High Court Karnataka High Court

D Chandappa Moolya vs Union Of India on 2 March, 2009

Karnataka High Court
D Chandappa Moolya vs Union Of India on 2 March, 2009
Author: V.Gopalagowda & N.Ananda


ww-«ea. «uwmvums mawwvmmva- ‘wit emmwcmmmtmm. WQWM %WUfiE U3″ finflicfivfliflmfi

k%%%«L%%%;°:1m:

mum ms Tm 022% M G? mscfimkag . % _i Ln

F’@SE2I*IT

Tm Hmram 1ams:.;’s’:*IcE.

TI-Es HC3I*I’BLE

3.€l%za:x1d:;-Lagyiaj’ Mfia zyg _
med ab-mat 5:79 -~ ”

S! :2 km fi;’£im*ag’s.%.

Refirfi     "  

N€n5'9'§., 'I:- ~ '

 

 *3' we    my
 A V       
 AF%§aLflHT,

 

   

* :.3%§=%’3s2é;j§!€5′:?*§1§E. 2, 3:»; mvmam;

::.~;¢~ igfiima afinéia

B3″ iéa %@ata$
3!§iIfiStt’§°’ ‘Sf Eiamfi fifiaim

% sf Iztzdxa’ ; Sh%fi”3z*i Emma

New –» 13.3 333..

A’ 2. ‘E§*mE§fiw%$::: Swami

Bardm Smzzrity Eifizmg
Binak Em 3.3:

Cfiéfi Qempkfiz, V

– –_w ‘¢z#”¢flP’MV’fl\K Wm rmmnmmammw. WEWW mwmmn W? &m%.W%*;%”&W. §w§f{%§€ €..”m.m’ $3 K2%fiN&”WK%& fi~§?@W fifiifi

% Igaiizy ané

Ladhiflaaé,
New mm – 1’10 3?}.

gaymavmm KE}§.5Af*Eé;’fiL’,’S«C§’§.) ,«

mg Writ apgml fimk ée;~% .q£%

Karztxawka High Cfiaurg. Act fa} aréer
mm in film mg: ~33′;:titf’1m’si4:_” figmésxamfi dated
zamzaas =

This apgas.’1«_mnn*;ng; 5;: ‘f’::{x:¥”‘–:P2~r=* 4 Haarmg’ ,
12% day dfs:=§Lv3r«a¢i um fallézrwing:

§’m’ t1:’r3 e:5 Vrmm ‘ ‘ 7m $213 A§@vit

tbs L511 thrzyugh it is apwfiad gr thc
4v”a the amglamfinn csfiaz.-‘e& by the

sazésfamrily axplaam’ a rm dam}: in

& % auq;%%:he g ppyw? defiagr gg wnxianad,

:72? ‘Kim azfiay paweati by the

A Sirgie guaga aam ma Juky mm in
: W.P.1%sJ§1és3{‘2%3 tn qzimh tha aszfiw éafiw.

fififlfiafififi?’ gassefi %y the E5? §’%p¢’}fi€1$I1t, 31% under

chafizga 531 $313 § vamzm gnmzda.

\/

away wwwuxm WE’ kwflfliwflfiflmm WEMVW MQJQJWE 5:33″ flflxflgfiflgfiflfi

3. ‘£’ha méer yfiagfig by the Eaegrw _

ihe azaga aaf prelémkzary

= %
mag by &m A

by ma aeputy Erzspwtar the
&p@11au§: wag w:£t}:1
fafl with ¢fi’w:&<::m :3!' 913.:

such dam    enfiled far
    is Eater.
mafia; is mmmme at any

fix ‘a§,z.ia%’ ‘hf sewizm, Regrasaritatiana

fif 1:113; ‘R~– E’ cfiteé 21.{}?’.2f3€35,

‘ 3rE=é %;:».=3* gm a3.$m<3<::5 ware riqmw by
axmmm '=3-cg" aam smmms

A _wit§:"-«4.Ji*efé:;:*::«,::'§:%t2 m tha mm gr am appfiimnt dated
ft": atafizg that fix Primary Rubs: for grant af
« that, ii 2:3 aamifiibxs any if the €m t

in net p with Gm%m'zme1fi.

” ” awommmiatism amfi it is $b§@&m1}* fer Kim usmpitayw ta

ahmizi amé ‘auhmit m a%mmn§a@§,:i a5<:~%aa'£re in

\/

mid 'V L

,.m……. tI=l¥'WU'!lI|lI wnwwwammfli ma nu-amr4'wWM.wmn.m% mmww MWWWE "$.~JW"' %fi&W%§MWW

flaw

raapsct af a

ifi fiiaoe aef §a3ti.@ &f9m

an {:2 tbs inatam: man, it § .

heifi 9f the zmyanfienm Sari.


Assisfiant Saiiwimr Ger:    §§a1:a' ms

 

319931      mmagrafl

allawsmm '  _     A appeilant. and
mime:    am rmidaence
withm    Zixiwa awupaiimn 3311 such.

E' 'Rm   £616 Wmmlt. He

éié ‘Thg rsfiwipi af thim mtim is

ggggmm fig the appeaam

L5. ‘”?£’s %ggg%miam gm saw an mm $2′ ma

£33 itfi mar &’€%’I’1fi9I3, ta

,–; hawk iflrzxtward Regmar} page Q4 at $1.

kj _4:”E%:.:€;E63–64 Ear mvm asiapmzzaa the said germ m the

“a.p$i’ law: and fixrfimr, ii ia his mm by any

aria 310 my 2%, the agmfiant and aixfilarly

plaaw Qflucam, fit? sigxzafiazre W513 be §b ta tha

\\~»/

:1: rmiégsfitiai –.; ‘ _ V

Rwfiatar far s . t It is

practim in ‘rim rsa$§aafi5r1§?$ {xi ”

gagfi 264 9%’ tiw aficave Mmr’

whmwaiti. the appeilam gixamz -»
tha Qrfiar mama bf; mg 13: arm

& Tim . . .


dmlinfi ta    «V:.§*-»?.V$'pane1e¢;ts as
prnyefi far     af m 
:  , ._  ihfi   $§$fi wag

rwuwt sf ‘$3 aypeflarzt.

{ . g5;;;;g;;; % k hag xtightly

Ltlgiavv mg} Baa mnaidwafi thc

apmgjaxxt

tim gmzmimry azmmmdahan’ ix: thg

V E52} dwigzatfllfi ‘§3’§3€ EV

‘:’3.3miIa.”nI;2:”‘§xa§ gamma in his fmmur.

“lk lfifixiiffl %’ – ifliifig kfiizast far $fi

with Efiaifisrxxwamm

allmanm guhnéfisd 53′ thug ‘ms the filfi mad

uuc-um-muww-u an nuwra

m wwwmw Wm” mwawsmwmkmwm mawn hvuwfi tag?’ %i3aa.%.§%WaEfi¢.&M. H§%:§:§”i MQURE” WW’ iwmwmmm Wig” CWWW

inmzifian was in ages}; in 115$ mm Emufie
w:it}:1 a vim ta faafiitate his §ma1;,gggn ~
S£an.dard Em szrmmciripurm Hg’ ‘*3 $§¢1~;s;:;:;T}.*:*1«”§}s:

mm Peaaozi for as tint ta

gr ms mm Singla Judge ¢:%Lkk§;:aegL ma
Writ Fafihlsn. it ia T -3ée:_1f3§f. 95 the W211″
pefitixrm thafi mg §z;&’t;€:& by me,

S’I’C,g ESE’; the mme,

?. fie mi: &5. arr}; wmr

in the é§*§é3~_ =§%§’.._.3i:§i;%–» Sim ia Suaigfi far aux’

me :5 amid 5:? mm;

Sd/«-5
Judge

Sd/-E
Eudge

REV; *