High Court Karnataka High Court

Muniyappa S/O Thayappa vs State Of Karnataka By Its … on 13 November, 2008

Karnataka High Court
Muniyappa S/O Thayappa vs State Of Karnataka By Its … on 13 November, 2008
Author: Anand Byrareddy


‘$25

.uI.nu ur mmmmm mun couxrm,=_ KARNATAKA men comer or KARNATAKA. HiGH COBRT or KARNATAKA HIGH COURT or KARNATAKA men coum

EEK I§I€3*I’§ C033? $1’? §fis§.N:5kT…5sKfi 2551″
Bfi:1° ‘%%§sl.§§E

E3;%.’7§’a’§B TEZE ‘rm 2355* a:M Q? gavmgaa 2ac§%j% %j%Lk

Efifififi:

ma I°§é.”§§’%”B§,§ 343% RESTESE ma§»;f:z:z* _ [ %

‘i”.%!§;I’§ ?ET§T§{§}é’ z«»m33s4 :33? 29% $:’s§§§§iJ% 7

fi§”i”%’%Z%§;

‘§.’-ZS.rIz1n213.*3;:«-ya 5% yam

3% Tfi3§’$%F@

W at;

Rwefifig Qfiaar -_

= 1; __ if’:

A’
§a3g&?£§z:+3~§§$%§'”?L%.va;;i§.V
msiam sg :~:::.s. wt; « A L

22.”‘;?~;=iE:1§ $¢2:%m.z§;?1¥r?’3.fa
§.,a3.=:::z§? §’§’Z-$91 E» Stag: ‘

§mg§;:za.§s§ §§’S.___ ” Fgfifiam

Sage: Admme)

$8? iéisg ta

A if Qgaffinfinsnij Uzésaa

“~?§£3L%::<'m£§spm¢%nzZ Dag:
§.%£g:a:m?$.:§:*§E3 3% S. E .. '-

T Vaafinf

Emzgaésra-5&3 fifil

:1-run-:1: Int: l\:'lIIl'I"II!"'II\l""I

V. fl? the fafifimng ; «»

u usna vvwnu "§_llV"l\l"\I\I'l"'|lf"|I\l"'I l1i\?l'¥ \.u\.-IUIKI lull" RHKIYHIHBIR I"Ii\3I"E LUUKI 'Jr KAKNATAKA

Ex}:

5: Kgxzigfigkaa L@k
6:4 Saziiclings
$2′. fimfisékg ‘¥’aa§§
§m”::g::4.§;3r:~§§E% éfil
B5;

§w°§;gaEm”a-fiéfié %’3%2
R8j§:e$$n%£b§it3 ”

éifiy :9 snsmggg fear
figegpggnadarni };?e.. 23 .B« A-~~-*B”a’::Efi5s;.s_pa, A’c§*J»:;\s£n far
fififipamdfifi 2%. 2; Shri; “E-;’–‘_ §’§#.;.£§?eg;:’,::=w;s;¥i§:-i, Axivasag far
?.a§pz2mfi.g:r;§; $3.3}

*”<i§§;§?,..F"fir;a7i%§§:§:_3f§; §.E_e&_V§.¥§§;a;fj; males 22$ ma xx af
rise €i<:::2.a;:<%mm§:r§2 .s":§'_».§n'dia"1§:'3:g§ggV– %i=i';.f-.='{ quash the remt sf
§e5;s£;§::«fi§::%:%E%§%3;"'$§Le13§;5a§§§na.?:tf8. –Z%§Vi_}'v§2€§§3 'ads a 2%?'
mg ,?;€.§;ic::.2§§3 issued by Rasfiém
11%. €.;'*:.§;Té?= ? as' ifiesgai mad
§?J}f3f§§§¥§{,E§%3'.l .__3i*;;i fimmfiig :53 flat:

#33:. Pa§§&a— 3:: far 3322233 gm day,

QRBER

AA fiénisgjer .;I;.': :-is::=:.:';.. ' =.-

§ge5 ifivéfiffigiévté iaféhe fi&f $'1€§.§§'i§

"§'§§ fans ériafigi fifié £2 £3 §;II@'%*§

$5

@533 E33 téae

u\lU!SI ur nnnflntann rm.-:31 Luulu Aug: mxmunam mum COURT or KARNATAKA men COURT or KARNATAKA H¥GH COURT or l<A.RNA'¥'AKA HSGH coum

'?E'Z%s.£ pafitianfiz '§vs*% W a? w fisfieaaazm wfih the tiérd

zmpsngifizéi »–~ gfesxwrfitizcgn mé ii 'gage fillfififi. mm

§hri'R;@ww;§n§¥ ésafi awmackgé Q25 gfiégianfi far ' V,

' Egmizk gf his -T:

fizmggaézé a gram Egg R£»E§fi}%2§§~ & mega:

::f 23:: demmd, w12§n,£h§ yefitiésner w:£:.!a§:v’1*§cei?é’v%

ma mngguggg ‘mi’ fi§.5,$§§f-E mm um

V Perkin:

gafiiassmr :5 ta Ema ..::2- T;:

mé §£i*fiE §, E343  under the
?2"e€6miia:: Qf   mm
1&3 €<2:12.r:_    {Erma ma Ema!

 
 

    cam: ms fig  

3?»: 2 2 . mg    ' 

   ' §  Esaé in item sf

:4-* m getzam mm fix: §ez:£aé ef auspenmz

as 3% E; fafiemfisza Se Eéx gecsmxgienéwon

-~ Saxparaém

hm§3€:is§*:m§&’:£2fi£aeam§

VT , pgmatém 35 gm: &;:m:£:§sr4gv–E.

zf

géfi iiam the pag§{§m:Lk%%haé

1% It armzires that sh; §;%~L$ had,

Gagzssrzzmerné in

%2;:wwe:r:::z5 .§:*.r;:wm.-3% 3 ta 1%.:

cef S-cézészn 23:33 isf flag

aemmm m;kjk2§£§k %

§’a¢a§§§:a*z*§.e§:£’%;’ag 1&3 iii: fiésciigiinary fiiuihaszéiy taka

agwégrztké iém f;?£?;3$i€$I’lfi1″ 21′; zmyami £22′ {ha

zsaa pmcaedings ma ‘wa:a_4i:2i§17V’a’:;=ae;§-mid

gm
2m4.’2;:::&1 as I.§;mu-

E,-akq»,s*-“:::é&§:_a.; “Eh: wpainfw mt
Iyaqamfig E§’%§.£é}im’ges agmkm the

pe’%gi@’zta::, 1&3 mqwy

M 3 }5;.{in!ex1:.t»}§. Exam so 111.:

§c$& am

mm; 13%:

?5j$’ e;a:::$§fieé aw 13;: 33513933.: ha garmimé

fimmmaa ?m$3ea§ Qf mfetfimag the

i mmxéé Eh? wfifi §®$§§ the yefiarzzxmr

% *2}; m is why 11% aw: mm be ~

‘ E ii}

from

$.23. mg haaakgawad rm §1*1em$.1m:1¢r is More mm

VT :1

-\l|.lI\I vr nmruvannnnn ruuru uuum w-{Annnwaannn naun \..\.lUl(I ur nnltnnuuu-‘\ rum-t LUUKI OF KARNAYAKA Hit”.-EH COURT OF KARNA’H’A|(A HIGH Coufif

Z

‘ ”

T if ii “W83 3% –.

§am’§s§”&$=*>zire:§

.uu.u Ur Mmnmm nu.-m ;.uux:m,-_ mmnmm HiGl~i COURT or xAnNA’tAI<A Ir-HGH COURT or KARNATAKA men counr or KARNATAKA HIGH coum

$1:1ri.P,s§.R..a§%0m1 qgpemézg fa'

{Em fiaszfiwgi far Ehs pfléfilffinfii'; wszmié gzghsmii 3.1% mm a

fif sf {$32 mm af téie Spwigl image V

i§3§'H:§i€%IZfi»'I' Em haw: acquifieé, me

L9§a§r£E,§za in mcmmméig %ha 339

fimremmsnfi % gs: Efis r¢w1'i §§1_$

13:5 13%'§§@nsr Wm Wm

hzzkgg Emgfi £321 3.11:3 army '?5I5?I7§;:3fé petfxtiaimw Em

fiaaa 335;: fling.


by   
Ems     Aamiry is exams:

$ f§* :’S#’@3’ez§§e Sam w it} a
{£3 ” ta égrahis jmpfiy in

Qaté Sf aha vex}? mafia} arming

shmgfi against the ma
ha mulé 9350 subznii am the Cewewfi

: E2 {4} migg #328 %e fim

Ea an: fiizgfiiyijnmf Authnflxy am

gmagafingg “$2 lmzikgtafi agmfzm :13:

‘mm 32% Gczvmnmx,

-3: is away discE§%zmy

ta igegf tése

mm afJf?h§AA’

any-nun: II’IIl”I’\I’I I !i\flI

” ” VT wéwft if fiw fiw

: uvunl nu-nl\I1r|Ir\t\I’-‘I runarl \u\J’IJl\I \Jl’ l\l-\l(lVI’\EF\!\l-\ l’I”JI”I LUUKI (J5;

gmceeeffi:/sags is: having ismzé aha ssréa érectim the {Eye-

Ltskayzgifig 1:53 ézamézzat ; mama’, :13 whgfiy

J

vemafi ‘:22: §i.$=:i§l§3;$;€ .:5’s.7E,l§§-§§§.;§’_§§ aha was
E3323: :..*~:$:¢§§»:ad ‘gig? the Stag Gwammarfi éaé’ i€._c§;ni;é

ésm azsflg 22$ iht D£s£i§iinm~’ .§L§§§§Q§;§§t3§, “..i§i£Ii%;&§., A’

wtgé;

. Er: $513    .
arf file  52%" t}:?:fE$     fl;i:€1v,.g'$':,Rs»a}aen&a

gagzém m3,{%;%;§s§§;;srs fig srg,;:;;.»:e»sé;;:§ kkk%{;z.s 1&9; 1243
;’%.:§:* $3 ‘zfimz 2.559 fizawzion qfzfise
:. mgfifiw an is is gmai

A ?§’fi;s* £5 mmzsaaémr M mmafi
A ” ~ gem? @mm’i,,-vzg iwfirw :13 A3633

_ my mafia zzafim amg an
gems’ fiamai fimenzms fie» msh,
Agfigaaggmmsggamyfigwumgmmg
ékaavmassarfi as if

‘ ‘ isssgmm 5:: gig am we fiasg in
axsaméiw {If Qlwmiéaag :2 gmmar gzrmiar Sxfwn
3%? fiffizgfifi 3.5% ” £2 £3 wééwr way; wag?

_,%£ké§§j’um%’ia£:§ £9 iaflmafitgzf 24%}: by

Z

‘zé*.::v§*a., “figs gawaz ii: firzifi $;@mi§i..i:1%; géfififiilgi _

s\i\ll\I Y! I\l’Il\I’PIIPII\l’I II

3 53:’ inggfi .-

‘ ” ” ‘T ~§f¢a§ ggasié – ;.-

€3§<§%§:':t:§.m§

T :3 igswga 9. grbaga

-vs a nun”: Ag_.nV”nr-ununnnnn nlura \.uuIu Ur l\HIiEVIHlfll\M I1lUl1 LUUIH UP’ KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT

31% {é%2:’%¥2::1mem

féifi aim: mxuié. wk ta: uzga 5% ggmémnfimns mfied in the

£3? Am fifim % Ifiglsd

:3? ‘?:}bj&3iisfZi?§£ by Em mfmmé £5 LE2: qtxwtimzfi V,

Tm the ‘%%§1’i$§;’?%§7£i€%fl.

:32 fim zigm nf éhe am-a;

as be ma shg mm ms amid saga
‘fiffi }12.’ma:’m}::1}? aztzqmefi a: i§2: msgprmm
§s.u£hs:i§”§= mm {g:*.§§;.¢é ma
kawfixxg whaehy
it is d%=;:§&;..:”e::§i i1Tfsg%:;:::i:’f1i%:–I Eaxanatmed, in view cf

E353 3;: ‘téjéeflisciplinm Autherziigr ‘aim

33.21:: is: 3. is takf ‘ “-2 vzézw an 3 — – ‘

re the agizfim

% Amhemiéyk Sn 23;: mm mm the
: . . 2;? kw fieé Esis remit zaméa Secfian 12 £3) a

‘ gram: mid i; was fast :32: Stan

at: £333 svmzsg £9 éémfii $15 fiiseiplinmfy

fiaé aammmw gaseefijzags.

” u§%n %%f aha I%?§f3§ESiEfi]it§ flf

8

……… .. …………~. nlwn 1…uuIu .ug’ mmmmu-. Hit-5|-i COURT or KARNATAKA. HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coon

– s*a2c%”§ firm mad {Elm image sshw be iagzzw &y the [Ega-

§.,s.*3%ags’é2,’§mia Wfiflifi mam. ég ambgss

ta Emsslf aha wawx

whim 13:33 393513535 mag 23%: staiuia mg :m gmzggfi %
figs §§’fi€E$ $ fimds aiami As €h$I% is rm

gfimzé Egg £112 wzfi §e§éii=:s1*f;.,

favmfi £337 ihz

S éllswaa
An.nzxu3ra% E mié F ‘Q13 Iesprendm
is dixameé :9 this to the
gsffiiaenfif gas: held, wiéhin 3
gmémfi 2%? ifam gm éflc szsfmceijfi sf a

emfi :5. s$ps§?x£:s–§V§hi% ”