raapafjdents-g2_v and 1V in 3:: far as

the pé§itioné£$ v~rigf§§a bar§{"-mncarned; Furfiwer, pefiitioners

have sdught vvfd? di'f'e ,:§,fiTe:n in tha respamdents to

_ con;=§§_dér~tha c§3$9f__the petitioners an merits and in {amass

thAev.A_v4'ju:éé§:ement repcrted in 3989 (2) KL} 2280

(N.'K.Ba§t%ée_f..1;5§hmed W8 State ef Karnataka} and issue

._$S:§3fi pséss without insisting on Malki.

3 have hearé learned cczunsai appearing far

péfitieners and Seamed Adéétienal Gavernment Advocate

V' appeariag far rmspandents-«1 ta 3.

~–f-I-“_,_,.–nI-N’

£35 Tifi HIGEE CQLTRT OF I.. 1:34:23: 9: ?:}{}3
.4-

3. Learned counse$ appearing fer bath the parties,

at the czutset submitted that, time subject matter invaixfédj in

the instant writ petitien is direcfly cavered

passed by this com an 1st September 29:93 i%n%kwH[P§%%No.L%

moss af 2993 (52.9. Laxméa rm ::a;p%%:;i;,r1′

Commissioner, Hassan Dis’tri_;j:t, Fiassan Ta z§:::at11e%irs)

and anather connected they
submitted that fe§iowifi§– V:i%*ze”«af._a%V§,dj. instant writ

petition fiied by 4pétifi§cn:e5%é’re§:g3}_:be§;’ at

A %%%% me by Learned eour23e%
appearifig Vfarbctb as stated supra, i$ giaced

an re<_:c;rdA.

‘aiiaw the statement made by learned

Addunséi far bath the parties and in the fight 91′

V V . we féctsf§f§nd’:z:ircumstances cf the case, the Ensmnt writ

‘ V’ i ;§e’ii’é’.ia;n vfissed by petitioners is dispesead cf, foflowing the

–..f:o¥”5(‘.’§é:F$’AsA passed by this Court on 1st September 2008 in

% % %%%%kkkkw.p.~a. -moss af 2093 ( .9. Laxman vs. The Beputy

I–o—“””””‘q'{…

TEE filfifl COURT <3? KA.R}i'AT'A£§A £1'? BRNGALGRE '.%'.P,E'5G, 221331 95 §.§{¥§8

IN THE HIGH COURT OF KARRATAKA AT BAEQG ALORE; W$P.NQ, 12031 9f '2-{€368

-6-

dispaae of the same, as expeditiousiy

pessible, at any rate,’ within a period

months from the date of receipt’ eff ‘a

order.

Learned Additional c;.¢vammen; is %

permitied to file me.-mg nf réiépbvhdents-1
to 3, within two weeks fr’pVfr1′ ”

sd/-1
Judge

ER THE HIGH COURT OF KAREEATAKIE AT BIKNGALORE W\Px2€£3, 12031 If 2i}(18