High Court Karnataka High Court

Smt Achala Ganapathy vs State Of Karnataka on 26 October, 2009

Karnataka High Court
Smt Achala Ganapathy vs State Of Karnataka on 26 October, 2009
Author: P.D.Dinakaran(Cj) & Shantanagoudar


E153 THE HIGH C033? 3?’ K§Ri\7fi.”i”AK.&, 551′

Darrw arms ‘3’!-3E 26% my arr cc*roBERé..:éL}€§ 9%3″‘V;~ ”

PRESENT

“FEE iiGH’BLE ism. F3. D§HAI{$£§A}§; ¢iz~:1E:§*.Ag§i:$;;%:f:é:iE

Arm

THE E§0E’€’ELE m72..3$s=*r:cE ‘niéam “s§i;;£%?:%;€;SAéfi$bs£ ”

wan’ .&.;??E.§.L*’§§). 3;i’34ff3fi5f;¥._{GM-;P6§ic£§é}
gasrwgfiziz ‘ ‘ % %’

SM’? AfiaTE~£’j2′ ” _ z
344, “SR1 ”

2ND Cy;-mRAV:€;éY:%PuRg%..V ‘_ ”

B1%§§€§!§§..g{§£?E 3543:. 0a? ‘

. A§>PE;:,LA§~s*§”*

S33 §3A§%Z’E””‘£’~–E§’~§ §3*.E<T;§%Sf}E'%}

" V' "'vLS*m:?<§«: £3?' §{;%i?§'€;%'Ei%E{§

. j = .. gay f'}'%§.§2'.§3§%3§?€€:§E"';%L SE{E}€%Z'fF.é}%Y
" _T_3¥;'§:5%'§2.;§';{-T1-;'i;~.ia:_'.?éeji'.f*'.«.' 0:3 H~:Z)§*¢§'E

2 " GE§~%EZi%AE.- 9:? §?s:}:,::3:«:
_§%Ri§—-?'fi{?i¥iU%%{}A mag,
Mrgmaogg.

, ?:3§7}§s%§x€’ESSi(}§€§§{ Q?’ §3Li«:§E:

“ié? Tiifi Q??? §§?’ Bfi;I*§{§}fiiL£}§%§£g
IN§’££E”€TR”{ RSAB, BAN§&L.flR€ 5136 9Q E

4 gssmawr €{3§v:§,»3:S$:<3;%:R Q?' ?{}Li{Z':E

§\!iA'iLE§SHW&§€AE&% {}E¥1$.§§;3F'*§3,
Efi:.§éGAL(}RE

" " H:3st::.__'f$s; Eéa

Eixcepi giving i3'¥3€:1't3:* :9 that §3€1Iit:iQ1'1€I" is mow the Laiszajgukta
ragarding :33} I316: gxtiévances that has baa: descrified; in thé
appeaij affidavit iiisd by the appeiiasm: within Bi} fiayss fniizaj tsday,
110 furthar mflezs are necessary, f<:0u1'se
that if such an appiicaiimi is bang fiirzd by
izzzifiaia praceeiiéngs 313$ Ea}-s:€=. a§;;3r0;§r§§a.%:t:Lis’»é;£>;::A’:;EV;2j_ ‘§;;e’ :11.§§’f::eVf,i’. 2

siriciiy in a£.’.{,”.GI”fi8I}C€ with 33%; 110%: §:1*§iur}:;}$€éV of

tha Qérzsawafians mafia in writ-§;£fiti€:a1:i. ‘

Wm: apgaera}. iygiigmfssegi. ..


E _ %_}_{Lk4  _ gd/_
 AAAA    %  Chief Justice

Sd/---
JUDGE

$n%i»    %%
' Endsx: "%'§>3§,l f£'«§:3,