'J
IN THE HIGH COURT OF KARNATAKA AT
BANGALORE
1 Eu: 1.I'n'Iu-an 'I?'-rnvnur «Hug... V
4: nu.» .|.1r,au-nun l\-HI_n|l'.£'-'l- V. » .
Sufi:-11. 32 yam' %
sro T
2. Enmflmjmxm. a%, ycaf I-- A
Win %
Bo&1ar§'R1a:_'Iid_¢'Iita:6.f
No.«45,9, 12"
._ '\ir';n.a.i:%ofiC?norfi'Rea:;i_%& .
036
{:3
£4
E.
3'
3,
F2-
Ian'!
I.
Ii
I
.15».
5'
9%
3
I'
V 3.
D
5
1
tan
in
3
'"fi_.1. __.. n-_:.:|:_..... .n.r.. mnn-am
1::-um. am: as in nu. u.u:.uu;
71"w cmn,1 Fla-or
_.I
Q
hi
5"' Block. Raiajinaaar
...'!...._..
Biiffiaiolv-W Fun. 1J.IG1Vn.n3~--___
(B)? Shri. C. V. Naseuh, Advocate)
AND:
1.
B3
Hana LUIS
No.1, Slui. and Shri. L. Sudhanhan,
Advocamfpr Raqp§:md?axt"Nd.2)
4'1'1f'fifi"",1Gmup this day, the Court made the: following: .
__ or- 7-
11:911.!-entaahvim
Iv"roII-r-Iv w'
Sqcge'm.ry,Lap_svDeparunezu
I . ~_ '
Major.No.131%*;_ i'
5§{:um_ ckfififififiaEaf' Va' : "
Bw1ga1ore«99§ 1; * A REBPONDENTS
.._J-.. .E_....
-L-L-L.LuL
V uuvww
in filedunclar Arlicle: 226 and 227 of
India p.raying to qualh' the noiificafim
Z rl-aim! 3 'F"m_fl'}'ia111nrlkuH1nm¢nnndnnfnn1 i a A
'I$*U'I| E!!! I I3?! 'I31 I'4IUWXY'T' NF} XIV' CVIIIPHGITTIIIV JIIRFII LI?!' O 11
%V _ as. and unjust.
AA Iii':-it 'Damian «amino mu Far D1-slim-innnr I-'I'
-"O" . mm "W? H" m 1 .mm' mw
R"f:""'t
mn11~nA
KIT? 5 Q
"N0 in
LIB
QB.D.E.B
The petition coming on fin'
.. ,.____.h.
group} iii? éispolai.
"2. the fbrthe 7
Government Advocate.
3. The mt: alleged dtévaocusod
ommm 493-A, 323, 506 read with
34 of me 3 mi
4 of um. um % man Act. 1951. The pouumm
$52,? an mg vimj... at f' 11.a_ms.n'eI.!..I1.t by me
L» and at the bdmt and instance of their
aamanfi», m... mm are mm against am. That the
" 'fiu"@'a-3 3a..u.I.-U1. :.vl_.u.'IiIIlIIuu.w
-:III1:.nII nnuuu-aniud in 1-1:' naflaufluun' an Inn: Du-u 1:11
who was attnohodto um omoomud Court. In this
of afifain, the second respondent was qncially
appom” ‘ ‘Wand as 3 Speciai ‘F-ifiiic to omdiictfno case
(‘3?
@
on behalf of the proaeeufleu. It tmmpixes that such
appaintrmnt is made at the behest of the wife of
4Iu..|rIuivhH’|$” an a annual; in Ha; T an: ‘ u
1I\|l~l.|~l.hI.L J» ‘WEI. ll «ILWHU I-K3 HIV :__ LVI-IuI”a”J».
Gcwemtnent of Karnataka and suc7h~appomnu_ ‘ 1’
mechaninallgr without assigning any
F1
‘backg1tr1n1ae”ee”m.aI’e e etpe “‘n’dn{ii.med hefc’:me’.mm~” -.
4. The Counsel for the in an
in 2005 “”” T’ ‘ opined as follows:
“A ‘ could be
pggpamnd 1}vhe’z’¢ giublic iunrur dmmda.
{pasta} circunmmcu
agpommmz The mere fact
in a _naa-Iicular can are
a fmding criminal lawyer afam
» be Q gm:-.:.n.d 1;: ebgzg .Sp«!t.’!i’!! Pg-blig
ammo: in qnpaimbd’ will a vicw to soar:
aamrtc’ tian ataii cam’ . Tin mid’ qfiic.-«I shaman!’ ‘ ‘
not In pan-mirmi in Be ricgum-albtf bub a
Iegaiimi mam fbr wrcaiamg
vengvmce. ”
5-
IM. -II-I Ill-LE \”U:I.Iul
E
“‘ If» II-|¥IW-. Iltfllélllu ,
Public Pr-mentor. an the
assigning valid magma, gag _>»Cofi’:AA:I;1 would
ruhmit that W
cane, ainca nq of a
smoial ranges: was rnndn
mrv- _ ‘VI -unnu—rw
by the fif Counael would also
place mfimgu in Mukul Dam and others vs.
III? Iflllu
cmofthiscom-t.
A. %(3jn%%t;’m&$ othot hmd, mo Gwerrumm Advooata would
them an valid and cagcnt ransom for
t ofaspeoiai Pumicfroucmnor’ mm’ hunt
reflacted in flu: notification. The allegation that this
5
cu’ :II\ um’: 1:14!’ I!jdIlIr\adI§vI|I|naIII- V ‘V
c
‘ uywtrsnm. ‘ ~.
been made mochmicdiiy at the imtanoe of
the; wifia offhe fintputiiianuriainomrect
t..r.=h
ID
…i
..fe.fi.y ….t’r.:-.m..a…fl
$9 fl QTTTIZI T5
_i_1_;|_l nnmnmnrl
hand, it would be possible for the sauna *
reasons for such appoimmem and-V
:1—- as
:%
*”- * the “””‘wrB.I””i cm is m
I.-‘9
relied upon by the would
submit that 111cm is as warm ._ * In any event,
uov-unmm- *’ “t it is aiwaya
possible mmesm me ‘ and to make
I
,5; Ln.i1.t.V’a.1i=fiV~ IQ.-…,, the ..e Hi-flu M 1.111.:
of the sound respondent woruld
this Court to fin-llow the earlier da-cm’ ‘on
.*
‘ in ‘~ A’ A I! at Ann -nuanaun vEL1″AuI-n3.u..n. A
“”””””‘ at iii 31′:i”v’i’i R fly’: ufi aupm, wuuwuly fin
4 crfthe Supreme Cmut in Mukul Dalal and other:
Z d A 1′ .:’..Vfi;v ljnion of India.
(A
.. ._ ._ _Q…|…._ -,AL
5′ l._._.._..l!…..’I….. A1..- .-…:.!A..!.._.. 0… …!C_.._…._….I I’lfl–
r. nwmmzrgly. mu puuuon ls auowua. um amummunt
ofreapcundent no.2 is quashed. However, it is made Glfi:I:’ fiB3t
flummébaflMmfixflL flmeammmmmu m:m$gg¢?;
-yr vow
finther cmppointrnom of any Special ” ”
so inclined, after assigning valid
-11.:-I1′! nfinrfinhnnni 5 nwiclnn 31- nrniil’. Ir
uwlua II yuuuutullu. LI.» 1! ->
Sims to nuke such ample
reasons and cu.-c~1m’.u’ V appom” ‘ tment
-,.._. _4..f R.___.,…._2_ .,
lmmnwnmmsmwéawam¢tmamjngu¢ mwpmfihn
; ” %
Sdfl{_
Judge