High Court Karnataka High Court

High Court Of Karnatka vs Sri M Gopala Reddy S/O P … on 1 February, 2010

Karnataka High Court
High Court Of Karnatka vs Sri M Gopala Reddy S/O P … on 1 February, 2010
Author: V.G.Sabhahit & S.N.Satyanarayana
..... . .:uHIM:HnH' |"Ii\$l"l'i..'.\)E}K'l U'? 'N'HRNR'¥'N'Kfl" "I543  OF' KAflNATAKA'     

..v-uIV|rVuIrII.wr -wan-9-.

fik

9*

. Ana'  

33 'E"HE E-IEGE QGUR? $1?  A? fiflHGAI.«0RE

EATEED THIS 'FEE $9? D§sY€)F'  AR¥§ 2010

 

msfianmm mmmmm   '1' '

Mm

THE Hmsrmn MR,JU3TIGE s.m.sA1'£§_;raam?A3&  

mac xo.?99Ii2 9@9  71   % 

HIGH mum cm  
c9      ~
Rmpammwma   . 
REGETRAR Gmrignm  i:.,_ 3 '

    
{E33 312;: ¥.8§fiE€'3,BE_- am;    

Am:

L :_s12:£ ms%;§f2?:g1gé; 33335? ~  ---------- M -

Sf G 

it Vifiiiég. 433   23¢ Hfifi RS433,
    1* V.' 1 I: ' :1. 2-  -3?}:

 

  
% JT%.Ls;'¢ SREWFJA3, # 33,. 5:1: ems,
% * «  mmm   . %

 

é.$,sRmzv%%%"' as
  ;A<_m,1m:-mzmm

 
 

 §

 

'   2%   :       
"*E¥§s1i¥S§3H mm mm: _.  -fl     .

 

 



nu\.7I'* s..uun- ur Eu-\luVIHlHI\I-I nlua-I guyxl Ur KAKNAFAKA HIGH COURT OF KARNAVAKA H35?! COURT OF KARNATAKA HIGH COURT OF KARNAYAKA HIGH 1

3'

xumrmyama mvom,
LINGARAJAPURA, BAI¢<}L§nCIRE-84..
(As an 29; 12[200§}

5. 33.133.  HmWA  V T'

AEEISEEAKF {'.".0lfl&3I()EER, £F 

mxnmmmmamamamt     " 1.  

:9; 0*z[2ua5_251a*.?,!£aa*z

&. sax aux. mmmmm  ,

Assmam COIEIEIB-8I€)}3ER"$;   

imam 93 Lam 'rmUz§4=.;.,  VA _ "
mmamxw HORTH__'i'$IAIK,   , 
ms mm Eurmmaz;  =     
me. E%, EE--_§  f  = 

'3'. am      
mHsmm.1e.a.i$;3;cRmfmay   V
lmamm QIMAHE   
 
m;saKEaa:ei:5Un;I3IH€::,f 
E.G~;._m.a..D, %

am smyakmama A   
sm smmmm man? 
nmmm $1? mm mmtzml.

   -  

ms may azmnma,

7:’£:«

V.K’.€32»;

33;: .i;;H.R1mAV.” ‘ RA mmm

ymmfixeramm rxmmw,

% * « Y ~ L HORITI mwx,

% % sasmxzm mange,
T§G;La<3m, mmamaz-9

; .$R_f aamsm mama

'qsfe mm aamw

Hxnmamfiam-1.5m mmumg

EA.E'GAI.$RE E'3R'1'H Tazgzzg
Ems mm fiimflmg

..-. -,..,….. … .\…………\.-. ruurl wum w mmmnm men court? or KARNATAKA HIGH courrr or KARNAIAKA "In:-21$; Q

13.. fillfl’. W!§ GQFAHNA
fifififi $1!’ LANE TREUNAL,
EAEIGALQRE B’€)R’i”H TALIJIC,
$3 Klifihfi Bflfisfilflfi,

R6. 26.3%, RE-9

{EVER}: R. I-IEl§’AN’i”K RAJ –ADV P233 %§1;i§4;’a sf..g 1 1′

321: RC. sHNAm1m~m*.*mR F25 V
am: VENI£fiTAREDI§YwAD”V_E’GR R5437: k

‘rm ::m.c: E man £¥H:3E’R.8I¢c’I*I0H3..%i1AAVAH13 13
ore’ ms cm’EMP’r 03 €:§::UR’rs; A:;’;_ 19?: R1w.AR’.r:{<:LE
2:5 01? '$33 caxsfirmfiofl airs' PRAYER} TO
mrmm mmmwr or PRh2!CEE33I51*IG8 .&G~AIR'$'I'
*1'!-13:': ACC'£1'813D :3-c3R éwnzmsa '1:§z3oms:;I§'mncE cm THE
CIRBER V1525; 2j=20(}9-. W..:'+*,.HQ;3?14G,!2QOG {LA}
c1w.195?9.a5;2eg§'1.; ~nsw1V199*.§; ?sa12ae0, 3334;1999

réazzcxsmre cianfréa eansm "rm DAY,
v.a.sam:;H.rr –§§AE.1§E.."_I:'££E mzmwma:

mimian has mm, irzifiatsd

-who aretha mambms ax’ me mm
fiarth muk, Earxgahreg as the
tn mtsmplywfih the dirmfiarz imzect

ts dis-§e& at’ 233$ ayfiimtfim anfi dfigfifie
{if the Laxfi “Frih21.@§ an steps wm

for cifmwaai ef film am: as per tha dmmn

— mlé 14,&§§{§.

KARVAYAKA VNGH COUR1′ OF KIRNATAKA HIGH COUR1′ OF KARNAYAKA HIGH 1

rum-t LUUIU Ur KAKNAIAKA HEGH (mun? OF KARNATAKA HIGH COURT OF

é

Rmpaxmnts 5 am 7 have fiw amim amm:

m the cirfitzarmcaa undm which there
aampbr with arm awn issued this it « L

shanw ea fialhm :-

aj Emit: af madam was

Ezmuom in be heid in gs 32130 of 5

1)) (ms at Gavmdaraja

ané beam, the

me ev:§:s.1;}.5c!;j_z1<2»£V{ '

.3; Ga :3..u§2;§c£1§é af Lam mbmmz msf
wame aprpeintaé ky Gixvh ef

a dkwéw was iasued W the Spmial

Bfiabm d?xu'§c.*t, mt 'ha

with thg Lam Tribmlaé war}: as the
§§§3in@m1t af mini 4 membms wag mxmflfl.

%% an 2.5.é,2@w, $392,; 51' gamma am imam as:

at-dag tn posmnne file matms hfim the Lanfi
Mhmlg
\\%./1.2

6

mseci ‘B0 be mermbuméa cf the Lena Tribunal.

appointing new members has she been
with the saunter. In V1551? cf time above

the fiat that ‘rho Lanzi Trihuml,

– ; – 2 has passed me. crrafigr L.

2999/1974-?5 damd 12.1.2§1£g4 sage that

me delay in c«c:rnp1yiIfi _ifs’7fi_J3’_V: 7fi”1f1;I?’£ wilful.

amai mm is an    arm damd
122.2009 as  Court has
1&1     no prooead

V Pgiticn is éfimpaaed at’.

mu?! Luuicr Ur KAKNAIAKF Hlbl-i QED?’ OF KARNAYAKA HIGH COURT OF KARNATAKA HSGH COUR? OF KARNATAKA HG!-4 COURT OF KARNATAKA HIGH 1

Sci/~
JUDGE

Sd/-‘
FUDGE