High Court Karnataka High Court

Sri G Suresh S/O Thippaiah vs State Of Karnataka on 24 April, 2009

Karnataka High Court
Sri G Suresh S/O Thippaiah vs State Of Karnataka on 24 April, 2009
Author: Dr.K.Bhakthavatsala


— I * 15333:. $3′ 3, zaaumazhrg

___7*§j:>xS.S::r5$E1§

{TQLK :33. §’§aj2:’–§._i’3E3=€§§

23*; ‘2’;–w: E–zéaaiiég {it€.}iEE’€’E.” {L}? §~=eZAE€N&’§”s~’iKA AT §;;%?;{3;:.§;;:}_§* mag THE 24:1′: {)3}; 0%?’ §”‘s?R§§,-_i§2ii%{§§’~ .____f 5 ,_ ‘

BEf*'{‘§§%E;

mg §-§{}N’¥3L}E: 3;: J£§S’§’§{Z§§ $953;:;a;;7=21;ra1;%f;éa’§é3;ég;g 1′
CRE%eii£’v7′?;L ;>§«:’;*:-“£’::sm¥e.;,{;’;;–é,;i:2§:i}§–._ ”

8E7¥’W§fiEZ§’E:

‘i.

Sari, (E, E§23;:’°€si:z,

Sf ::;.’§’hip;3aiah._,

figfifii aheai. 39 yeara,
‘s*\:’s::2:’i{:§11g 2:}: .

$0. iifit’-??’C9258 L,

?:”‘:SE Armfid Rf3§ifi}€I§.{5

€:[0.:35~AP(), . ‘

Gz»,*;:”;g__;é::I;ag’é;;”:;*s{;v _ ‘
§%ajas?f3;i*– ESQ”-iiiéé,” -. Z ”

Sri.’E’hi§;ih§:3ié§h, _ .

sigcfgi _a’Z3oui:’ j,c’§{§é%;3Z’S, ‘_

ii:-:s3.aa:ist.?:?_,, ‘ **** ” ‘V

‘ E33′ f «:3 .”?£1ip;Qé;§ai1,

V =}’&g1’:::§. 1:e:I%}§2,:i§%i§”j;€za2fa,

P§”{_é?;%%§’3;’mrs 5% 33:3
;%;a;;a:.e,3:?*,'”;i;ar{3. ;~:g.25.,

4 ‘ V §.§01l1’I1é§_1i$3{‘aCQi0Il}’,
., .. — .. Fé T, E’;$a31it0:*iT:};m,
.. E3@If;?a1S”§,.§ 3313:.

figsd 3233213 3% }?5:£a:2’$,
Q,/3. ?*%e::nf5é; EEEKE,

ééaysgsfmagarafi Rajagiazz Siam

{E3}; 81%, §’é:mju{i9; {3%:3%;s?{i:2:, Aéizn}

mi-“”§i'”}”§’§’?E{I’3?»§§’;iE~3f;§

:::;<?;. E? 3*§{:»",–.: azazs ,1 2{:sa:

Aififii

State sf Ka;:11a.%a%<:a,
By Haisoar Gaté Women ._
Police: Statian, '

Bafigaiom 9' ";..§§gs:§%£3.%§:§§::'43*7 "

{B}; s:~:P,:sa:.Na:waz; Add;.s::*pr§'

This Srimizgaé Petition iS11:{1d€?..$€«C'%:i0n_;%82 cf Cr.;3.C,,
Jpraying to quash the: flftziigire pr<:sc€;e:é:'iit;"g$& in C.{'f.Na.3i.2§€3E§fG;3 0:;
this filrs: cf the VI Aeidi. 2'3-M1'sJ£,_ AE"$1_3I1g;:€:;?0:*i:{f AA 'A

This Cximixtai Pt~:t3"fs'ic.::1_€::9n§§;€;:g;j 9':"é'.f:3:4"'é3i§missi0:2, this (335,; {E15
Gaul': made the .fs3}Ii3Win§g:« _, _V

"*3§§a§x

Tiifi '.?A€f{»ifi€}I1Ei9'f:S'* _Z"?£¢::':"* are accugefi' Petitiafiaz" 3'€§;s.*i§~ 33$

campiafiaéiei; fivfi Lifsf iifiém v%~"iZ.?€4}}§"'!i3$$1"ii bafora $116 Cauai

mg,;_..}Q::a;n€d"VCa3t;33Sei far the petiéiamtrs fiazbmiig 'iézaii tfazs

fi:.:3%f%€:r_ setfled ami :3/3% ?é'i€3;'§i{}.E'.1€":§" ,%»§w:-g iffimfiiaififiiki, is

E_i§"in¢gf'A1a-fith '§?::?_%_'£im1§:1" ?'€0,E,§fi;C<:%3,$€{E fiaaé. mid gigs Ems; <;*s:1c{=;:é*s;${3,.

§"e§i€:i<§§;§§§A.§*é0}.é% gufimiis aha: SE16 has :19 §3}i€Z'3:'€'f:$'i :9 prageauisz {E36

. aé<fS.§.<5:€}. 33 aim E3 Eizfégag kagpflfg wit}: hm' ,§}}.1S?33fi=§; agfzii iwiaws,

3¢ 'fizz: patiiiensrg haw appmacigcé Eiiés Saazfi uméer Se{:%'5£;3m1

*%82 3? {fEi:P.$,, gwa}-*§;;g £92? quafihézég iha cfimifiai p§*{;£'es3<§i:1g3 ire.

c.r:$ 3 “§’L%{§§é?3-“g;

Prahibitioix Act.

4. Kespizzzg in View thatV%§:£§.._?e§i::;s;3:3:%::*’§’=§:.;>L%’§ }%;3…Ej;ag:g3s§§}? E%.v£:;g
with ?e’f_iti0n€r;<s 1 to 3/aC<::u$€€§;"._a1;3.§§ 531?? .3353 ziis i%T:§€§.'€S'§ {<3
pmsemzte the case, :h€1*é—-i_é§f;:o 5§1m;?::»:%.§;;:3_::~.;1"%:' éajs aélmas the peéiéionw

3. En the re:s~;–.*:3?::, a:1e’s ‘£116 pxxcxrfiééézizgg
in {LC.§¥%e.32.1§*€3:”3,¥:2{)§¥:’3. jggg. th_ff§ j;f::e{ “i.:;;§ an Adéfiéamai Chief

?’€’I€if€:)§}<)}i€3I} %J§ag=;s;é.§;a§€ &=:?<':u$€{§ Féaav E. Ear} I3 far

'izha ofihiics "'{§'I1E:}{3 1;,VV$gvi?{:%'Eii*:}ié:' :%"§8{;-gujgi mad. %.=<:i€.%: E§€C"{§@:: 31% 0f EEK? 8;§'i€§;

Saciicns 3 é;n_:i%'«§ caf 31:335. f}9$..%;%'_:*jgr ?mhibt?;:"i<3z2 Air: is {§Li8;$héf,"{§g

I

Sd/-

Judge

‘ §3§:’s;*”‘~..