High Court Karnataka High Court

P Mahadevaiah vs Kptcl on 10 November, 2009

Karnataka High Court
P Mahadevaiah vs Kptcl on 10 November, 2009
Author: V.Gopalagowda And B.V.Nagarathna
IN 'THE H363 COURT' 9? KAR2V3ATAI{A AT  . 

mzrisn arms 11-£2. mra pm' me §\f()'§?EreIB¥%§;é-- 2«bf}¢§é§j'\\   ' ~

przssmrr   '

THE Hemmnz F5'1R.JUSTICE=  

M13 _
was I-£€}N'BLE ra:Rs...1t:s':~:é§:E ,$..y.1§AGAg§.T1-ixa

mi? A.PPE.$.I;'.'r3%?3a3:éi5§V§!:7J11if{?:i:39V:£$**R85;

Between:   2 ..  "

1.

sr:_.P.§x5a§:a§e;§a;:g:§i§_–;’. ‘ 1
S[:3.La€e ?»’z;:z:a3;;§:;,a, » ‘ ‘
Aged abQ:_g:_?§*5A_§e5?jsV,_ __
E13/{),”§’§’Qv§[ 2 2 2 Ciiffgtmsfs, ‘ ‘ _
:§s%;@ka§_:u£€{m.; ‘
fvéfjmora. 4- % * …M3i’~”‘E’;LL§:N’f

% (B}~= E§z’1_T .G;{i§a§ig:i ;§€<:idy, Oazznsekg

1, 1-{f":f{3L', ' V
€35zm.?€::'}? B}'i:;.::iI:f:::m§
§33fig;a£<3r&~~: 5360 999

g Reprssfifiisd by its

K ' " ' " . __ E351? amagzig "fiirsateiz

_ M

'{Ty:.i'E;:;*'.,?:'i'..':;1I1fles:h:2§ari Eiefiirieiigf
~=St:s.;3§1y éfiorparatioxz Limitaé,

iféatzjarigud Kara} Sub~E}iv§$ian,

*,N3.}aI1gud.,
" Raprasentezi by fig Asséstazzt
E3Xf3C"£,1f1i'i!€ Egxgnsere

's\./

1'»)

Kazfiataka Lokayukta,
Baxzgaiore.

Repreaenteci by its Assistant,

Q3

Police Commissionezx H ” ._

[By sn1t.A.D.v13a;;a,AGA) é

This Writ Appeal :8 .fi1€:di§’,3.s 4 o:*i::o,e ;;a[r;;a:a;{g ;;:g;§*

Clsurt Act praying to set aside $1?’*{}I’df:I'”§3E:1SAS€5.!Zi if: the Writ.
Petitian Na;2§6@5/ 288? datfid 0§_.__1′{},_iéQ(_}9 ‘ 5

Thifi WA is czizming 5:2 far }3re?fij::1.ii:é’;f;*ff”§’:c?.3;’iz1g aéémg with
‘Mi$c.W. 10292 / O9 and MiSc;W. II§.{‘$9’1 E-~§()*’}.:’V~.§h.is day, ficpaia
G*0Wda,J., de§ivfired<f.11e fQ7é:3's':a§§:g:¥~.._"=.__ 1 .

VE€?;;4:§%§€i_»['{:€§:§;:1}*s61 for {hire agpeiiariii 3£1{§. éihfi

learned fiiéfi §"::$:'1€Z%292,/£39, This applicatian

I-'}%:i":§&$ ,{3{;{'Vs:i:1vi€r::A far céfiéicifiratiaii 33 me 3%}? ssughzi far is cf

oré»:::iV:fé§;étV&::i. :'i;E;6;'?f§;;;¥?{§!Z}§, which prayer is peradimg C{}1"£S§d€§'a'{i0I1

j'%'%-k%"§::e:'m~e gm ;gm:ed smgze Jzzdgfi in WP 2959.5/299%, ag E335

xGf'fi&1;"*.§£.f*'§ §$i§@W€d 235,2 azieihar Qféfii' éiaied 38%. §.{}.52_Gi}9.

'}§"E7;.§;1s–. ::§f€¥L;%%r E3 aiscs shaiieiigeéi if}; {his wfii pfiiitiflfi E33: fiiimg

'{ '";<;:.?:E:;;ie§" a;)§:sficaE:§{§n 3%:fi$$,§£?.1}€}€}};/G9, seeking 1:0 sgei: aside

fiifi Grdsr §aSS€€§ by the ieamsszd Singlé Jzidge Vida z'3m_né:x:;r€:~&'

b«/

and gram: interirzz stay of Am=:11x:1r€~G- fig firayed in the wrii

peiiticm. Themfore, {ha fiffiffi appiicatiarz fer gray'-«_' "got

sazrvive fer can-sideraigion, the same is rsjected as; 3ir;fr;.::C$5u<éi;33.%'v.

:2. in SC far as Second a_;:zp1i<;:atis3fl Q9§.,i§ ' ;

Camcamed, learned Sifigée Judge a§sI¢:%:'t;£–;%1g V

reievam: facts censidaring tha 1%-fgii~V.l_ega£."<:<::¢f}";.t¢Ii':§:tiia$"'1:::é'ge:{i of;

behaif ef the appeiiant :x7,§'£;i1 :"ef6:'r€V:fi§::e"'t:§ Se<§§8v-43232}. § of the
Kalnataka L(31{8.f»,'{3k€a Acig 'A ?_§}854V of this

Cour": raperted _i;"; IL}? $11 zhe case of

,MGunda;§fi§ af had a;3in€& aha: it is
rag'; a fit €533 far ':0? Stay 3:11;'; dsclinfizji is €XfiI"{1'§S€

{§iSC§'€EiO1}8;§'§? "g.-yewezf §3ia;'ti<3s_13ar};3; haviilg Eagarai is izhéi

v..a;1§§ga%.§'3i1s: a§g'a_%r3..3t .2313 Appaiiafit ';«¥}71fi§h€E' me pmvisians
atef ;th%:_» §=:a"%;iAaf3?}{a LG§{a}?'1EkE.§; gfizzg $84 GI' Pravszztian Gf

C<35%';'%':'"§;i;,:'£:}i$fi. "»–,,4"%s;c%%V appéiaabié in the matiar is fay E3353

'–.__,.§@§1s§&$§'af:§0::'3.: E1 iszier Smge and furfiher iighiéy Eéaifi {hat

3e;:sp6:1si0;:"'Qf Ia}: ampiejsgaa E3 inhareni. pawar cf {he em§§Q}2e:*

" '$313.: §~<:»géze§V'E}as 1335;; axerciseé fag' aezmm 33;}?-geé EB§SC{}fl€i€iC§,

f1T:;é:a?:fi:;»:"§'A'A 535 game sarmeic, be igusstimfleé fig' 31$ €I}'1§}€}j£'€€

M

412:».

béffiffi fhég {Emmi unifiss; fliiii S13..S}i}€fiSiGE’}. ximdszr £3 pa:::3;E:<§ 1)};

fiither Ehfi §;fiCGI§}}}€'iL€:I1§ pfiI'$G§f3. <31' ':_ai:i1%.s:ci with ::;ah};:;1_:*"E€ijé::§L:L'~T. ..

3. The ieafneéi Siizgée Jadgs: after app13:iI1’g:hi$T~.§<£fi§*1t:}; idV1

the facrts of the case ;i3a:'€i€:.i.§ar1;,?"A§'1'a*s*%§1g _t<:.e '

i"fiff1*£*€flC€ 113.39% in the Qrzéer that mé'V=:ai:_1 a5;as» _a:c{r:d:L:c§édvA tiny

{he 7£,Qka3';;,§3i’::;.<"c$.se référreti to supra are :10:
apyiicaiala $3.52' {Em :{'2a.§:i' .{§if..1ia.§i:2n'; Themfore, {he app}i<:a3:é01"3 is
zflkfiflag€§.£i&né¢,§éfifi;?.iE091j{fi3iS:%3€C&xi

* ;'§'.'L"€3afi$eq:1€I1tiy, figs writ appéai £3 aisfi dismisseé.

Sd/-

JUDGE

Sd/*
JUDGE

k-__~f