High Court Karnataka High Court

Sri Boregowda vs The State Of Karnataka on 4 January, 2010

Karnataka High Court
Sri Boregowda vs The State Of Karnataka on 4 January, 2010
Author: Ashok B.Hinchigeri


1%; “EH5 2»-§_:§H CQQRT £2? KARNATAKA AT &ANc§A,§;::_?_;_’§_
EACFEB ‘mzs ‘ms 47″ am’ :3? mix:UAW;:.:é.5,i’§iIj”* –
BEFQRE; L %

1″:-£5 2~§QN’sLE MR. .’1%.}$TIC§ .fi;.SH€§_KA~3,’H.§?é2~f::§4§I§:;VE”E:E.’*3.i

wag: P§.E’E”.E§!’«é i
EETWEEAE;

Esgregsszsgéa,

$55: Eavaregéwfiag – V V
I-xgveé mags: 42 azears, —

Rzfiz’; Evaiiara§*zesafi:+§.ii_1″a£i§§a§e;.
Chatmayayaaaiséa ‘€’g§–:;k, 1’ _

ééa;-a$ar: Dis’t%h::i._:-

Patitianer’

* {B39 :31. Ehagat, Adveagate)

ANQ:

, Q, ~ ‘Ss:a:é’§’f–Viéggigfsgzsiaéqa,

A ” Re*;§r’as'”£3§’:tad 53 35% Esecretaryf
,§e§fé.?*::’3j*s5£+2*’2;_”g $2′ Revenge,

*Ba::§%a3’ELj:;§g:a =0 55% $631.

3 29 T%:§e.’;§é§§:::§* Qemméssiener,

§~éa$:s&r: fiisirict, fiagsanfi

* _T’f=’§’2§ ésgiszaat §smmi$s%e:’*sar,
§§”$§fifi&Fa’§”$§$a’EfZE Sub-fiivisian;
C§’§§E'”%%”§&:E’a’§”&§&§’;§”§§;

Hasfian fiéstricfi.

5:. “‘:’§*2<a {gmmittee fer

%3;_§§:,;§a:"§:a:§§:': Q? maaszhwézas
Cu§timi§an;'Qccupat§¢fi :2?

§::2%i$§’§'”s§’?”%&?%t §a;r§§$,

Cfréaanarayapatna Taiuk,
Cfiannarayapatna,

Ragsan Qsstrict,

Represented by its Chairman.

5, Tie Tahsiiaar,
Charmarayapatna Taiukg
Channarayapatna,
HESSEY1 fiistrict.

{By 5:’: R. Gm Kumar, AGf)€2__f o’r R–3 VV

‘§’§2§s wri: petétien ig flied §a¥’£iC§£$ ’22’=._’i 227 of ‘the
Constitution sf’ India praying ta fifii-§. §U?T_»?2f’i& ragords fperfairzing ta
the émpzggrzeé cxrder §at,eti~..?,Q,;’;D”QE:L._f§’n Vibe we s7f’:?*:e R2.

was writ getitian c’cé%:~s:§:1:3+V§:<z f_4:§f'–.¥%f~r;é%i_rnEnary Hearing 'B'
graup this flay, th§.ceurt_masie Eh-13. 'f¢iio'1(v§fi'gi

we §"%.:t_§;tf§s3vs':§é:*_ %.9§'a.:§3 the :%*:a§lenge is the Grder, dateé

_L':ffi«x:f:s':aVf;#:'f:::«:*e:§$_§passeé 5? the resperzaierzt 5\&s,2 in RA.

*:§;;V.:?;z;4%+e.5,% _

ha ngcasgasy to refar ta the facts 9? the

-Vtase!” $;:” §a’s§:’°:§ the Emmsgneé sréeg €525 secand respcméent –

K “f.Z%:é3;:::§;§ éémmgsgigner has cgnfirmeé tfie Qréers fiaisseé by tha

.,j”..:*é:::§:%§?éi§§:*::. §%:«3§,3 33$ :4 taming §§’#f’§ the §g¥:i§§§nar’$ reqzsast £9?

ragzgiarizatica $5 amaatharigefi ggcugaticsn $1′ the Eané in

‘ggaszéasa “§”%*2a aaatizrzé ragmndent %’:as $13: mrzsiéereé the

385%

.~ §{é.spxanx§d’an£é;; AV

‘2

ee:%:§eeer’e eeeeeé ee meets, He has net exarrgreee the
cerreezeess er the eteemliee ef the Greer eees*e:fi’~.._Tb«y the

seeeeeeeei: 3’e.§ee,3 and 4, He bee eieméeeee aep:e§§’:’eife–e’e–en

the ee§§te:*~g ereene eé’ tee eei:,§t%eeer’$ _*eVe§§’%eet§e<r2.'_'_:fe2e§_§1;2_ f§’}a§;:~..fl§i§.:.the”‘A”

exeey ef the téme ereeeréeee’§er..fi§§ee’V-iii, .Th’ev”A§§’%3pve§e’ed %e:”:§ér

eieiee ‘tee: the Gexseremzeet hee..fi§;:Tee ‘3,Q.4..i§’39_AAe§Ethe éeet date

fer making each er: aeeiieeee.e”–x{gIf§er”eesv’;*:1f§eneeeiieetéee Le fiiee en

ei1;,.19§§g

3;, Sr; _§§*§e:;,%e?;;;3e«it§ze«ééevreee eeeeeei fer the gaetitieeer erays

fer the rereeee ef’vtee.e2e’i:te’:’ fee the eecend reseendeet -~ Qeeees

£e:’e§’;ré§’ee%eee% ferieeeeeeieieyetéee ef the seeeee eeeeai ee

“e2e§€i::’e.E5:”‘eeé;e§’eeeee””‘:e::h éewu fie eeeeeéie that the time fer

iv§ée.%.veee%.ivee:§en Se eueeeee zeee eecteeeee eete Q”.?14,2QQS

eég Ae-s4eeeeeee:T emeeemeet %:e Seeeee 94%, Kereetake Lend

‘:~’§ee;eeeev.?%iee 1954’ 32*: R, am Kemer; the ieereed Axsfi. is én

_ §:e”eee~é:iee ie eéeeete the same.

é£w Ee view ef tee eeeeeeeeet exiteesiee ef time fer making

“flee eeeeeeeee ée eeestéeei there eee ee ee }eee§§£eiiee fer the

eeeeee reeeeeeee’: -« meet? Qemreiseiener dismissing the
figei