High Court Karnataka High Court

Raosab S/O Ningappa Natikar vs State Of Karnataka on 31 July, 2008

Karnataka High Court
Raosab S/O Ningappa Natikar vs State Of Karnataka on 31 July, 2008
Author: S.Abdul Nazeer
$5 'E"i*§ E REG}? {fifiié £3? §i%R?€AT{§i?{£-é
(Ii§§€{Ii§£T' fiEi'£{fi§-§ AT DE~EA§3's§+£A}§:}

E35°§:"%'%i:i3 @4133 THE: 31%? gas; or? gzjgas.-:2.<::§$._ ' 

EE.1?{}"§é§iEZ

'§"§-EE; §"ii§)?i"'é'§7j'»Li:?l E:fiE%s..,.¥?.,?S"'§"E;€Z7fE_3 S. ;'i§3{'§€3?L :~«sA:5';'E§:».;~i§42 A'  

$2.9:magagaé-;2és;§»s~§"'g§':'_  

BEYFWEZEW:

L

gm

1.

Raasah Sfa E33 §.:1ga;3}:rVaV_§€z3.:i;§:Aa3′,;
aged abmat 55 jgearfsg ‘ ‘ ‘
{}cc:%§3:*i.:”

R; 0 .;3z%;tz3._;§z3»g:l§a;1{i.i, V .

Eéigis: B.%_siag>;>€;_; ”

$333.. §{I;iS§§iI1Ei§§’€%€%§§~!§$,§k’.{§”i§é€£f§§i¥S»E£§E?
§\?a*i:1kai’; ‘ ” _ ‘ –

Age: — aha} at ééi} ‘ §’$a«;”s’; .. __ ..

C3-:W::: §&–g:’i; V’ 4′ »

msz: E3;§L%gc}i.. _ ;J§:?iT:<szaz§3R

'~ $33; 3:f§;:3;;..:§;a::: -E'; ":'efia:::'-1; 'P1::§'V.}
1

. ‘ffiiaia c’§’j§<Z;:i:"1}a?,a1«:a§
"~iR§g:;es;§:::£teci by 13.4173.

E3::;g’a3§<Qi, ifs. C. i:}§3,(?.€,

' x T Bags-ziket.

‘ Tiaéaasiiaiaz”,

jamkhanzii,

Eiigiz Bagaiket, ,3, E3 E~S§3€:}3’¥ 3} E’/WF3

VA ” . .~ {B}_; Smtaii. ifizigavatfafi, §é${E~§7″ far :”aspm’1;itt:1’§.S}

if»)?

Thig Writ gketiiiéozi fig fE§.:–:<% u§:d{~:i' ;%:"ti{7§s-:3 2 135% zggigi '

Ci:: sf {Lidia §;.eraf«;*i;’1g ta a:i§:’&<::t {E33 z"€3§;:4;:§§:1{§§::;%é;L-" 1

itcgisiéer flair: :'sp:'zr':s€3:%a'ti0:":. <:3f {Egg p{:i37'T":é;:é:::–:"£}'és, 'a'§a:fi~:{1

1«3':'3é?.'"¥'§Ci?' zsédf: §i};"?LIi€X11}"€:"°§§:, zazaé, sis:

"$15 p$::%'t;l1}r:§’=:3′:f__ p3;’€1§§zV;%;i:%:}»’ T.%:é=:§;§é:;g 3133

{E3}; E315 €.'{}§.§3″?, ;§1;z-1:36 €216: §’s3§}{3WiI:g’:”=.

xaR§ER?}

Lemfiééci :.E”§’:1{;’}’_P £3 :.r:Ei;,s_7é3<:§:z:¢":<§." f§g3V '€32-<::: §':%;§.€€ fer

:”€3}}€)§1{§.€I3.E:S’€’ ‘

Q? ____ ..[E9{%V*{é;¥:_é¥:”§:;z{%:§§;._ §’;:3;{n:__V*:.1§«3€::i..,;3;:5a.§3§33iC::iii._z:.eim’;;t.e§é~:’v’gxfgf_éQri::;¢x%.1§®~? iiaéiiii v*%,?.2{}i}? seakizzg

Eva-grazié {sf €”§§}__€3 E:~:31{Vi”:=.= iiyfizxzéiig R.S.E’=a’e,;f% 3′? }3.1f38.Si§}’;”§.Z}hg {ti Ei{“;’I’ii’-S

22 of §g§*>f;fii9 Vifiage, L,¥3fllE{§}€:3.I},{§}., ‘E’°’a§:u£<, §3aga}l<;s;:'§

§}§.:"§:3jéc'i§ i:§3.'§.3{T%;j'3;.i£i_§:'§.'£?"a":%"s}u1' and 333:} £21 favmir sf aiiger msmfiers

{§:1T.f€§3:f:?.'§S'§TKA'AV.K§.Vv?;"i"f$ i}:;€ case: of €316 §}€?".i§'§@}Z1€I'S thsaii'. thmigh

_ flag ii":-p2~€.:§;Ié::%*,2{E;i<311 was iiisszi as fiaari}-°' as 931 4. §,{},2'{){}'?' EEK:

Samg hag " 110% been séisxzsidereé by 'ffgza 233 respmxgiezat,

,§'§T}(VZ"§"$5.'€.');I'€i, pfitifieiifirfi have fifzri this writ §3€i§.'ii€}I1 séifiiziiiag

~.fi;231?.:%3*sA-'i1*;g ra%§':£:f"§:

{:3 A ve-‘;:71§ cf mzzzaiimrms aiireiciizzg {E155 r::s§:v::’b3e §Z:;m11~t ‘ €§i€.._§&:iT’i§’£S and
Civrsigmsialxcéifi” Q15 ‘4 fl” .

3. E h_a\:§ §E5:.a1′(§. ;1§§3sa:’;%§:g far

me grazfiasx
6?, ..;3fiefs:i%c::fi3si +:}i1V_f°€:€:02*{§_g:1:5:aflj,? éésrgiécasas Ehai. E335
§§$fifi011§:£”é5 }’:a%.?e:”: i§fé%:*£§ if’€§W§’Ei~;f:11§”3″Eit:}§1 3S gm}: E§1:3a3.€:Xm*€~E~’

iiatetzi 4. §{}.Z%{“§;iIi’? 1′:%:¥g!fa11i Cif ‘€313 lands in q:m$i:*;::}:’3 1′:

V that’ fafiféuzf 213 §éva::u3: af ‘:,§1fi§.;: famfifig msméqsfars. T%;.€r&

is.A1:€)_1é;:3$;?;s:j: Wh}; $1122 21333 Zfiffiffiéiiiifiiii shouid iwi {‘f£3§,1Si£’J§EfI” ‘éiéfifi

:«§a¥;:&.[‘;;: ;a;1″333j’:i:r§;€€.

E13235 §’E1’$’;r2:§§:1g §§;’ aééaweai €31 §}€§.§T”3I.. i dirsci 31:: 211$ :”€s§’}<::11{'*§e::tT H;

:t*s:25n::i<ie':é;' EE16 i'€§3I*€iS{?§'1€&fi(}:fi at E§;1fi:3§~::u:'€-§~" in a<;:a':@3"€'§;9;1'1{§a~*

t
9::

x

with law viiéiizs a ;;}€:*§{3é 0? ihnia :3:m:’.:2:§’33 f3″0:’1:i ‘%;.%iz§:_{:E’ga€t%:: _%;iéf V’

:*s:c{–r2pf; af 2:; cap}; of éhig Gram’. ‘f%’§r;»,i$_Q1″d:*:1′ :r”s§’§'{;a~{1§\*”;§xVV:”£,{_3f’:Z’,

{‘}{I>I2S'{f§,i€i§ as e3Xpm3s1’31g an}? <}_§i:€§o:11'f%3:;a' '%:E'1¥i:=;~. §1v::2;i':.:; zéii' §'§'{fi

zgmiisz". N9 mmts. V . _ T'

Judge

VS€i§'}}-" .. 4_