High Court Karnataka High Court

P Janakaraj vs S Balasubrahmanya on 27 January, 2009

Karnataka High Court
P Janakaraj vs S Balasubrahmanya on 27 January, 2009
Author: D.V.Shylendra Kumar K.N.Keshavanarayana


COURT as KARNATAKA” HIGH caunjrV-<2»? KAflNA1'AKA' "HIGH COURT 0? KAR'NA"rAKA 'HIGH é'6£1Rr'oF KARNATAKA HIGH com or KARNATAKA HIGH Cdijia

EN THE Hiiifi CGURT OF EQARNATAKA

CIRCUIT BENCH AT GULBARGA

DATED TEES THE 2?'i'H DAY 0? JANUARY :20(}?:~%._: V "' '

PRESENT

THE HGWBLE MR. JUS'E'iCE B.V.SH?i;-.E?§–i:}§§'A ;{L;.:§zA,R«. "

AND –

THE Hc;N’B:;,E MR. JUSTECE K.N;v§§EsHAvar§ARg’*5A§sA”‘

WRIT APPEAL N@…103Q.~i’2§'{)s’_”g-ms; ‘

BEFWEEN: A

1 P JANAKARAJ sfm P S. P<§TAN 'A

AGED ABC-'U'}T" V »
ace; B£ISE§\¥E:SS_ _ '_
R 1 O A..:~:m§ RA H5335} tfpc; 'M C13-'§i§:§.»BAZAR
RAICSHUR '~ " . .

:2 SM’? SUGAMMA w.;;<:~ 'i,~A_"1"":3i =PO'¥'ANi'éA
AGED AI3f}U"'i'_ at; _YE.ARS;_;OC-Ci: ausmfiss
R/C1 I:%'.i'~EDRR!§. HA:-méaam CLQTH BAZAP:
RA':%§.:Ht3R ' ~ A V APPELLANTS

{'33:,S'R1,.'S&§§L§[A'fP;A'§'IL,Afiv. FQR

$R;:PRA¥*§:g:z§ %£:i32sg15;R RAIKGTE, A323,}

gsag :

H H ” 4:1: BA:;;g$u§RA1~;MA;s:m

Vs/’:3: K SHA§~Ii~{A¥€A1’si’ Mmaasi
‘*._A’€;§–E§ Maw? 59 YEARS
3:8 asH::z;.a’r’1*’:; RAG S/C) P 8ASAJ£ ma
AGED ABO¥;}'”F’ ’26 YEARS,
::>:::2¥~{ii:;;«::~;f£*$’ 4′ « J.J 1′

“§’H§S WRIT APPEAL iS FiLE13-iji§€.i)E3RA”SE£TjV€§N ‘€§”«.:,>s;?:*

THE KARNATAKA HIGH GCDURT A1§§’it, PR_AY1Ncc}LLQwi:€G,;_+A__,TV_’*«__”” _ é
‘ *

The abbve: °§1r’rit”-a§;§ea’:i””‘*-S’ fisted for fliffiiéi’ GI”{§€E’S
1f3_:f3f£ Gn1:,;._§;f€;garCii11g’13j3;if;’£;§inabi1ity of thé appeai 12:1d6:’=

S{i:<:tic.{r;a; :4; 0f t;h::. {z33":1at3.ka. High Ciourt. E3133 aim for 319:1»

V7′:i,A§§:a}x*::<-.':eVV"<§§7"_"L%”ic€d by the: Reglstrjg

dmzfirzg tfie. fjiffséégziatian at’ the writ appeal’

V:2_, fi’fh€: aypeal iiiseif is éirected agaigagi: ‘éhfi aréer

ésétggif 9;.L2€}G8 paS$€d in w.?.Na§2m_/2998 wiziaii E21

dead by Lrs. and others repartegi in (3.994; 1 sec

iififiififi

“S. …. “The pri11ci}_:3i6 9f,’ “§ina}§.t.y,.’4_ fQf
Eitigatiaxz” cannot be prassed zfzxtez-:1’i:«T§ff’–
such an absu::'<:iii:y that it baccfiixgeéééia eziigizzev «. "
sf fraud in the hands CiE' :: 1i:i~§.1V1oIf:f€&:3'£: iitjg ::f;r§{::%;j."*v–VV
The smurfs sf law are fgr iifipéafiilagfi
justice between. t11:%L_:3a1*ti_éVS.:_ coiiieé
':0 the Court, must Qitgh ijanfis.

We are c0:1$frine<:?_ €t§ ' Often
than 13.o¢§__§'–..*:;:r1"§§§ef;s$ is being
ahusedqv V tax~evaders,
oifiéf» unscrupulous
fififéifiilfi fife fi11{% the com?"

::3roces7s§.__4a 4 iever to retaén tha

i§3§eg_a!~gaii1i§., %%%me E”1r:it€i*y*. We have ma

A Eiaéiigfifia its aééfthat a §)&’EZi’°S9}[1§ Whase gage

‘_ _ faiseheaé, £3a$ ma right ta
” §zp7pr§aé%f’;: ééiie wart. He can be summaxfiiiy
‘fi§’1r0’¢i%:§ “5ut% at any mags af aha iitigatifin.”

.A éemgjhrgtsig 3u§§1ied}

A the Writ Petitéoii. it fig againgt this arfiar, €116

g:%1’1:€_S§::ni writ agyeai is ffiscl

COURT QF KARNATAKA H!GH KfiRNA’!AKA HIGH COURT OF KARNAVAKA I-RGH COUR? OF KARNATAKA H¥GH COUR? OF KARNATAKA WGH COUR’