Karnataka High Court
Narayanswamy vs Government Of Karnataka on 7 December, 2010
2'; " ' -Senior Superint,endent.,
V , TVS Iudiresh, HCGP)
]
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 7%! DAY OF DEC EMBER, 2010
PRESENT M tEv_
THE E-ION'BLE MR. JU'S'}'['ICE N Kun¢2;Rt% t f .
AND V 3
THE HONELE MR. JUSTICE ARALi'-,NAGARQt_.I
WP No.20?/2oi'e_{Hc)
BETVVEEN
Narayanswamy. __ _
S/oflanumanthappa," ' *
Aged 35 years, H "
Presently detajiffie_d as"
Goonda Det-:'_§n1:;:;.t.t-' 3 ' _ =
N0.1540, :.C'e'f;.tr'a1v---PrisQ;1_,"
Banga10re~560;v " H _ .. Petitioner
(By Sri Kiran S n_t£'i\{a1'i.' Sri Chandrashekar, K)
AND:
1. TheVCt0ve}*'f'1rriM'ent of Karnataka,
1':1OTVI1'{'i --.Depé1rtr2f1ént,
Rep.-.by itSfSecf"et:1ry,
Vidhana Souvdhzi.
V Bailgaloreéfififi O01.
€'._e:1Vtr*a;l_. Prinson,
__ eB3.i1ga10re»560 I00. .. Respondents
K
\\
4. The power is vested with the IZ)et.ainirig At1th_0rity
to release the cletenue on paroie at: their c1ieCif€:tie’1j.V”‘t.
That discretion to be exercised is a “Ihe*«i
Authority has considered the l”:e?A’C111(j3E54t,fj.
report, thereafter apply their.___ mir1’d_”£ind
discretion, refusing to ‘grant T setout in
the order speak for iifld any
justification to’ _:iri_terfe1’e’ . order.
Aecordirigly; thg iti;ir1_
Scifa
JUDGE.’
3&5-
EUDGE