High Court Karnataka High Court

Shashikala Kallappa Yalameli vs The State Of Karnataka on 30 May, 2008

Karnataka High Court
Shashikala Kallappa Yalameli vs The State Of Karnataka on 30 May, 2008
Author: Ajit J Gunjal


IIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA I-HGI-E COURT OF KARNATAKA HK;H cougf 05 [(AgNA1’A[(A |~|}(;H (

FL”

39′ E-{%{‘.’£H EGURT GF K.fiRKA’§”AI-{A AT BANGfl}..:{}RE

3i’§.TE’i«D ‘§’§iIS TEE; 32%? DE?! CPF Mfifit’

BEFORE

rag H%i31″~I’BLE.1 M2: J¥..¥STICE

wag}: mamas 1~;a.?+¢69g”:a~f 3,; A

BB’§?!EE«I*I :

L

{Q

Shasifikam Eiaflaym ‘
Ag$:’2S3;aars,%m: §
“§’ar:;§’.sBr M S R S;

Ki 2} Ea3a1e$h*s¢&r”ffi’a1:;}E _

Gar&::=::1 fiijapzsr, Bijayzgr.-. ”

. SLa§*m.I*.’;a J££i&;AA *

-535 Vk

1% 1′} 5″?’ 3:3» E’.§}a1ts;w*8,d’,’,– ‘- . 3

V

Efihfififi-=~3%fiY%¥i§fi§’
II)%–?:4f_E€§.§a1:-;:f;A. A

,. ‘V Hawaii R: ,

figmli ..a’%aaui yaars ,,
isfant Tv;’:a¢}§m’,

V ” Taluk Endi,

‘ Bfl:$%;L; R35 fihaéaclmzg

.. ¥ fiat. fiizjaprnzn

” ‘ %%§3sm’:’£.M,m

3%

Ifafi fihiamdi),
V V .. .PE’I’ITI{3EERS

new

fififi:

‘fix Siam af Kafriratalm,
Eayrwmisé by im Chiaef

i-IGH COURT or KARNATAKA HIGH cougt or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT op KARNATAKA men c

hi?

Séz?

‘£3!

amgammam om.

V, ?’I;& Siam of Eiarnatalm,

Rfi§¥I*Efi; by its
S¢£s::f:**eEm”3*, Demo of
‘fififiiffimfi §§§.$.Bu1’ldir1g,
Baigaloro-56{3C%1.

“E333 $%:&ts affiiarrzatalm,
Rfi’§;3’I”€fi§fl§$é; $3; in z .3
$6C*E’13t3;E’}’,
flatmfioymgnt & Panciimggat Rafi, V
mgpamamag }9I.S=.Bu§%;d&g3
Bazwgalnro-fiéfii 031. —

$1 Smite of 1′

$13 .’ V
E:i2g::a’€io1:.v_fiepai*t1n=:%;;tg 1 .. ”

EPz*.§»%m£;;:j;t’ Ed;;ue;’2ai:§ai1},
cm.

,3

gagsgmgr, 9.1: of
Wfi ifaffi,’ I : r:ue:’ fii I

V cm V;;’4E§:%¢;;i1:’§;§;f1g,V’I£*&’r°L1w. Road,

” 2 S91 .

‘ o t seem: Weflaro.

“Ev’3.§a?%-irg.

_

.; Qiatriot fimoea’ fox’

Bazziegwasfi Céam and Bfiimrity,

Bgiagxzgx 333%,. Eijapuzz …RE$PDHDEN’T3

gfiri figfifisuflhi, M33. 531* R1 to R4, R6 and R7}

$5.? is; filcci midst Armlm 226 and 227 ofthe

fionsiétuifmsn of Erxéia ymyim to direct the rwpondmts

53»-

to 3′:-:-:a€,. ‘E36152 333% “*2: 4:: ..:- 6f the 8.3 3.5
fimiarefig tltm Hgnfila Suprme Gear: in the casaa
mwfirzfi 13 R3 1′:-Jfil SC page 2785, AIR l97$___SC 327,
gm §*%3 SC page 4% Gundachafa case),
gm 1€3fi.’:’fi% page E854 {C1harz1pa.k1a1Vs.
3% aka: §’%fi{3} SQR 582 {AR :_.v19€-2]

Eflagarazjagta Va. $ta$ae. af Myamm}, etc.

“?”‘2§E 33″.? mmizzg an
6.3)-‘”.tJ:1a €1mu3:t.ma&e: tha f<1»I1€f??"?'v""5'.if:",/+@-'..-H' ' = " "
._..—-»*13 31* 5"'OO '. '.

*M~3=WnmmE    aaamm:
    take nati:-5 for
r*e-$pes'x°$A:z::t1;i;~;~  mjfi?    ts Rwpozndeznt
   is, takan up, both

 mnaé a  for the

fig’ «wgil as Mr.Kl§.1r& mm Additimzai

‘ fidcwmcate fer m s1.1!:xu171:t.t.’t1at the

‘ H of mm writ §fii¥,’w>r1 is oevcmed W thc

rezndaxed by ma Caurtmz 17*-+: apwzuca in

. _’f§;:f§P.I*I::.§%4;2€3fi8.

IIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA HIGH C

3; %?:es%3w?E¥ am md fiBm’1n, thia ‘writ
mfitfizx gtaxfias &a;:&daf }&’ww the?

27

EGHCOURT OF KARNATAKA HEGHCGEQRT OF KARNATAKA HiGl-I COURT O’ KARNATAKA HIGH COLRT OF KAEHATAKA §*!lGH COURT OF KARNAQKA HIGH C

H4,
gxafitéane-rs ta: give Efiprfifilmfiflflfi am rm such
rfiwfianmfiam beefing gkmz, the swam _:s__haI1 be

msmifissmzi ‘W the rmjgamflenm En aceardancas’:

siimmgziiiaw T3″: 33:

the rfigxrmfintaiaiunsfi 05§-.’t§I.fi2 A

aim}: Em mmdaé

Eff: émi: sf a .

“”” Am is permitted to

:”£?.fi*3i’I’§§ :31″ wimixx fmzr weselm.

Sd/-§
Iudg73