High Court Karnataka High Court

Gangaiah vs M C Srinivasaiah on 23 June, 2009

Karnataka High Court
Gangaiah vs M C Srinivasaiah on 23 June, 2009
Author: H N Das
EN THE H¥GH COURT OF KARNATAKA AT SANGALGRE

marram "ms "THE 23*" may 0? JUNE, 2959 

8EFGRE

THE %-iQ¥\3'BLE MR, JUSEQE arm, NAsAMQ§-M :3;a;s%% M  

§*§.P.P4c*4528__{g809£$§'§§4~CWE3§)"-«._    

8E'§"e'%'EE%s§.:

SANGfi;§§sH

330 G;%\:'% S§BQA§AH 

£1§E§ §.BGU§' 68 YEARS __ . .
RXQ QSEBAMALALAVAEE" '  '-

KQT§-%A§*Ef3;E i~iQBLiE::.;  %
;<:.s:x2:@Aa_ "§As..us<~.     % ;
'§uaa;<:.§R E2EST'REGTf.-~ '   ~ L

= *       ,.?§'m':er%ER

{By 355% ;§gvsé:~%;§N§<§.-ma3V%2';;

 $1 . §§§;%?.TSR;§¥§¥V'é,.§\SjA!A§~=§

;:3fC3--§%é%é{E{'§g?§E:&5%;5:SA£A¥~é-
AQ 55 A§€§§§.§§ 5% 'YEARS

 7,2. :;a§2;,§é;§A;~;
   _.§<;fi:Q}1A§AH
 53. gags'? 5% wags

   §=;:§'%'%-e ARE M QQ§&%?xéALA§;%%§§
 A x -~§<iG'%"'HAGERE mag:
 §<i.§N3GA£. "§"A§...,L%K

'E"i}%v'%!r2i3~.§s'.:*:;f§é.
Censtizution of irzdéa graying to quash fha order *:i'j '

gamed En GS 2932608 by the M. Cd (Jr. fin.) at§<I_mf":'i§:;aE'..._1"~ _

Tms petiiéon comirag on for prei:'r':4gAiééar§,f« Efséaring §§§és_;iay:,Vf:hé'«

cow: made the foikswing;

OREER

 

Rasperzdani am fifgé OS_.29V%?§2Q§;$' agafidsiv-.§heVfietiiioner
and respondent $353.2 éor dié'cCi:ara*£§c;;:f';-acéif e&é¢:=.s1§n£aw right over the

52.1%: road and far ;:;a:=.:_man;e’r§§”‘ §é§’i:z:h:;:§§s.§3f the Tréai Sear’:

tiirecieaé bm?_z_.:§:.e %5f;3;:¥”E§es ‘j£r;1m§ifl§:;i:§§*.§ta§£i?§:{;;;G far a gariiczséar

u at ihai siage, respcenderst nos? gm
the ¢ase’Aa§ivaacedVV_:a’:§fd’fi§é;% §’;;iE:3 under Seciion Q4{c} CPS far 3

{i§i”eC’i§§%’} Ea thé’pfiiiiéefiar’3,n5′}es§ofi§ent §’s$..,33 ta remeve Efze fangs;

gfiiii ‘t.La.§’$§i§-».Efw= 3&3? ¢%§<éE§'ééi{1VIe road. Urades the Empmsgnaafi eyées' $529

{gTc2;§:1,_ia7%ii:€%#;é:§':.§.A.3 and diregiefi the peiiiécner am §'$$§9F?§€F§€

ml; ;2'i3o raméég {fie afisiruciéarr ta crass 2% 3:25: scheduie reaé and

_ir% de§az1;§£u';':es'§';'2§%ied ihe firsi §'&$§30£"i€;f$§'%f 'E6 get the work {Acne

V' '{fi»%::iéfeflLLa§§i2 the assészarzrse af geiicé, Aggrievezfi has this azéer 9:} {$3,

' 25%;; géééiiwenféefeaéani f'§&§ is befare ihés mar:

3, A fierusaé Q? ifie impugrzéé cram" sgesifies fihai aséihoui

§2ea§%§:§ me §é€%%§ass'ae;fée?enéfa:3é am $39 §:"¥¥§1)i§§?'§$fl aide: same is

?\

(W
i

9,;

fie gassefi. Resenségzg fiberty to the pefiéioner ta §§$5:anV

aefore the Tréaé Scar? ta vacate or mo¢%.fi.c&fi§on zit” V’ ‘

Ehés geiitéon is hereby regécted *–.;s:é:E:’;w%; ?efe%e.{:’;caAVV

gespanéenaa,

QK8!