High Court Karnataka High Court

K C Mahimegowda S/O Chikka … vs The State Of Karnataka on 4 August, 2009

Karnataka High Court
K C Mahimegowda S/O Chikka … vs The State Of Karnataka on 4 August, 2009
Author: B.S.Patil

.. ,_;<,:g::::_3, iéif-EA§.'\}i.£A i:a:»:AvA:a:,

E<;z§i€?~3A'?;%i{A §'§'é§:}i.§'$é§'f'.%3E;§E; Aifiifi §7}§%}'fi<Zi3C}§'?v'EE§§'é""§'

1;-x3 mg: H§{f§~}-ii z.: §éi:”j£’ ;;’ §s;&§_’€;f’€§JE’A§~;A A’? §s;a:x2§;.:’§;:i> *’;’~§_~_~;;:; %m;_~s: 4% 1:35′; Q}? Aiéifi}-(.f§3’£’__;§€}’%:’:–€§_’ _

“§?§Ei:1F{f}[§%E}”§

-‘migi: :2–§z:;::%é”§,%;,_ss: _:v§:%, gsa_s:;*i3:;::§1:1-A2%:;%§§i3§£;*;’:;—- 7

2%2.;$f§«:B’;”A% L}

§§T§§’}”W Eiiiflfii:

<3: mar§im:;<;<T;2¥? 1:31. 3 ; :5 (,::a:,::<::::;;z:,,_ '<;:HAr«m'A:AH
E'ei{'}' 2&3, K.?vizfi;E~§i1\:'£;E1V§§%§?£.{;};'§£3'.?!z*&rs%i'&? i'¥~~El_..%'YA,

-‘2*m MAEN, _:§’E«?:__B £:;3<;s:+;:; _ – "

8E£i.EV&£’3£§S1=§§?fARi:._N£;.€3AR,”‘ _

7%i%}SAi?§£–‘;€3_%§R?§TA ‘§:3{;_’;;§:’;.,,_.f’r.–.:>;2;:§5A§eA§«mLL:,
BANG;;:,0.;*e”;3~;3?’~– »

KKK E3E’I’§’T’i Q N HE

{ ” 5,: Sn 3:: §§’EL %g~.:. ‘ :{é{:i.;A’;a§_3~».,5§:}

é§§”~E§:§; —

,1) u _, ‘§’§<%jV}s§'E3"'i'§;'§'§~3f {1}}? §«;fiR;"€A'3"'?s.§*_..ri§:s-. ‘;a::::=*”;.f:.*:3 Sf%i§{Z}’€E5§’§’&RE’
._ ” .._§’3;2§::4>;§’;§:f§_’§’ez;;%;;:~é’E* <3}? {j:{}fvEMB:}€{fiEZ 2:; E';"éi}i§$'1'§¥3fEE:S,
' 'féiizifisa–§~3€T}U'{T}§§.:'*., E%f§§'~§{}E§,Lf}?EE;

SE"{'Z«€ii.'i§§L §$iF€E'} ,fi{'_1i,§§SE"E.'E{}:'\i {'}E?9'§9Ef;3iiE3

5.;

WV §§fi?~§GA3,AC’}§€E Effiififi COEERSE R%i}}’;E);
§§§§§’~€C}f§L{}RE;

B{}§¥}3IC},
REEPTE}, BY ETS £§.§€E}{3Z3TEVE {}EF%i§iCTI’F{)f%,

:3 ir3*:3£’飒§:}:”::aa2:T° i.§§ ::§’;ai§:i::1g§.§’1g E13 i;”§1_E;i-; w:’:’:£’,”fit:-fitiééztg

“§’.§§.{:’: §’*é€.}i;i§§§z’:aié{::’: ES$1.:::{i 2.: 3f?) 0f E’}’1(~:i. Eié31?I;§;é;:té3;i{é{

E’::::§z::~:i:”iai 53.:*<aa §.}€i'§?€§Q§3E'I1€I'1i, 3'g<;f{,,*- . }.9{§{3 _..{i:§.€£fT{3i§:{1§?1f§Z€i""'

;r'«::=,%%:§iz"ef::f§ it) as 'the 'Act' fan' S§'1Qflff}V afici {£26

i$:_=§1.:e£i 1.2/S 28(1) <3? Qlfi'; Atf:t.V ' 4'

4. By the S Vé} cf {ha
Pxfif; viéie Axinex-J._ the é:£c::c:ia1’c:d its
intfirztiml ‘£T:§:éi;€:i:} i:1ciL:cii1:g the
§311§iS beiQ;:1:§.:’}g.” ;’;§f,:’.N’ei)$,38;’ £81
31535}. 33%? §~it?,%Ii:gai .E<Z3::1p{3§'2a;%Ei ¥fi1£3.g€f:,
§%a1':.ga§::}§'°§%: :3;.;'1e:§;e::'£' §'_§'Zi{i %.1::<:i::s1'§*ial

{ha ;3'::;:f;§{§s6 :0? ms: A<';:t:. £33: £316 ?*§:}E',i§E{:a:i<31'T:

éss:_:;f;:<:§ figs .:}.?f$§§.:; sf 82¢ AC3, the &§1:a1':e {.}i:+v€r:1;'m=:11%; E3925

:{§{%:_:§'§§.;:°;=:££"'{3:ia.1: '§;1f:5:i% iamifi in q':3c:s3'iii:);: am :$<_;1:ig'€<% 'Elm $23

.;}1_:§";}$fi;S43 '*-Vifzf.'€:§€3§"f3§€}131'I1€i§§§, $33,? i:;§1e-': E;%§;a:°{i far :l§::'§s,:$'%3'§ai

§?3LEE"§}¥}S€. Th:-3 N{)'E'if§{:§_'£§.{}Z} 333%} ::a.§§:~is 1:§:s{3:: §,_§Z€if Q€f€Z3;.i§;'5§€f.§'S

..':'s')E';'«§_§;';}.f§'A «3W:m:*&s; 015" $36 izmé in s§'1{:'s;s«-' :2-augt: $2-*E[:}' ":;Ez:*: Eaituigi

"–.V §§':£§2.1Mi<i 218:: ha': a«::€;1_:ir:3:i.

%/

:2 'i'heref(31'e, rfiserxziizg liberty to the §'_:';§7e'£§£f'i::.»_:jc':?.\ _

ta urge ail them Cantentjons aftezffiht: fmai' v'd:}&jcl£3*fiaftjo1':.

is igsued, this Writ. peijition is d'ispc}8<:ci $1.", is :":.+:~…1S'<;§:

made clear that 'tha pfititj0ff}.€::f_V is émfified ' C§'1€:
grmmds urgsd against. the NQ_ti3'i:;a:.i_9:} isstlcfigi V33}/S 3(1)

as Wail when '{.E:€ final €£'€£:;fiiara t:i{:{.1i iS"%$"a{1t:Li.

Sri. B. fei-;:a11§fr-hai=,_ Ad€ii.GdV'€*:21111é11t Advacatfi is
p€:r1::1it§ed {£3 V'V11'3;at:Iti'::€.'jv»:3if' a;;)pc;a:'ran-:16: wii:h§n tiirsa

Sri. «B;~1savafaj._L;"v' '&3ab::fi*ad is pariliitted ti: {fit his
Vaka£a.th/' 11}%*:Ii:;'1_;::: 0i'va;):'2ea:i'a1'1<:E wifhiil t,§11'<=:€: wéztzkzgé;

Sd/3:

Iudgg

‘ giarr: