High Court Karnataka High Court

Beera Krishna Gouda vs State Of Karnataka on 2 April, 2008

Karnataka High Court
Beera Krishna Gouda vs State Of Karnataka on 2 April, 2008
Author: A.S.Bopanna
IN THE HIGH coum' 01+'   :7  .1' Av * '.

DATED rmts 'rm-: 02-flfnmroa      "

BEFOTRF-L %.    % . & 'I
THE HON'BLE;MR.   

 

wan' _-  . '

- BETWEEN-:

A nu!"
- fl\1.I'4

BEERA KRlSHNA?'§0UD£§AVV' ~ M V
:..=acu1*s'-   A

S/O_LA_TE'KR!i3iiN.:F-"   7!  

omcs-mp THE'?-REXQE    7 

'nu-men nrn.nn§:,t,1}A.r|LI'é.tflAIz'i1 '
alfifilg

190119 9'

;  

AND; ~

 "    «  $?PA'FE..0FkAR'RfiTAKA

 

 [  "§3~I'§('3R-'1."-3'T'l'.'IiEY" = Q _ ,
V A . I3E_PART:MENl'j' on 'FOREST: mmgaoumur   .%
" BA;NLa0RE"560001= ~ %

2  ..'f'H-:E.I.}0KAYUlj€'rHA  _
:=.auL'r1 s'rom:~:;Y_EI2rBmLDING= x
T ..DR anmamnxmvnnny

RUEl"l'11=hfififl?33lE3nn'.f5E5fPfiKq.""'  é  V...'.-iG:'€3R* V-

. % T % BAN,-Au
%   (man:;%R;nTsAwmARavnm=s:iiGH;<-H23393:-%3'1T-99-%»r*q;

T T SRII;B3;K.BEL!-BHPPPE;f!LDM.EOR'iiR2J.',"fT"'fiA

:- ',ga.;.....



'nus wan' PE'rmoN is man UNDER Mm (ms  %  '

227 0:? 'rag covmmmnn W-ms.»-g  %.

I'?! I I 'J I I\J'I' I" II'!-.1

IMPUGNED INQUIRY REPORT" PI_LS$Ef)._'BY5 THE' Li?9" WEE, u

E-fi'Q'U3':2-'1' N0. LOK ARE-1IEH13f'£0{}2-«'33 L'--;".'*_3€'s.9.2C{};3__A3-D y

PRODUCED AS ANX. 'N Am ETC.   u *

ms PE'l'I"l'I-ON commczfow Fdze-. HEARiflGA~..'.i'Hi8V mi.  %

 (".:"U'R'i' iviisbii  F6LLGwifiGiub
 %  A

The  is  rm-issue at
 of    
",.........----[*.' Lgr   e.&:-1.; LI;I.I,,I.!i_r§,r .n::.»=:..c_r;<_A_:a1_a-

1 v.-1-.4-A-.~=.~a :.I3""n.""'i"""guuu"" at

Anncxure 'E3  fle-

H   for the petitioner_, Sri 'R.B.-S_at_yanarayana

   _H_CGP appea1i11g1hr_fl1_¢:_fi:st respondent and %

' }'-IEVIE  I-III-I I'Ia..II. lunch as

I
E



Petition while title". in:   ..
30.09.2003 is that dining the '  air  ti10_ 

Upalokayukta, thc_ Hon'ble "  

 cf £114.! Ht_nJb1L:_   h'  several

g:--'u-'ur:t1 *3: fiia    'J.-.9. 3-...-t*.*..i..r-=...., .

need not  .s§i'__t':ie  umac"*""-Ta un-

oniinah:      0 0

issue  of 

  has held' that such 'action
taken bjr    in the a_|haen_c_:c"of Hon-'bl:

E

§

'$3

§?=~0f. " 
'E

2

g?

  itisnouum' ' that _upto;t'nc_:' stagef _ _ pfoom)  p_ig:tion0oi' ..

%?muiw. it is the Home  m0

contained in the Act. In  regard." the: Hmfble

I

'51
.

Upalokayukln vide older No. LOKIINQIQOI

dated 24.06.2002, has nominated car, ‘A ‘

Enquiziea-1 of Karnataka .’

Oflieer as provided under of ” V 0′

r_:«:«.r-:1 qc.c.A;, 1954i; order
passed by the u- ‘–1-‘Q? 2!»…-=
inquiry has Regiafiir aid
the report of the said
r=vort- Home um-mm
accept tlie._ action or in the manner
tl10’.'{i0i:Tble tleems fit.

I-Ill
9-: . ..-.. 1….-… ….”…. ‘

— “”.G”£.2G-.”:.’:’u in mm put-a’u-u_u ea-..r.et he ==:e*.a..–..-.:’..

is noticed that the document pmdueeci at

‘B’ in a notice dated 24.01.2004 which in ieaued by

‘ Government based on the 1eeommend- atiu-nu said to have

been made by the Han’ble Loknyukta pursuant to the

1
if

inquixy Report datnd 30.09.2003. Though the

not sought for quashing the said notice,_;sAinc_§’ch of K 2

law has been clm1fied’ by this rm1–hdr’ 5′ 0 _’pnmu¢a::”‘

pursuant to aub1mss1o’ ‘ n of

be redone. by the Hon’b11f.-.
stands dispqéafl hy, the in the ‘fion”‘nie

V

…..

Iudqe