High Court Karnataka High Court

Smt P E Sujatha W/O. H D Vishwanath vs State Of Karnataka Rep By Its … on 3 February, 2009

Karnataka High Court
Smt P E Sujatha W/O. H D Vishwanath vs State Of Karnataka Rep By Its … on 3 February, 2009
Author: N.K.Patil
x\«<~'v9tM:"'\bIE»..w""a :2 &1at<iwI9w!: "rm

vwvawwwumn wwwxwwmwxw mum

W.» m.» mm M. 'a

"<moVm'Vu#<v¢wwt u»m"u.«n\«.r»*wu= w.mA?'m<mwr"u. &I)lW um:-mwwgwruwae Wu w-w-mmucu-an vs:-amvowwtuva

Ifé '€'}§E HEGH '$6333'? Q? ?EE5.R§IFs'?2'-'Q13: AT 5?s.1'£GPs1.:=i'3RE.
$i~°&"§'E$: T}-{KS TEE (33% $335.'? €53?' ?'&ZSRI.?ARY Q{3£%§.

.'. $E?CiE-11$ :

mm 353%?' 31,2 2m.;.nJ5*r'1r.:§ 2s:.:§;,§a.'r::4;;"~--

wax? Egzzrzm: m.2a«;:: C3? é.;ra§_-A-:§.?x§r:*,§'   

E:E'T%'%}€'.'

'51'-{'1' . 53 E. S1§s3A"{'I-iii.»

we I~:.a.v:sHwmm%=a,

RGES .1'-§.BL*E..¥'F 33 YEAR8;

H.«"3.SR££ mmaswam .
Tmams, Aw: v;«.amA,_ 
mama %   :

'5} ,g. ?§TE?EQ§fl£
;;a**+;*., 3§:3:%_.' 3;'1-:~::,~  ,' --- .--.wJémA':' E. 3

ms: ' ' '

1.

s*z’2=~:z*E GE’ E€§’;BI$&T3§§fh;”A »– .
aE?Rz3£xTEm”a¥’:?3 SfiCR$?ARY,
BEPARflfiEfiT a€’cQ~§EE&A%z®x,

” * £eFI_f;L’?f{_ ‘ <3*zt»::3;:5,*a 23::r'm.'§–;§s€;,
'.VaA%gAu%am_~_E§& $31"

2. n§REc%§a ¢§”g3R§aTzK@,
NG;16; f”-aagaxkyax RQAQ,

2 EPa?sfG?s§:$?;_?:’.e’-. ‘3§E§ am.

~ 7.1’jV3;,_”9Ha 3¥3Cfi§i’AR’2’,.

1a§R1guLTuaAL eaaaucg

4.’aagsT:xQ CQfifiITTEE,
_jaAssaR.

‘ % .,. aaseaxaaxws

€33′ EEt€T…&S}{fia Ev€.E€13’§~’ES.§a?£E§.ZMfi.’?§€, E-£%;’3§E for
R.1 5: RI’?!
?*’R,.?i.K.T}i1%®°§E G{NI§i.Fa, .2′:.’£%.”‘**.”‘£’E XQI’ 8,3»?

fléfifii

‘* ‘WWWWN W9 Wwwwwmwmmm wmww wwwma W!” WKKWMXRKK WM??? LU€.fiWi.§ U3″ §§é°%.%€Wfi57§é~’%KflA WWW Q

I 3 I
x 1!

Sa.{Ha5£an}f3363f2QQ8-GQ Vida Annaxun$«A,_ ifi”,

the intarest cf jugtica and eq§it§Q’§aé

preaentefl the inatant firit §étifii§fi,* =u

2. I have haaré tfi§H;aa:ngé.C€@$$%l fer
the patitianar anfi tham le&;n2£ *§§§g@nment
fileader E5: the zéfififinfigfitfi i fihd 2 and tha

1earnad’Coun3a1 fa: thé thxzfi ta$§fihdgnt,

3. L€S:fie§”$9QfiéaIv§Q£ %®th aifiaa at the
autae§”Wéuh¢it€%d:Vg§at{ Wfihe istant fixit
Pet3E.tia§:, Sta ‘1.i’a§s’;1s”v.§£§T::;:., };i.a fiisycxaefi czsf «:32: ms

§£&nn@_tha€; thg}mattéfi :3 fiizectly cmvaxed by

“tha f§r§a;~.pas§édw*%y ihig Ceart in aimilar

m§t§§z§ fiid§j” Qréer dateé fl2.G2.2Q$§ im

se..r%*.§§$¢s.2.a’ *é’%;fA” ta 2%8éf2E}Q9{AEHC} gM;s.smvA

‘-.,_’*r.:?;A.t3Ircrs “;”:a2qm2%”i ga szzmas vs. €3fi’%?ERN%}«§’E’ GE’

a mamas: .

§. The submiasififi. made by tha iearned

“””C¢unsal fer bath fiifiéfi as stated. absva is

ylaced an xecczé.

..,\\-w»m~u»M wwmmmmmumw-w mum-wvwrs wwnwmww mew wmwmmwwamaamnwm 5EW\.’J!Ha mwwwfi \m3″‘%”ffi’im§”‘%§t\f€’¢!21€5′”13e(Ss»3″‘B>E”%.J% Wfiwm am?

5. in the Eight af the suhmiaaian m&da_hy

the leazned Csuaael far the pa:ti%%§ §$£u
instant firit Fatitian ataads di5§§fiE§ fi% u
falimwing the firder dat¢&*~fi2;fi2;£§$§ ifig

W.P.Res.2&?? ta gaaéfzaaéggfigég “gg;§,s£i?$ .

?RaDEN€~ CGE?AflE & Qwagfisv vs§’.$G$$gfiE:R?% my

xngmaraxa & STBER$3 in %ggx&a% afia~ :33 the

zeasans atated thereifi:

{:;j%f;§ $xifi”f?§té%§§n’Afi£ed by
pQtitiQ$é¥;g$tfi£i$E%§ ifi}§§rt,

V “”” gfii%} #g§–_i%gug%%§ firfier dataé

@3;§1,2$0$ °[§ggg§§» By the third

:ea§anfiéa:”%i&é Emnaxuzefifi ix; 3% far

‘_ ax Jghifia Eetitimnaz i3 cmncernad ia

V gfiéré§y”§u§3hsé.

_ {iii} fiatte: atanda ramittefi back

v”AAjt¢ -: the thixfi xasfienfisnt fax

“.z%¢nsidezatifin GE thfi mattex’ afresh
and. :3 taka appxapriate d$¢i3ian. in
aficardanca with law; after affazding

raasanabia qppartunity’ af haaring” ta

in m|l’|E’1I’¢fl'”W€t- worm-»’vwM.s1 wk? 5’m.zr”taz¢1;:z*t:Hf’V&*.$:%””*!eé;’%éF”~& %¥’M’!u.2Nf’?£ ‘Wm

the unfiartaking-aim-affidavit gitxan by
tirw petitimntar along with he: xaquaaat

hgfcgra thy; Iéarket Cemzittaa in its

{mating and grant arm yeafia tim§;–“”wi–?:_h

v um mm wav arm an an m-Mr uwxm. ass” *5 xcsn=–nwme

a. diréaticn ti; the §a*i:3′:tv:§.¢:sz:&: 3;:
cmzvzyiete the cam;I2.B1::’s.:;ct§;L
axpaditiausiy as p:3ss.*’.h;»v3.e,’..V-“”«:.1V»;..1”:_:’- ‘a:;y
Kate, within a geriad
failing wkach,
alarifgr that, ‘ “:’iV.;:s
az1ti”ti.%£A§ifV»’.”!:;»é;3i¥§:,; ~?;a;;’:::}§’-::v’a;f.1;’:i;t@§:”itia.ta dectiaion
in ‘-._ law and Sm
c<:=r:@lt:§;'a;:sr:aaVVV x:_=:$A".f:"1';a%~n' dizectifina iaauasfi by
§i.Tm.Vi£i="*."_'….'.»¢_i;e%-.v*:.:$d 19" Deaambar 365:'?
':. "g3.a¢£.«'§§riv'm 'ix; Writ 2"-Kmmeai m.m1a,r2x2a?
VS. TE-E RS3-R."E£i§L'§E§E;AL
.:§2':.Qé§r3I¢'E V mama' CGIQSITTEE mm Qamafifi
AA ' 'a;*:=:i afzsa in tzmmanaxma with tha
'z ele's2'a.I%t previaisana Q-f tha P;FE~££.'.I act
anti Eula.-ea.

(vii; Furthar, the Cmznfial

agpearzlng few: getitienez is d;i.;v:ar.:..~€.:a&

~wm’mo*wwL’4mm

‘W “””””‘*'”””””‘””””””~*”””” “WV” W’-“WM WK” Wmwtwmémwm awww mwum WW mm.” KWM.%M.Wv%&’ WHWW 9%

K

3

ll
is

ta ansure the

undertakingusummaffifiavit by a§fi§n

pétitianer in acmgliancg mi tfi§*ah¢v$_ _

fiizactisns issued by:§hia §éuztg_Tqt”:
Grdezefi a¢c¢:fiinglyLN

Learned.€3§#ax3m§ni §;éafié::”i§ Vgamitted
ta filg _m£mfiimQ£* 3§yeaxance, Gm behaif Qf
:ea§anésnt$, 17§gnd,°3 “wi§hifi. twm weeks Exam

taaay.

5:1, H.§;_Ebi£fl@qé%da, iearned Emunsel ia

C§é£mi§fi§§; ta. fiiéW Vakaiath far tha third

ré$§§n5e$£ within.twa weeks Exam taday.

Sd/1:

Judge

a”».¥gsw;c9*&3.2sa9,

filing at »thé j ,