High Court Karnataka High Court

K H Chidananda vs State Of Karnataka on 5 December, 2008

Karnataka High Court
K H Chidananda vs State Of Karnataka on 5 December, 2008
Author: Mohan Shantanagoudar
IN THE HIEH CGURT OF KARNATA KA AT BANGALORE

wrrer; THIS 'ms 5" bay' 0? agcmsga, 29303;
eemae  '

THE HCIWBLE MRJUSTICE MOHAN sHAr4TAr¢Aés{§éz;é$a*a* 

wmr PEFITION No.1s932/ma? i£L§~:§R-Su§3  

$E§éTWEEZi'~i:

§{.H.C3:17uda:1anda

Si 0. D.K.Hutc]:xappa
Agsd 3? years

R; eiiuppe Viflage
Amrutllmir Hobli

Kuxxigai   _'  _
Tum'3«;ur.E)ist;'  *   ' - .. PE-TETIONEER
{By Sr: as;%r»§a§xa7:5'ié:s1§;"';fs.zé§. 3

AW? 

   ~¥_{a1"nataka {if

" ' R€:*%z¢1:;1i€c._fj*apa;"t111c:1{

 .M;vs';':;;1:i3§:&:ig

 Vid31331;;'3§i3A Eisudha

 Afiibtdiéar Veétdhi Road

Bafigalisre-560 0:31

 ..  Rieiaflay its Secretary

"  '2.- '«'i'he Deputy Ccmméssianex'

Ttunkm' Dist, Tumimr



. The: Assistant Cxgmmissionsr
'§'um}s:ur I}is't.. , Tumknr

£0

4. Tahfifldar
Eiunigal, Kunigai Taiuk
'§'ui3;1kur Ilist.

Ramaiah

iii ,1 aiiunéaiah

Ageczi 65 yaars

Rj::).K11pp€ Village

Amru€h.u1* Hobii

Halagera Post

KuIriga1Ta}uk _T '      _V
Tuziakiir Dist.    ,_.. RE--'Si?<}E%Zf3Ei;?€TS

$.31

(B1? Sr}. §?.E11 caming can for pxeiiznilxaiy he?a;ring in

 V'  .  this cia'y"'£he €3our"£ mack: the f0§}<}Wi11g:--
O R D E R

s:>r passed by 3:16: Qeputy

” =x’Iig:;«:ni§;’1isséai’z€1′ £3 sailed}. in questian $3.3 this Wxrit pefifion.

W’

33,

:2. The ariginal }:’€(:G}'(iS are: pre:)<iu::ed fiy the

learned (}0ve;"'£m1ar;t Aévacate as per the cf

this Cmurt to "Jfii'if}? as £0 wheszther the I–§;tét:i{t§§

pfititioner was issued by this {i'x*::';fvu't3; {:»0x11ii1iS;~7:i%i}Ii§:;1* G}: u

riot.

3. Befom passing’ ini’pug’.I1ei:i,_ ‘t:{3.””(i::;’,”: thfi’

petitienar herein ‘W1″i3f} wa3_.-thé~f}3~3i res§pe1:;d€::i1t befc:I’e
the De autv cfimnfissiéxier ‘9ir’a§9:* 1f1ai£ii£:3£1atifie(i HQ? heard

ii”: the mat.t:e1fi;’ _£»3y;:’ “s:;’:§*{i:*V $19.5 c1ift;<:te.§i_' the cencfimed ta cantinue
fines: 1331113 .0!' '=5t1"'i'~ '1'§:é;:s§§1'id€13t. harem in the revenue

§¢5§:{3r*€is. AS .the saici order is wii;h@ut ngiica to ma

"_;:a: fiti<$1é:;r,: same is bad in the age af iaw.

.,?={{*<::;§r:iii;if;§§:',:'ti'ie felkawirig Qrdsiar 13 made:—

'§'}f§€' 'iérxpugied crrfifir dated 28.12.2006 passed by

"§;2:~é,j ffiépuiy C{)§"i1I}:1iSSi{}iT1fii', is set asiéiéz. The matter is

its thfi Deputy Cammissioner, Tumkur Disirigt,

W7

.14,
4

for fresh dispeesai Csf RP.NQ. 137/2006-0?’ in amogfiafiitge

with iaw.

S:-mend prayer made in t3ié”i>§2′:’i1;

open.

Fetitian is inf ~ _ _ 5

%A:udige

*<:kf —