High Court Karnataka High Court

Chamarajagowda B vs The State Of Karnataka By Its … on 16 June, 2009

Karnataka High Court
Chamarajagowda B vs The State Of Karnataka By Its … on 16 June, 2009
Author: N.K.Patil


ax: Tim ;1:c11<::;::3′ or :aA::2~mim~:;s. Ki’ nsux-‘G ALQR5 ‘¥v’.§~’f€~3~a 535;: sf 2%?

-§-

sw ms HIGH com: or’ KA§€i§£A mm A T 3Afi:’t’3Ai.Gi¥E
EBATEE mag mg :m~: may 3;: JEENR
3&5-‘oxa
ms HONBLE am. JSJSTICE ~.;;£§;%; If 2 % T ‘
W-P_1′.§Q. 15851 G? ::é§Q%;@3a-;;NiiL¢e’: ,
eawgggré; ” ‘ .. ~ ”

‘% C§~§fi.?ma: :;:z;.:..A$£. – V’
Si}LLéA TQ,,sua.L:;:…__j– —

mamas”: A _ V’ V
. ‘ PET:’?’§Gi’~1ER
:33: Sri: vsarsggwaémg 4.; §é.m:?;…. –

=I<su:.:.;:1z T5},

.Vs~u;:_.;a*~–.

v£>;.:<;:f::::.=:;".

me

:”:»~;_:2″f:*:'”;z;=”::<3:x; HOUSE QFRCER
guam

— =Si.£LLé£ ‘:3;

~. 3;}: 52:3″;

%2ES?O£’~££}Ei’~«iTS

‘ fig. ‘JiSh”v”¥ANfi§§”H RG33; FGR R-2 “PG 3}

_ TEES V4.97 IS HLED i.}E’&${3E§7«i ARTECLES 223 91530 22? G? THE
$GNST§TL§T£€3§’~2 SF Efiflifi, ¥*RA’:”iE’~£G- TS QUASH 171-{E E?*~iT’iRE
§7’R{.’}~’$E§E§INGS 9% C C.%~is.’.i1, ‘E3:87!2%& 0%} “£145 F§LE G? THE SOUR? G’?

TEE Efiilii {I’éZ§{}I§'{ GI? A’? ALGREE ‘J-v”.§’£’€<:a, $35? {if 2%?

TEE 1IiG11€€'}¥§f{T C317' Kx"~*u'§Nfi.TE'xK;& RT BANG ALORE, "v§'.P.?ée':=, {.3851 {if 2869

'\

.,-.

CEWL JUQGE, {JR.{}’e'{‘-é), FAT Siéiiéfix ‘v’%E3’E f%N?4EX–Q i¥’~EET%A”?E§ SN ZHE
8ASiS 0? PER NC?’ 2{}2£’2fi FELEL’ BY “FHE YHERS RESPQNDENT-VPQLECc.

ms ‘NP. swims aw {fog ?RE:.;:a::4ARY Haagzzxszg . firrafwfi
“EHE coma? xzaaa ‘mg ?CiLLOW%NG: . ~ _ ‘ _
:GR’9ER: ”

Tifiéugh ihis, matter is pesét e § ic<§$3.y »

Hearing, wifh the eefiserft of'"– §%":e §e;am;'e?q' " m3f:i'r:sé¥

appaaring far bath the p:ari§:é§;_'"'tEfi£@: up fa?

finai 'G'§'$fZ':%3L on    matter
irwaived in this case. by the order
pamed   

2.__ _sss1aV%i’ihg the correctness (sf the
entire’§3r:%g¢e§d§figéfA’.’E§;{: ¢’.'{“;..Na. 13832338, an the fiie cf

t§’3.€{:{?5:3;.V:z’t ef (Jr.i3vn), at Suiiia wide Annexurw

% fa ._§r:§§a%$;:.§ ‘€.2n_ the basis»; of Fare Ne. 28212968 gm by the

“t£iir=6 rve’s~:#fi:g:§ré%:iVér:t- pmiiceg has pfegenied ibis writ gseiitéen’

‘ .. have fiearfi iearned cmmsai appearing far

§ é*£;§_i:Ear3ar and éearfied Addifianai Gavarnmenf Advméatiar

iiapgjearing fer r$p9:’3darr2ts-1 £0 3,

ii? 3% E361} C€”}E§§3iT £1′-§=’ AT BP.l’§S£§L?3i?.E ‘ ‘.¥*.2’~2’£s; $5352 95 fi$i}”}’

EN T131 {E611 eZZ’€}§_;’R’? Q}? §<'.AR'£\'?{§'A1iA Pi? }}A'–;€f.3:KLGRE. "s.3§,P,E*~3<:e. 1585} «sf 23369

-3»-

4. marrzefi seur2$e§ appearing far ‘math the ‘parties;

at the eutset, submifimi flag: the subject mafiar”Viriar§:six;gfi

in tirzig; case is; fiirécfiy ctnvered by the §aw%%j;¥a:d%i’§cgaa;T::%* ;;y%A

this fiaurf in the case af smt. §.-fiiiiziia’;*:§1a_§ir§'<§I$.Sté$éVV J r

af Karnata ka repartecf in iifi 2&3

my submified that f§iiemé?=:§V'""th8 $afm e;-£E*.;eV«W"i.;§§§3{at wréés
petéiian flied by ;3et§*€iE§£2$r s:s;gf5e;é;sp¢éed 3%'.

5. The V5;ubmi$$§ z:2r} caunsei

ap;3earir”2g_§’af§f fciée sham, i$ piacad

or: r§.;éi:;fi’:V”d. ‘ ~ if »V _ A if’ ‘
ii1._the.V_.ii§ V§’;§»’t:f.:fi1r:9§ subrrzissim mafia by teamed

cazmsgi au;§;::aé_aV§z**i:.’§g’ :f’a3:’ bath Em parties. as stated supra,

«§§§é:.E:9§$¥; :::§f:i«§gvrit péfiticn ffied by the petétiafiar %$ {iimesed

._ EC.-1i_.f§§§£%3:s;_i_;1Q’v§i%e iaw iaid éewfi by ihig Saar: in thé case sf

Sksét. v*i.:.é§’i§§1a Shasiry Vs. State-sf Kamataiéa rwaparted in

3 = ;;_§§ 2333 am 4523, in f rm$ 9? the saifi mrder and far

fzifxé reasams stated ther

E-E? YER E3611 fIf€;}{§i{‘F €31′? E~i§’:;I{?~.-‘A’i’i’xKA AT BEES ALGRE ‘§e.’=P&\§»::r. {£351 céf 2{%=Z?9