High Court Karnataka High Court

Sri B T Thimmaiah vs State Of Karnataka on 18 June, 2009

Karnataka High Court
Sri B T Thimmaiah vs State Of Karnataka on 18 June, 2009
Author: Anand Byrareddy
.1 mm wwmmxwxmmmmimw awwm  WW" mmmmmmwm wwm agwwm WE" %fi.W%§a%"E'2i?aW'% Wfiéfifi flfifififim W?' %%W"*«¥;im"$/'&§'%§fi §i"§E€f§§°*% fififfiéfififigi" $5' §€§%.WW7&'¥&W@e i"§M3a§'*§ @

IN THE HIGH COURT GF KA.RNA.TA.KA AT BAN

DATED THIS THE 18TH my are mm 209%  %

BEFORE:

THE HCNBLE MR. JUSTICE     & '

 

wan' flTI"F§G1~? m2343,gm!«G§ _M;;;';;_'%}% 1 % 

BETWEEN ;

SfiB~T. 

SiesT1'5urmmGowda  
ge.d.a3:s«::su£51y6fi'Ss_   

Villa: Accamttaxzt,   j   

     
Bidadi Hohfig  » V.  
 p    
Bmga1o::'éRnIsl.I}im§1§t.  .  ...PE'I'I1'iQNER

  

(By    " «  Aévc-can for
Shzci M {§'iafifi'p1'3fK$§?\,  ';'i.§£1aee§¢}

       

 L   

% z3.evenu¢;}egmmn(sa:v1:m;:,
1~.a.s.3:;iiaing,
vmm vmm;

 [  'E_@ga1oIe-5&3 66:.

V 2.K  Lakayfi
M.3.Esu1'ldj11g,
Vi$'1mVwdhi,
Bmaierc-»56¢.".1 {K3},

By im Regmm.



WW mum" W?" §'%§%§W§¥-"°%?$%H5§%?M% WEWW  WW fififiwfiifikfififi. IJ;'"%§%«'3§""§ amswmw W? §'

{By 3111 em}-many C..UI1a1, A:&vu:;'$éj'fr.§r._.:    
Addifimai Gnvarnmeni Ad'¢a€m,£  3) v '



This W231   519:6" .Artic}cs 22$ and 227 at
the C  of   {:31} for the rcccsxfis
'before the ::;nmd:_:n:£.._na.3* and " mam mda the
ariginal of  1_,2G{3a'5 as mime gr Artislcs
14 md  ;_::fj£t1d£2L '&d am 1m%.r and unjua.

  an an mug this day, the
Emm  .

    'ORDER

 ~  am'.

 %   an the cempmsm afarmse: B.C'.Mx2:rthj; cf

  Bidafi habfi, Rmnmmasn Taluk,

Rural Dimci, tbs fiecaxzé rmendm Laskay@ had

    m  wdhfi taken W mvcmgafian fa: allgad
  afRs.29fi&:'- fir $3. effiaal favazzr, an 138.199'? ya

the aemnzi remdmt afiar mnfiuaing invwfigfiém has

submitted repeat: a an }3,11.29€i§. Even flwugh 111$ mqwy is

smié ie have cemxrxenced in the yea 2032, it was eamttuded in

Z



5"'§§€:§§"§ arzmm" fiéfi' §%"T.g%%¥%fifé%.§'i'fi 5"-fififi $28

the yw 2906 m1dt}m"eafieIfl2a reyoxthas ham fumished. 
zinmtigafian, thc Lakayfl had even mwereai 3 
the cam af Scsaiaxns Judga,Bmgale1'= meal in   
C.C.I*€o.19s'1999F. The goceefizgs  V
pfliliitmfl' nf afi the chmes  
:3(z)(a) efthe Prevwxicsn af   :98a;%  the A
said mm: at" asqmal,  
an wings! bcfarc this  
This cm   by judsmem
  the afigad chases "wean:
mt  cm by the Lskayukta md
   attafinfi fixaliry. Hawevm; the
  hm iniam the mm mm
%  enquiry W miuaed ima Articles of
 *  is is me  'an cfthe pefitianer ma thn firs:

 AA Vrwfiafiidaaislikelymixfifiwfunheracfinnenflw bms' afthe

   lmémtha angina! An.nex::J:a«-A nmnnly, the mod; afthe

.'~7».mi :2 «:..m.«w'wam.rr: Wm iW%%%.§W&%&!%M:'°K.£WL maawm §w'w'??fifi¢W WW WMKWWEMWM WEMN Qgflvtfifig W3"      9" I"

 Lazhy@ flaw 13.li.2fiG5, evm thcaugh the gatfiarm was
aguificdhyfimfiwglanfifinwtizzfimmrxfizfitaicfia méthisww

hrmiutefhenofieenfthethjxdmpanfimu. Infm,th¢

3



.m- 'mfl("|fi '8 mI"\MHanr"m M

pefinierzmhaving breruglitthistothemtertticsnaarfthefljird

rflpfifidmtt, the attic: af acquiml which has 'am A'

kw»-w-W-wwwwm 'W-6 -Ma»m-cum:

However, sima the repeat at     'V

thm the swccrad reswndent may   fia
respomimt €01' ciismiswl  vizw
ar the hxxnourahle as   nriminal case,
the fimimgs    013 mm m cf
facts md  p mceed:h1gs cmmwy tea
the  cf  the me is whcxlly oppcesed
:3 the   Cam E: 2606 Am saw 22:39
  aha «mm mm: an zxmm-we acqmal
V  Cam, 110 sthaz Tlibunal cs: aathority can
L  ¥  to the memwepmmx enquiry
% x _ ha§e:1:§f2:2id;amw?a1 facts afi citrctzmstmice 'mum the evidwe
3 "  asmms who at mmmmm: mimana1pmmangg ms

 inthis  wfl mfimmfimpmmbfifimmyw

S
E
5
P
E
E
5
§
§
§
§
3
E
§
§
§;
§i
S
3
§
3
E
Q
E3
5-3
§
§
§
EE
§
K
§
fig
§
fis
fig
ZQ
$
§
§

2§€)'?_

Q

 

this Cam, the W }:m hem igbarcd by new  %

befcrre the firstrespondent, it is mg    

Mflfiwfififi %’*%E€%w?H awasm” %fiz.%%’«w.5§%Kfih Wfififi fii

Q
;«»s
g
3
3
E
§
3;

E
ii
3
§
£2
§
§
3
.3
Q
§
§
§
§
E
E
E
is
3
§ ‘
E ” ._
§
§
%
§
§
§
3
E
E
,9?

at

3. The lwned Savior: Afivucme Shri Rgimfla

fm Eh: {Emma} ferthc pctziiimweuld .._ V
am? by the am, am no fi1rthz:rac’r;h3n hm hem 2
first rewrfiemt pursmi tn: the IEPGIL V
writ. mm mm been mm

likely ta: he diamissed
abaui. Amorfikigly, the 39 315
m is my
unlawful acti<:1j._ cmmry $0 the

Sd/a-I