High Court Karnataka High Court

Sri N G Halappa S/O Late Gaganna vs State Of Karnataka on 9 November, 2010

Karnataka High Court
Sri N G Halappa S/O Late Gaganna vs State Of Karnataka on 9 November, 2010
Author: Mohan Shantanagoudar


. _2. ésfram am’

1

5: TI-E man mam: 3? mggazam 3:2′

mxma @323 mg: am my 3? twvfi &

THE Hmmm £§R,§fiS’§T’IQE’ yam? _

my PETITEQE 1m323 $;:a§’ “2§3E}{}§’€§L3T17s€-:35§;f’V:§VVV

amaggmma
fiifiiéiffi agamigzsza V
AGE§§aB§Z}?4%§§”z’EAR{§, % %
msmimmaaz Ij:12I1ar$;.«3::£g f
CEi§G€AH&’:{£d{a%1€?:%fiA£;L1_’f§§i«§IE%Z %
mama m13§:%; _

“”” PE’E’E’I”IO:28ER

{By

IKE

…-……………..

_ ‘2~faEI?~*’j§s:*i*E[$ 33$
% §?G~:’§iI} gm fim garypzzm 33?:
..%J%2a§,s.3z::;:2:§§fi«

J–% a>e§&aL§jaE

«V2. 1é’:%§ET5:;G!§§rmsEm§ER

Aim ataxia szrmanzm 33??

* = Lggmzgmamg Emmi

V’ TI-{E gzyvw cifigmaamém

‘i’¥3E§I{JFE 3%?

§”€..?’%§’i§R

é. WE Tfiififififififi

Q.§sHfi&L§;,I ‘?AL{§Kg

* ‘E’§§£$ Q§I{g;.._f§E§.E $933?

‘fiihfiiiffi {§$”E’,

RE2m§::::,§;éz§f:’~3_

{fly Szrisfl, §E%.fi.$,. £85;

T1-ms wan: P£’I’I’;:¥*£QN ES m,E§i’s>% £3}1s:>*1;g:%__.é:f£:*i’E§1.g:V;§é§
am 237 $3 mg c$§$?m9§ é;:31=2* @x%*:3;A§RA2£§r;*i:*;§§r’&::.§*§5;;42; geawa 19
(A1¥EIEX€3REwE§–B§3Vf1fEEE¥$® Si€i5.§%EVR;jE?«Q®§ mm mm,
gamma _ %~..%§§%g?+#hR’1*s}5;§:qi;*, if V ! ma)
REl$?§E¥,fi§:}Z*§’I§ :;:2§§§:% }.:::§;.:§:§ 2’2z53s{:§ PASSEE 3%
max §;Fc%:%¢%;»2%$:;x;;<*§="::a,«%:.;§13:,£_2¢$?r+§§$iA§§EmRE–E; BY THE

bEE:J':'éé'r. ici{33§s$%§$;is,:fi§§§R%% %*f£§sa_Ki:R E§8'§'RI€"1" gags
RE$¥$§€§E'E§'f}.V *

{TEES %"RI5"l'5 €3{3E&§G QE ¥?'*3R ?EEL§
'EEK §0£L§E?§§:»

QEBER

$etit£@r3.sar'3 fifiwsatg wfi iiwmafi Afiaii.

Aémcate far rmyarzzéenta.

3

authcriaaficn gantad in favour sf the petitism&rV~:’§:1.:b_th§e

12′ mam” gu-mu’ Iar1tmes” in diam-shugzan ”
ocxmditias. The srdezr sf the

‘fizmlnxr was quea-‘finned Yi§’1§ _}s”‘§écaiIer, ” L’

Bmalewappeuam –~fi;p1§§i£ais ziutrzoritgw
has confirwd the
Both {Em in this writ
pagan. ‘

the imugwl orde.c.r
ef Tumlmr

*§as M%,V_’H;’R..’V€§r%nfivaa. He passed the: impma

_ £3 promamd aim *’m pasted as

‘ H for Foad arfl Civil Supplim. fiegartmfi
sa-mgexy, am my «mm mm passaé the
dated 2?:5.2m:.; as Deputy cammmsam,

3 A. mafirmci his arm: ordm as an aeppcllata authority. In

view of’ the mm, the aréa of the fippeflaha fiutkmrity

\/3 §

4

cansnrsi: be sustained. A parses who: has

¢3I’d&’ crararwt act ax §&ppe%t:e Autkmrfiy and

mm: under. Thug the 395221 °’

have m-amrmea the fiha m Vrav ” ~.n.k ..j

such as A:ix:1i&-nal Comixshfiier e525,”, V

3. Ba that as aféiafvv of rim
Appellate Authnrity fer the

aforcaakl be quastm.

Matbcr is rwponde.nt-

Con1m1es’ mm” fcz*”Fn%::i Ba ,

is ciispmad 32:

Sd/*
Iudde

4&3»