High Court Karnataka High Court

Karegowda vs The State Of Karnataka on 17 October, 2008

Karnataka High Court
Karegowda vs The State Of Karnataka on 17 October, 2008
Author: N.K.Patil
H!GH CCXJRF OF KARNATAKA HIGH COURT OF KPRNATAKA HIGH COURT OF KARNATAKA HIGH COURT

...,...\. W Mmamm mun cOURT_0:=._KARNATAKA

IN THE HIGH COHRT SF XERRATAKR AT BANGRb0REfiO

zzmsn: was THE 1"?" HAY or OCTQBER zegafi'"-7Oj'~._"-..

: BEFCBRE :

THE HfiN'BLE nR.JUsTIcE.N.K,p$ii§{QHOHO

WRIT pmrxrxau H0.12a69 oF"2o$$tGM°y¢Lic$ff.f?

BETWEEN :

xaaasuwna, =,
S??? 3GB 'mNA5WAMBPPR, 
ASEB ABOUT 59 vEAns,.'aa 5
Eff? §§C?..3Ci3,  LL1VH, _ '
H.A.an§n 9937, -I ;
ERHSALGRE - 24... ,»w»_;

(3? 1  ';zs._.;mro:.:A'm. )
M5331: ' O --:fi  " ' ._  A  

1. mm ;5*:*.wrs"a21"~%..  _ --
RE¥'RESEE~3'I'"£.T} 'L3?---.I'1'3 'F'RI?:1€I'PHL SEKZRETARY,
EEPARTMENT +333 H?3)*!E;'~~ " 
1.rzma:Az»z;~.'*~sns:vmm,_ aAmgp;;,.aRE.

2 . THE; '3*:*m1cV=zs;I'-» muss £3351 can,

AEKfi?HAfiRLLI Fflhlflfi STHTIQH,

O" AgRaTE§Haa;1, BANGALORE CITY.

:'W._? 3. TEE géséigéyscwoa or POLICE,

A?'§';?;.U?Ij§3!$Q£.'iLI Pt2:12.Z£C'.'E STATIQEQ,
', RME¥?HRHRLLI, BEEERLORE czrv.
'~ ,fl ... naspomnzxrs
€33; HRJ-I.T.HAREl¢33RA FRASER, I-ESP.)

u itirk
% $213 Rrit Fatitien is filed under Pmtisles

w__ ~U226 and 22? mi the Ccnstitutian af Iadia, grayiag
'=_ ta diract tha respnndants 2 and 3 to take actian

in au:ordance with law forthwith on the haais af
the F,I.R., fiatefi 11.99.2003 in Crima &a.13/2003
Viflfi Annexurevc, on the file of second
rasgandant, etc.



ll
vi'-».'.I

This Rrit Petitien coming an for prelimihary

hearing this fiay, thfi Gcurt made the follawing§,< 

ORDER

The patiticner seeking a dixafi£i§mft$’fine\,u

zeayendents 2 and 3 to \t§k$ 1&fiti§n”:ifi7

aacmnéanaa with law fcrffifiith fin thé fié§i3 bf
the 3.1.3., c3..ata__¢1 1A1}§s..2′:2;as “;Ln. fczima
m.13.;’2ose wide file of
secamfi raspanfiégt, figs p%§$efiféfi f§e instant
Exit Petit§0§, tUi’1 1 ‘VWJ

2,ri $§§§L£§§$§fl§hafii§%rnad Counsel fer
the patiticnér §§¢ i§§fified Govarnment Bleadar

fa: tha.re$§QfidefitS}

. 3,.fihefi the said matter had came up for

cafns :€s:e.§a;~¢:%;:::T::”cm 15.m.2o::>a, the matter was

7_ ad30u£gefia fia teday at the request Gf the

i9araafi N Gavarnmant Pleder. on taking

4′; -infigrfietimn fram. the jurisdistionai Sub*

“”3:f£§paetar at Fcslice, he submitted that, the

accuaed have been arrested and they have been

released an bail and chaxgawshaet is laid on

.-…… .. ug-1:u1r’\ir’\I\J”\ ruun t.uuKI U!I’,:KARNATAI(A HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

I!
W

25.99.2093 in Crima Ne».lB319/O8 in gjtne
juriaciictimnal Erixainal Court.
thé autsat, the prayer;

zzetitiunez does not aurvive
Henna, he sumnits that
Petitistan is liable to

bacsma infruvstuaus.

4. The sub:ais$’ib1:::”ém&dfa_ 1§y.._VEhe learned
£3even7mzent_4.93.gé§if$.r’v gtatiégd abave is placed
can r-9:12′-::ar_5.a, I’

‘E. in.=si;aé§z?{i:._Otvi2’:;:iL’$:«O«Patzixian :15 dismisses:

am having bé»:s:_¢|c:a.. ..in£ni€$¥:uoua .

‘3 V’ ., ‘-§iéd:gsLxad 2 Aacc’§:ni%iii§g1y .

“$O”.V3rIHI€flt Pleads: 5.3 pemzitted

_ ti? at Appaaxaxzce an behalf cf

..:[‘_j:..«._m«.spa-r:d1ar§=§;s within two weeks.

Sd/-3
Judge

*3¢3N;”§.’?. ‘iii. EGGS .