Karnataka High Court
Narsimhamurthy Desai vs The State Of Karnataka on 1 June, 2009
Ira THE HIGH C063': 0? KARNATAI$.&."
CIRCUIT amen 15.'? A
DA"£'ED THIS 'THE 3." m,i*'A"¢'I}f;;';Iiéi_E,:
'ms HQWBLE MR. JUs?1'c:§'AsHbK
W.R, mi.;3A1353';'2§t;3'V"(am-Fiéj'*~
BETWEEN:
§«EARA3;M§~:Ah2iU§{i:?§{Y
sic: 'LATE;-R;Ix§§i.§A£7;--;;--_§{}EZ} .E&Bj0i;i"1'~.Tf9 YEARS
we i'~IAVAigfi§Ps§.;Li,'1"f,}:_KU'S'FA.{%I '
}:>:$*;:' .§s:Q:?Ps2.;_.g
. = .. ,.: PETETEONER
(3? SR3 ma.' Q.§é;és1§é'éc;§<;3%~§'::A,
ANS:
. « 3-."§'Hi«ii.S'i'A'f§OFi{ARN&'?AKA
Q; :«;;2. ' '
_ BY ?:§&§,PR:NCIPA;, SECRETARY
4. "£Z}EZP'i'..._€f)"§' B.P.A.R {POLETICP~.L ?EE*IS1ON}
B§;J.:~':;.m;~:G, BANG«.ALjGR}§2--1
,_v":*£i.;LEi'.v'§?EuT¥ {3C§i':!£2%:i§S$iGEéER
'§s;Q??A:.. r;;s?:'§:::':', KQPPAL
"':':»a§ fiSSIS'E'1%.N'F CCJMMESSEONER
LENGASUEQ BESTRIQT, LIKGASUR
§ES?(3NDE3§'€"§'S
{By SRE R§é.E¥.A'E'I'I, amp)
TE-$3 ?E'§'1"'§'I{3N :3 F123;: U}'€§EE§€ AI%':':C§,E:s'..:2é5* :::;»;%'
THE CONST£'§'UT"£€f3?~I GP' I§'é@E§a, mm A ;.3Rmr§:«;<::. 'F€§;'--v}ijSSi}"7$ :%.»
WEE'? :54 THE NA"i'%jE2E: Q5' MA§\EE3#s!v§¥JSM__D!REC3§'fN§fZ: *9-H_g
§ESE3C3NE}E:1\ET$ '$9 GRRN'? FEE§EDG%é.__§'IG§.€TE§8.E*i":+3§3S§fE§£'~E".'fI'G'. "
mg: PE"E"'§'E'£<C'}§~£ER m3:v: 'mg {}A'Fi§:": 09,n;::%PL;;:3.;12;T5;'? '
'§:~;$ F'E§"'§"§'"§'E{}NE%€ i,E., G3.0<3.198*;=' v§mi:.§;N§§X:3_§é:a¢A.A. ~
mxs §'E2'E"ITION CO£vIE§\I$_'r "ass; F09'-Pam19::§g§e":*-'yaaagimaz-,L'
THEE DAY, THE COURT MMDE '*i'*~;:; §:»m3LLCs**.%::N«@:.s'.=
% _<2__s.%%*¢gm::__I:% '
The gaetitioncfs Eraeciom Fightsrg
PenSi3i5£} 3:1i::i';"tiéVspiie {he submission of the
appiiésgafiisn' "f:'.'.£fi€fi{"_fSS£iI}? documenta, and of the
1fimindLeV:e.,_V V
«' Sri i'f£érig0nd, the itcalmtzé cotmsek for {E15
3 ;c:aE'*:tV;i1';iz§fi.s_-gr' ;§fi:%;::';,its that saverai mpresaniaiiens submififié by
V frag: Ifisfsflfidfififfi.
'the peiitibjtisér in this mgarfi have :10: aveksé any mspozmfi
35%;
3, Sri RR. Haiti, the learned
far {ha respondents submits that fix: getifiéfieks. §as'<i.W;:2u'1£i» _
“£36 Considfireé in accmdance wit.?:._1av;’;'[ ..
4. This pefition is g>i’ a %}irecti@n to
respondani M3. 1 ta appiicatitm
(AI11’1.c2Xu:*e~&) Af-:01′ Fightars Rensien
withim an ‘gggég affgzgr from today and in
accardaxiga with law; ‘ §’1″dsr és{‘i<:; casts,