High Court Karnataka High Court

Basavanappa S/O Madivalappa … vs State Of Karnataka on 27 May, 2008

Karnataka High Court
Basavanappa S/O Madivalappa … vs State Of Karnataka on 27 May, 2008
Author: N.K.Patil


{SQ THE EEIQEH CQURT 53%’ KARNATMQA AT $§1E’${},é.E,{3§{E W.?,?~E0′ 2Gé§:iz’2QQ3
1

5% THE Hifii-£ €933? Q? KAR¥’éA?A§~R$

m:z*z-2.9 mxs was 27%! ms: w my, 2993 H

3555035

THE HGM’B£.E mm. .;usT§<;E §LE(gPATE;{,__ '..:. V}

mg? ?m§T1e§ xmzemq J

§3§i' "}""'*}€ E E N:

$iXS!i’JAf%éfi=.F’§3,%

SIS !*fl£%S§¥’!2Léf§P§§ Hljfifixiéé
“.33 “YRS; R55} KL3§R;¥%{{I>?A

“E52 .¥%§’éE3 DES”? €.,%L%LB;£xR?;T%%

H A ;’~%«,~§.”=:”g=»z”%;ff:<3:\zE&_
gay S:§:E%ASfi.L'ARRJ §<£zR,EC2§,?'f5fi?.:*3'V'f;:€;';f%,"?§E*;§. "

fié"=4D :

‘§ $3′:a*£E:.A<,3;::*–;;g~uz,&;7′;;&;;«i;&.’
3%’ as :’3§C.:’RETfitRY* ._ ~
REVENEJE.f:?EP§R”!’§%’3E§t.?T ..
gag 5 &LéELD£fi;§–§3, a.:».:s::.3§x.:.{:;R&«..\ .~

_. .2 s.,;::%§:%”§;9:é3.ura2§§; ” A

“””

« gs; srg f§fI1_RE.3_’AR.Y

3′ 3:3-.§k?’~K:f:§§§:§ Wi€.’3. §41§a.LSHET?A?PA
. 5:3-:_7;’R’S; :’3s:;::_ :;=;;_’
9,; ;<uR:;<Q'e*;a., –

T%22.A?é§§’E::$?*’@ULEARGA

RE$?CI>£~iQEN’E”S

-~ ._ * gag? 3:’a1;;M§g:3§Ga SWVANANQAPPA, amp FCDR F1? & 2 ;
,1″-;’&m~«:;;r;~.~>. $A§*é.3A’§’ Gawaaw Amr=::cATE FOR R33

N: am?

?HiSWRE’? F’ET!T§D¥”~E iS FiLE€} UNQER ARTECZLES 22$ ANS 22? 0?
R2

THE €3€3§\fST§’§{§T§(3F~§ CF €NDiA PRA’:”€NG TC} QUASH THE GRQEEZ OF

DT.2Q~3~2QG3 WEE ANNE}.

{E5 TEE EEGEE CGURT Q? K.?*.R’;’«§AT2’§§:A AT EA”E€G.:%i.£T§RE ‘é€.?.2*é<3.2flé64i'2&B3

EEG THE §-i'§C}H C'QUFZT OF K2'xR.N.?£TAKA AT BA§\3€}:'iL€3RE '2v".?Ii?~§G. ?3€3<§»(34f2€"33
3%

4; E have heard ieamed csuasei appe$iri$.FgT.far

petétianer and warned counsei apg%3r%.:;g___f

respenéenig.

5. After c3;’efu% perusai’-«:3? iAm:jp t:’g:i”*:é’€§6Ii”L€>.;*.{§:’»:-‘T-,_;rV’«

passed by sezzand respofhfietgfit ~==”§..;er:d_ ‘”§’.TVrAé’§::1L_’;?:–.a§., 9%: is-”

manéfesi an the E335, ggf gecand
mgpondent m Land an ems: oz?

iaw and rna;f§$*%V§§§. ta pegs ‘zine
Empugneei preggar enqmry am in
{§V.,A44,§§2e”‘.? 饒§;Iant pmvisiens 93’ the
§<arn§£aV§%s Act arzé Rakes gnd nan

aggnpéégncé $€ t'h?e épeééfic direatéan issued by this Cam?

«aé ;'e§é%tf$eic§«.;afiave§ in the eariier rszsnd cf iéégsiéon §n Writ

. ?$t§{§7s§?§"'_%$§p; f.2'i§3?1ii§§3 dated 23%' september mag. in

$572 . §'%*:gét3':%t wrét peiéiian, aeiétémar has specificaééy

Centeféded that petitiener had flied {ha iisi sf '!§§'{%"§€SS€$

had gigs bmtsght the witmasses ts ha examineé in

supper? af hés case, the Tribunaé has refused to
.,__….,__…_….

FE’? ?’}{£ Eéifii-I C’GURT {EF E¢’2§€43

. “L€’.}’ 9££:f ‘”.-{:2 eafiféf rsimd af !it§ga%§£;%’: 5:’:

AA . _gxp1é§.f:’tio:,:s!y as possible, kaepfng in mind {he

IN THE HIGH COURT 0? KARNATAKA AT BANGALORE W.P.NG. 2i3fii6ei;”2{§G3

5′

No.LRA’-50:86-8?’ wide Armexzzre C, is
hereby set asfide; ‘ ‘

Hi] Affaifer stands regrzéftgg’ ”

secend rsspfindent —«~== !:”=”‘?3?”‘::;”~’./A/4 xi»
Gaiberga, fer resa::s§dieir.§f¥*:::_§}
afresh and fa takg 3pg;:*e*,r;w1’»..?;’_:§f§§§”-~_gie{,;§§i§’::
scsaerdanse wéfh 23%; e3 :*§z:? ..%:§?%é;31§a::ce
with R1356 fbé V:é’?af9r;’??s
the Karnafaka
iaigfi ” speséficaify with

refereéée ifs» ..#2e *. 5£i;? e.t3£’§e:2s issued by ffiis

,i:»#g.;:*;;x:¢.%2:93′;?1;19s3 disposed of an 23*’?

A ‘=Sep:’és’;’.§5e;r ‘EQQQ and dispese 91’ the same, as

“féct that, the mafia: has been pefiding

between the parties a decades.

§§\§ THE HIGH CGURT OF KARNATAKA :55? EANCEALQRE ‘3e’.P.?’£n.2€36é:7zi§’£{3fi’.§

IN THE EKEGH CQURT QF KAR.?<$.ATAEC'3L AT BA?-EGALORE W.PNs'::. 2{}t354f2fl{}3
8

Learned Gavernmenf Pieader is perrnEtte;;;!_ii5: f§2§:-5-;’VA§’,,

meme 9:’ appearance an behaif <31' resper:de:sj;'£ <.:;"":'§:::a;*§;§~:f2" T' M

wéthin three weeks from {edgy

BM\!*

Eh? THE I-EIGR COURT OF KARNATAKA AT RAEEGALQRE '\3.e'.i3.!*Ja.2i's45€iAf2{3{}3