High Court Karnataka High Court

Sri B M Kenchappa vs State Of Karnataka on 4 June, 2008

Karnataka High Court
Sri B M Kenchappa vs State Of Karnataka on 4 June, 2008
Author: Mohan Shantanagoudar


HIGH COURT or KARNATAKA HIGH 3? HIGH COURT 0; KARNATAKA men COURT or KARNAYAKA HIGH couirr or KARNATAKA men COURT as man

imi

E’? EEQEH $31.33′? G? fi?MiA fig’? 3&1′? ififilfififi»

BMEQ THIS THE 4% Ba? C313′ JEENE 2533s

fim %{§;:zm1,§:; agwfiasma gmzg§:V§’»s:~I¢a,.:€:=§;aa;:Eaz§;§s*;43″c€é3I:s,sa,§§ ”

Wm? FE’§'”ITE£}1*€ m.m3@3 9;? :2%}c;{2*: :é:;1R4$::::,%3;§;§:»;1′

EKEEWBEQE

5%} B M §EfiCERP§A. m

ago. Man: VEERRERR y”

fiifififi, ‘.’* ‘

agE~?3 vgaas L_ ‘

E?fi? saaau ¥1LL$E V
§R3A&A.H$£L:,g’ “; .” mx -a,’
$HfKK&EA$fiA?U£,?fiES§’®A&fiE-ifi1,

u\:;;. FETITIGEER

€33?

[E

$T§?§Va¥ zkaagyaza

“YEEHEfifi”SQflEfi?

……n

aAaaxE«eW$éaaa1

E3? 3? I?$ %E?EfiflE $3CRE?RR?.

‘=%Bg %§a$gzu§AR
‘ €§IK§%fiRé&AF§R

EELRE §ITEICT « 3&2 1&1.

” I-KS3} ETREQ’? ¥.’Zé”f3§§»§E5′:”:?I i3!ts’EF:

$fi§KKRfiRE&RPflR

f Xfiiak EISTEEE? ~ 553 E31″

?fiE BEP&??$@ME§$§IQ§§R
gaaxa,
K%§4fi.§E§TR1€T ~ $53 Efii.

ruurl uuuxl or mxmmm men count HIGH COURT or KARNMAKA HIGH COURT or KARNAYAM HIGH couar or KARNATAKA HIGH COURT or KAR!

5

3’3′:

5%:-‘SE 3″:”P:’ifF~.?P?~.

55$. }§3=J€.RPP?;

5l?§}i:L§J ‘fléiaazfifi

E§}’&.:.”%’.3:.§F%; HEBELZ

¥”.”.””§*~3–‘IE¢Z§*»’I2*’-\.BA.’i4{.u*’~’;E’f’§.3?”*. TLAUFT -v 5+3??? 1531..

_ 52;: as am-M33:

ma. }%i}§:;’f;§?ws%.AP?A
}:::2L;:s:::.:«spmxa,Lz I
:»;;%**i;: Raga:

::1*fl§i3%mB3-m:u%?:33%. T}%,L£§?~i mégz 15%;.
22%? as 31; 3H'{i.sM?.

at EF,.Z}»’}’af*§TAIAH

5:33.53, éfiaiffié

§J~’e.REEi%§iPix’.: Zia’,

2:: 3A’f;3kfi§A$}3sF: ,
EA§$§&$EE -4% _ A-».f=

a §s.:.”s.?a§%=;

3%.: ‘
iF*;.,ffi.’§’ 2:33.33, 5 (5:33: A55-é._ ‘

§«§EJ3:§. _}m;§a§s:s§:az;–a;;
2? J3′;r;%:’3i52!=§4’Eas;’§Is;,’=%;,» _ ~

. .. .. flE5F€3EE!E§’.E’fi

$33: :3 . 1:. %’;$2izp1;”-=$z,gV:’,§3z~g=-gm’ ‘ $53 2

” r;7’§~:*;:=: “i??<.Ef?"«._.Z:*ETIT2i3§~2 :5 FELEE 2.254323; 31.RTI%2&ES
2::-%'»:r:. CTz."f23'~&"S'E'§*1"¥.§'i'I{§?£ :33' IKEEA FR.Ié?:'E§€€3
'i%'€3 '-~Qs'.3:.fil3'ér;? _§iT.§:.;':E.I§':?éE,. Pfififififi 5%'
?'fi»I-§"EE€Z.;'s3i%::§4i '3"E»§E f– R12, E~§"E§:El-'E4 ms R.'E'¥'.Z F4. §s§aT3.E;'§2i':–»%?.,

,T*":;:a:§£:a -i';i1:i~«:§;_.~;:33z;';¥;'z'.;:::1.Ia:.; Si? ;r~.;«§:sz~3, Asm 'WE 3223?:
E3T',i'3Ki?.§..'§§i¥'§f FRESEE HY" 'f*}%E s'.§?:IE3EE*§P.L iii? .3§i%-E§

"–«.l'j;g.;z~23'–ma ::s;:<;§:r.«.**:"::. m.é~::.13.3§s$, msésm any THE 1%. gas;

–..’R’._3;;.,?’§5X:;1§*4?:%;*’¢”§.§E7.®-;7.i4’g.Z3¥2,”%%3 ii?-%§E32’«i $R.E¥§§=éFs.§.. Q? PsE’€Ev§~E§.

Aw-§:;et arm? ?s*rz’§*:s:::2~; :::’:s:am»;:s an 3’95: ?RELE§–§ZB}.33.R”{

W §r*:?’;§*5R4;E§*é§é%2« ‘f’E-E13 3.139!’ THE €.’I£}ElR’E” §i§’a3E THE F%3i;Li:%¥’I§*~.-W32″

man COURT or KARNATAKA I-mu ;:,:g,:::;:f:;z:7 v-m;~§ mum or KARNATAKA HiGl-I coum or KARNATAKA HIGH COURT or KARNATAKA wen court or man

6R§ER

cage 93?’ fix §£i’»?I>:.§L:§E3$}$f’ is t3r3.a*£ he Ems

the gmgsxm-‘:.y in quamfifrmn in t% yam”

B, $:ri1~mr5.%a?1.ah§ Wm was @’%l.4.*”i’§fi*:§ A tfg

wvernmmgi in the ymsi 3%5§, 1-.29

wig simé, tha patfaiuxiay m§;::1_é:’~~g:«fr’s.§F$1**._t:::

A-

Emmifieztxt §:m.5 -.

Emm the k by
mam xrgans-aq%.3:a*.nt13»* film
r%m§m.%:£i’}éV % ham the Tammm tr:
tha mag mag Tm
.’§’é1}~m§1dhar hm azgufigf azfi
€.’.’XI¢&i,’3i’33»V{§.%’£°€i€il’..’iI%:.v’?’. emanated Eu favaur fif the

‘ “~A§;&ti$£%§z§:::::%f in mmm am tkmt it flaw mt

righm» Efi Eafimur at’ me mtitiamr as

1 mimuwd gale émfl irz

é mwwmt thfimfih’ 7315 WW3!” fif fit?-93’f1¢§’t
véw :3? the mattmy, 3.32% Tah5§Jd.@r arderad ‘tn
rm mm 31″” £63-§’;3§§}1Ef1t Fig.5 in the yeawrzzzaa

V kfi mém 5,3 mnfmfi by ‘Elm Aaaismnt

H’

Howessrcr %&¢ crow of tho

«non COURT 0? KARNATAKA HIGH com? HIGH COURT 0: KARNATAKA I-l!GH COURT or mammamm men COURT or KARNATAKA men COURT on «An

afim

Cmmmiaassirsxwr, Llitimifigt 211$ maficr was takosi to ‘rm

EfZommn%s:ior1m* by revision mti§xnf§3: firm

mfiwmr h&&’fii2’1. ‘T115 Beputger

me rmam pctiiirorz gm

afi the pretéiionm ‘ho

for aggépraagsriatc roiiefi,

The pe’£it§oa$.=:r_fi=m3;i,<a$' @cé«je$1s:¥t"i~A&::€fies:uzed 3:11
fawuf of Empvondcnt rfiyoméont
daanifi tho sgtfl-£4 3%
arm: as t cfiecxgwfi in faumzr of
9: mg. as the vafiditgr
at cola: clwiéad by ch: cm cam,

th.eAV.¥31e§:1:%3'V_ £3o¢m®;E3ié;'i£$na' has rigmy aizmm fim

V' – ..t;:: 232% Civil. Smart for gating'

naw of 55'» rwpnndont to ba fl1'1%I"$é in %®

V' romrds aim mwéi. is: sad 'to }m arrmzgwzza
' "-***"-§e'::§.** the ficm 83 $:EEu% of fix caaa irzasmuch

this: wig dazsd axooufofi 512?; favour offiih moyoncicat is

'V/\

rue:-1 COURT or KARNATMA men §:<::1_:rRT m:;r.-% mun? or KARNATAKA HIGH COURT or KARNATAKA RIG!-I court? as KARNATAKA HIGH COURT or team

fiat in yszizzai cé' fixna fiiamfarfi this £13313"? fiaw mat finfi:

an:§am@:r7§Et11e

3:3 E; is firaaughi. m €213 aftim
pwfiii-mm? ma alreasziy M $1zi$.}-mfisra z2§e:::§mgx;* Z
fiivél ileum'. and fie samse ia: A'

ahail fimida aha mag»: 'éf

aweflmfimns mafia rmarfi
as the: anaiidigr $3' the Writ" petitézzzz
fiails mzfi :23 spam Er tfie
§%ti'$%f1fi3f mi a§m'aggna€4:_irai1a§s 111 that mam amt

4.’;—T

a#s.;¥;;sgé41;'[;a?.’

sd/3-;_*
Iuéigej

“*m.:3f¥~1″§§3~., §. 933