High Court Karnataka High Court

Parusharam Rao @ Santhosh vs State Of Karnataka By … on 16 April, 2009

Karnataka High Court
Parusharam Rao @ Santhosh vs State Of Karnataka By … on 16 April, 2009
Author: Dr.K.Bhakthavatsala


m ……….. VII” nnnzwninnn nzun buys; ur nnxwnlnxn man must or KARNAVAKA 1-new com’: or KARNATAKA HIGH COiJRT or KARNATAKA men co

IN may 3T&H’CG¥R? a§.gg§wn?2×3 £?’Efi§3A£££§
QATEQ ?£3§ ?fiE 25* §s3’a§ %§EE§ 2§§§{fi «

EEFQEE

fa? 5a%*35§ 5g.J§§@§$E §;5&Exfié§z%$a£éf;V=

cr1.§.%a.142s£2Q§§5

EETWEEE

§ARUSHERAH gag @ fi£§THQfiE,”g
EKG K KEfiRK&Z£fi” – ‘ *1 ‘p”n*
AEEB 25 Ygaaa -,1’

Rik? AxnmT§&§uaA”»j “.}_
5Im$ANA¥aEAaAa§Lar°§@s§-Tawh
zELaa&§Ka?,;.’_gK%” 5 4V ‘
EAHsfiL$§E%§5§»§§§.;«; *1’ ,., ?E?ETIfifiER

{fig $ti ; g fiA§§§VER§§§ gammy, A§v.,§

………….-.=–…………

~?$fAr§ a锣3g§3$g§§

‘ «_’-w2?VVEEfi£hE&§fiR 931153 ..n RES§$§BEfi?

: ; – 7é%%}Séi A 3 Rfififififiifififlfig E£$@§

avg: § EILEB §!Sg§3§ ag.§,¢ 52 wag

‘~ft_fiEV§CA?E”E@R $33 figfififififia §RAYI§$ ?ga? waag
‘;§am*3LE $953? 3%? Eg FLEASEE ya gxzgaag HEM ax
‘_EAEL 23 am N§.5Q$f2§§§ :3? T$%¥§E$$§§ §%LECE

‘; wssrazxafi, §Efi§:EQ ax TEE 3:23 33 v agmgggmx AT
fvuggfigazmgg gage $23 @§§§mfi§ ?£§;s:3&2 G? z§¢,
‘=,$HE PRL.fiET¥ fiififiia fififi ggsgzayg sgmga,
” aaxeanmaa a:%¥ Efifi §E§fiE5EEB 33$ BREE

A§?LECfiTIG¥ XE CEL.§ES€.§$,§13?§§ EHE §26f§$§§
fifi §.3.2G§§.

um (ZEUS? OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CC

an 2 a
s Q

TRIS ?ETE’EI§§§:’ SQREEQG QEE “?h’7’5.I}R §R.”§..3’éZ’§.S ‘§’E-‘£18
3&2′, E”:-Q $813333’ 3*§33§I§§ ‘f§-E E’GI’uL@E§r’ZE=%’§:

fifififlfi

Tha ygtitianéxfaflauagfiMm§¢,§§ is k§fd:a

this Ceurt under Séctifin ‘§$§ ¢£},$r;9;fi;,’

seeking ban. in {:z?im:7e?%» r;a*’,.§$:7}-=2$”:38 ef
Vijayanagar §¢licgjg§ta$i§gj f%rg the Héffsncea
puniahabla unfisx S%a§iafi§ 3§2; 39? xaafi with

Sectimn 3% ¢f ;%§.5_ gv7 V:” »Hmf

2,”m_L&$ififl§, fi§gfi§é£,Wf$z t§a patizimnar

auhmifa :t&$i=f,§héH:fiew1aint mamm ta he

registaréé fQ$_fiflfiU§ff%n$e fiflflfifi Semtian 332

._.0f I§¢;”§bW;”$fi§mfifia£§Q Ehagt hag bagn fiiefi

VH2a§aénst*t&§V§atitis2ar ffix the fifffififififi under

Sa¢ti¢n$73§2g 3%? xaafi with Saeziam 3% sf E?£§

‘VHQ Sfiéfifité aha: aaamfiaé fiagé hag baan ralaagad
%%.J;%::nvT1:a;::M in §rf:..§§,§’¥a.1E§§§§€§{}§ gag: 3,é.E3€:§, He
’17fifiztE$r aubmiés that thgza £3 ma éizaat ax

uKVci:aum5tantiai fiVi§fifiQ® @§ai&at tfia gieasmt

gatitiamer ta fifilfi shat fig £3 rgggaagifiig far

the affentaa aliggafi agaifist him. fiha fiaae af

re§é¢§i tag fiaiim fiatitiéfi. it is fimx tha

an
51::

an

E2»
the prasacufiiam’ thafi aha §$§fiQfii gatitigner

angageé acmaasfi §%E7§ anfi S ta ¢@mé%.mgi£$;

far gaim.

3. Laaxnad ESQ? 3nh%i%§ afi§at §c§g§§§
Hw.é ha diacifiaafi th$ n§a$=§fJacs§sfié N§%:i
ta 3 affihig azragt by §hg=IQ4 Efi°§éa§#%£§er
auhmitted that t§$§ p§a§e§: g§fiitiomax was
arreataé by tha IQ:fi§é§:§§g§afi%% §§£ IBM fiard
helangimg tQ $§$ §§¢fi%§é§E%fidu%§€zef@:$; the
§xa$eauti$§¥§%é fim§§fi;g¥rR§’§Eima-facia mass
far 1§’é$.::%.az; 35:2 Qf Em.

Exc$pt a§}&§e§ %§£$i§fi§’mi gaxae amd EEK fiarfi

helangifig fig thé §@céaae§,i5 fig; aafficiamt ta

“g a A c\

-.

§£§$§cfifiiQn”é3 §Eave it3 aaaa ifi fifié tziai. 1

‘”‘a%$ =g§_»gé§& gzfiamfi ta zéfiégt tfifi fiaii

” ~ L’ ‘ ~ §;;s:+»’c;:ti sir”. 1’

‘$3. In tha £$3§;t; tfig yatitian is

“aiiswefi. The flémmittfiiftgiai 53%;: £3 fiite¢te§

ta releaae the getitimngr an baii Subfiéat ta

m W-nu vr –mnmm mun uusm ur mmnmum may court” of KARNMAKA HSGH COURT or KARNATAKA HIGH COURT or KARNATAKA may cc

fulfillment Qf fihe faélwwing $$mdi:isa$:~

kfi

{SH COURT OF i(A§ENATAKA HfGHb.A(;£3if¥_;R? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAXA HIGH CC

1?

ii}

iii3

iv}

that tfis paiitieaer fihali exéaata a

parsanai handa far a aam. af R3.2§{§QC{w

with twa auretifia fax the }ikeaumm§§ %hfi

aatiafamtisg sf tha Smart;

that tha ystitiamar ah§ii m3r$ &t§%mfi$fiba\

in tfifi Vijayamagar ?wii¢e7§iatiefi=b&twfiefi*.

§ a.m. ané 1% ‘agm, am every vaetfind »”

S&turday af &vezy?g m§n$§”–:ufitii the

diapéaai mi §h§zQfi$§%’ i

that the yetitimfigx’3fiaiii§m§~tampe: with
th& graaéfifitifin witne£é$a£Nf

that E §’ei;z’.:’§r:j;w;:i5-5:7 v”;31V%;a3.3. &tt»:zmr.v’; the
c:~;:;é.:£s:”–z;{%ég:z§L:g::1’3>~»;.:” ‘
S&f-2
Ilzdge

Qp#