High Court Karnataka High Court

Shri Sl Karanth vs The State Of Karnataka on 19 March, 2008

Karnataka High Court
Shri Sl Karanth vs The State Of Karnataka on 19 March, 2008
Author: N.K.Patil


Ive’. F’.f-30. 41256. 2003

11′} HETi’.3″rI*I 1;”: ICJIURT OF I{ARNfi;TflHA AT BAN

1I3=.+”£T}E-L”: mm THE 11’53′”*3 mw 4:11? MAKER, ”

BE}Ff.”.’JRE

“‘I”flLfl”I!3’¢ ‘[,,TI’.I””L’M’l’1t3’l’ ‘E1 ‘i!l.nI”‘l’I’) T’|’Yl23|~’ll”¢I’:4″|'[‘.1 11″ L’: ‘l5}!A*r§\’f’f- , V ‘- . ‘V
.l.E’].JE§.: I”.l.’|._J’£’ .BZ.’F.ll.n’.[1r .ll1I’.l..[‘K:¢J La’I_JB..H.’9..r.lZa’ -:.l\..,x.lI”1|V’!..I..l._.I.a’ ‘. =

_._..L

‘H£ii”RI’I’ PE’1’I”I’1CJIvfi’

Ill
:

.aHHmL§mR.mH’rH%%kj« ‘_
a:,ra:aLax5!um’IAPA&’Ar§A
135flaRTil’NER«.Mf’-“:3″ 3321 KR,:$HNATHEA*IRE
flfiflifli}-353iE’§.’C?._1., k % =

‘ _ .}..1=>ETrI*I1«I£«:1a £3? :Lf3.’;’)I\.!!’_.._EI-2€Ii_”:I_AJ_. _1\_5C_E-‘S

L % ~r_::.- .E.~’«5’DAfi’.’x <:m.Hm~1mAr3AR

1-.1. .n mrw-1. 4:. "tr ..*'e1'J:v:s Efinrumn
.ii.'.'J.J'!.1"d '|..IE'.J"9l.Lr's..a'.E'L R1': "' 1CF'C3\.J-l.J'iJ ':9

L 3 ':r<HtE. -£L'14::JIs*,*fI*«9{.1.'f"EaIiI3~1*IE*';,}«'. my Irxromuzairzors

F'IE§..fie'£ ]If.3i1"=.:."£&Ii'.}I'I

31 3'? 1§'"E:'.nL"')fi_"}R I~3.i5h,Dfi1MI BUILDING
HF. {Z-Hflwii '
]§£;'*'LfiiT.§is";I¢if&RE~5i§»CBENJ2

In'. P. No. 4255: 20133

4% "H'fi-fl*Z'- EANTER'fl'LEIM.E.NT TAX OFFICE-R
gju.C.':E"'.I'-T iii"?-ifiLfi£}fiIIAG*583lO1

rifly ::"£M:'12;~3%.SIJ«JaF*;TH.4H.. may

rmres W92. rum urmmn Sl:32i5 8_s _
ar.;I::.{fi*«'.":.%'.'E'I .:s'1*1ma €23?' ifmtzm pRmrTHG*.m Qmsfi * ,
THE }'a'I'o«fi:[:'{.'T'-'7'.;"r3',I'§FI}{3 GREEK.' 1-3T. 4'3..C¥.1.9.'3.]Ei' P'AS3EI3'EY 1 V'

W1";:'IE .r=;.IsIIsr:e:.x'.-:2… rm' an m:2%%A3 *I'$IE'*T~z3E'1?:I'Ii3NER
HEREW 4;:.LZ,3I*I£;3,T:1Ii?.DI.E31'2—-««.E%.I'!'.{'}_ $€}?%$Ef.3UEI€'i'L':'
c;';:_I_I.AE5IH THE lIvEI3"L3'{3}*IEE_1 1~:c;s:!?::::%E;«%%1:a'r. 12.2.2003

.;'%¥'..}'ii%if-}?.i Xr"IiE?r."I;%';' 't gum DECLARE
'1'I1m'T' 'E'I~_{.I€; 13E'-TI'I"I£")I§[I£-E'~..V IS .IamT "L£1f:;ELE. in PM
EI'TT'EiF3'Ff?1.]lNMEeI9"£_ RESPONDENW IN
"" E€£§?$;TflI~I17%'g%,f''''E£s':_P€£€'.é'nDr%'''FILfvi
BY "3I'.1H1E 'FE'irI"P!fs'3fNE~R–..__ ~3afl;gE*'1?1m::.!-:I~r 5.10.2007 AND
3-'*3.I';.1Z'L..'I.«3fiiT.'1"';i'._ 511»! THE IMPUGNED
I*Iv:J'T'11I;!.1E3– 7£Z3*'}E";..V'fi._13..§:.4§£f:$'£f3LC3in.'5ESEELTEB' BY R-1: A1*Il'JEX.E.
gym ra;V;:%%ax:w:.e=J<1s«:a:gUE¢1~a'fafL*:i E"-RCIIHZBIT THE RESPDNDENTE
FfE2¢;J.EmI .-1'-am
1aF%I-I'm:1r:2'*1%m1I3'rs.1:9:.r«;rfr THE PETHIDNER FOR'
i:3'i'i'3§'rEifrfIT§ §ii'§.'.!'*'Ln§E7i'.?4'5_§J!3I;f31f'L'~3*'II»I'vfi " ImIsI–flm" DURING THE
AB4DW'; I'i"'f.'£c;}NE:D fF".F.'.I-"€1'C}1;!I..

'W:-::§:.*:. *:"¢3"t::1*»i',j'.r::fi can fur PREL'IMTHARY

cmjr, the Curaurt nmdsa the. fo11r::nw1'm:-

fl1i!_J'1!'-WE

AA 1:ae1titiar1er,. qL14:-zatirznrling the correntneaas uf

. flmiuugtaraci mZI1'1l..,,1LlA1iQ$.ti£.'II

fid

"fl-…},a"2-1.*."'»,'«C'p"."a-°'-%'£."-E-"3: flateci JS'::i,".r'.fi-.f'.'¢:'l'?E'LTI*z:':i Vida fixwnxurerfl passed

A. h§.r thaw 1°m§ym:t'niim1t. No.23 and mxmaquant demand nation

Na .M:i."Pa..J5h.,FGadagf Rem¢3ke;"U?-fl'B dated 12.29003

A

/""""'

in'. 1?. HQ. «E256. 2008

…3….

imauczazl by *tl:.’h¢ -Wt 1″€’«:EI1i)0I1{i&flI. Vida Annsxure-E

pr-ersc.=2r1’Lna::1 ‘rim finrmtmit wrii: pflfififl r1.

asmazi 13.1% I153-4§!:.t’I’}£.”»l’.iE i’L1C+.PL f::u:” fl’1£:” 1’*a’»”Ek..1J4:»r’it3.4′:’:i:1tsa._ ‘ ‘A

3′” “E…-e.aa1′:sr;:e:u:1 M3-3.» m1°h:§iiittafz«:1*».4subject matttsr
L.’1’Ul.C)11..Imf5 Em by the

L1.,’r__.:-.3′ ~.’..-<..;«_ '-.1

C1-fi13i$ii:rJII7. 42%? u.,,;m.._..–a;1;=f:1,a:jg____vuw;r.+.w;::"V V
W.,F'.I'if he submitted that
writ. pet;it1'.on may alacn
1:r.t»a—s'z1iva1:'}_:ra:uzstnV§.s*.1–._g::nt'.vv

_ :,'r::sr;:jix:r;~a fifuflflifiifi murwei for fiilfl petiticsmr

éiakéiifaiitt-.5156:' :'£:1::fii'tj the said mafia' its nmt. applicable to the

"u.pa1"ayz::';1"v:a5éi:1Ls1@'1tin tltm ima taut. Writ petitic: 1:1.

V' 5% J..[JJ.'J an-I:l3.€§'L :z":i'L1n..vm.1s:sri

}m'|:ifc;é::nnn.=zr zzmmwrz 1:12:53: aumptad baamauxaae nf" the flint that,
on an -naar1liie1' eaumzaaiamn ihia C:2u:a't. has tak-an thr: aama

iana nan. id.$31:1tic£11Iz1a.t'bar:

/”::::…—-~

W. P. HG. ~d256.. EOUB

…,.§….

Hmwe: fc~1J:::wir1g the. said murder dated

paasnszufii. in ‘E’if.F.Eifi”o.4?L5’9,-Filflflfl and for the

tlmrerin, ‘Him §.r1m:.a«.:n.t writ petitian is b

………|._ .. .u. .. AL V

_: _. +1- 7 _. _..,. : ,:…….,…..’;.,..’x _ 4…. “‘l_.
I135 ‘Lug v.11r ‘”3 um 1,R:”E1’E1o{..I.I. if” ya: }”‘n5;__

k% ‘iirmfrnra $113 appro.};r.t:i_a.T.-3 “s2nit*hcvritj,’§’*- .. ”

mnmnflnna aim Eafi. ex;-pen”

ma-.amw:1 am. file memo of