High Court Karnataka High Court

Sri Parameshwarappa vs The Deputy Director on 31 October, 2008

Karnataka High Court
Sri Parameshwarappa vs The Deputy Director on 31 October, 2008
Author: N.K.Patil


E’? TEE}? EEZQEE {.’iC%”i_§RT SE7 KA5″L’€.«’%I_¢s§iA A? {L ‘=’~5i.§A§,€§zM. ‘§%f.P.}éc».§ 3£:T«3.4 GI? E133

E.

EN ‘£1-45 H16?-i CGUR? OF KARNATAKA AT BANGALGRE

Darn» ‘2’:-its THE 313′? my cs? OCTi’3BER§H .,

sssaas _ _
we HCWBLE am. 3837335 :s:%.;<.9A?%z;%%T %

E%E–'?'"'§J'§E=E'~¥:

sag: ?’§§RfiMES¥?%§€}§§AP?A
am. :’_-‘xQi’~%AF’9R
AGEDi’a3′{EAR$

age. :’=§A£’4?$é HALL:

2-mg HE§3i%fiGENUR
Hazaaxaaa TALUK V
C§-§i’§’i~”«2,A€:i.§RG;:?.– s;$”n=z;<:::'; – – _ 1 _ _
V :2"-*»E"::?s=3:~:Ezr:

{By 3:; : K 3 sgiézvgsfiiggsééé
ma: “”” ” V’ ” V V

1 T?%~i’£ Sam”?L;:3é’;*.,z”s.i’;’£?<':,é»_.'V"'* '

E%EFART?sdE%%T.Q? .;»g%:§*s:E;3a:~.:z*::"eE<3Lae~z

3 L aa'2w::.+a 3.3:' u A – V "

?’~§E.r’~.: .:BA:E£:-E RA mspzm.

;C:§–i.%}’RAQi.3s~?;f3A : 5?? Em

* .3 .%.’.}§§5i:EC”EGR A “””

, . 3 az;=$am;z;”;a:? ear r¢:z:=:£;3 3:’-34$ eacaezsv
. ~ é*5Qv..49′,~ zmgrazsg aaawm

R£:£l’:E_§?,Cs£_.§F$$E'”: new
= -..aAM:3.<-\'L==3R¢:–55ma

§'2§S?~'Q?~iS£§'~=é?»."';§

xi-iviv

V A' * Tiréié '<si"aéR%T E'~*€T§"§'2GN #8 F§3…ED QMQER §R'?§(2LE$ 225 fiufiéfi» 22'? :35

V' §€;35~3ST§"§'i3T§G:"i Or" Efiifléfi ?RA"'{E%éG '§S QUASR #J*57X~E D? 3'§3%£-i2£.';'»$?
_ BY THE R?

T§~§i$ ‘»’%§’R§T s’T’E’§’1TEfi§”‘~§ CQ?’a4’3§?~§Q €33′-3 FGR PRELiE%z’§§?€AR”€’ HEAREMG,

–5 .£<L.Ai{?~£A'i}.;«s.;:~,.::m3:a L§:»?zE§::ss

my gmggzog £’%’o.13®4 9? 29:63 (‘:3

33*»; §§§¥?. I 32$}: CGKERT Ci}? K_.r4:§3_;”‘~$f.=%’§”,r’§,§’-‘I_zr’5′:. ff? §.%}5€3AL€§§?LE. “.I~’.§’«3D_}3v{§3–§ ‘Q35 3&8
‘ _ ” -“tr

QREER

Petitioner’ if} this aetitifin has sang??? for :3:ji§V:=§::é,=5s§r$::§:s*2;g’

Annexure E dated 3″? 5% Secarrzbesf ”

Na_{3r°siC hiiKa€3aGui388i2SG?-O81:-éfifizfi. A L

respandent.

2. % have heani Sri. .~.’$%%iv3i{<L:fi5§:3r, ': §éé:*r'asd
coufisei appearing far .{fi€at}tioneZ%§ = ~ : ~ . ..

3. After carfifui péri;é:é_aE fV%§’ze §:::”;%jt;§%fé:’;:%$ urged aim

the prayer scx:3’g*i*;t;:Vl’in {he gvffit “p§f$€iL:n.;…V.§it amerges the’:

peti%icnei*%*~'[§1é §;. ir’ii§:,f3ét–,._”gczt’é*’§§::eedy, effecfive and
efficacflzs’ _:”e5m_e d§”L«.éf~_ é$%$.t;iEifig fhe émpugned Grder

‘befo:*e_ “ihéi:mrf:1;a.g§en€’v_ééziir1aréty as pmvédad unéer the

«–£fe%ev;%jai’nt2..A«-Lf:2:c:a§{i$i€§f:é”””:§fV fhe Act and Ruées. Wéthcui

“”s%;)é’§;§{is€’§§5eg;%¥€e.sé~§d remedy, petiiiarxer has rushaé ft: f%°:i3

:’3<:;i;:1i__V3rjg:§ ~§§fé.~éénted ihe instani writ petéiéén. Therefcre,

~ J j Véfliéffemmie by frsia Ccmrf is Lmcaééad for.

Therafaré, wftheut expresgsing my o;:3%n§$r: an

::'_4:"s-fiariis 9? the ease, the writ etitiert f§¥&€i by péfétianer is

sm717s§TI§?¢s;;sé'E7u::a§'€}}~' i«;A§{a?.»§E_;§§£}=r2' aAaz;;;AL<_:§3:g W\PE;zTr. 5 35:3:%E:1§E~b2,§

EEK' T2232 iiitflii CQURT G377 ii .33" R':*%A'§é.E{A AT E.xi'£€{2ALC§§?L}3 '§:'.}'«?€a.1;'.§§3=§ 017 X268
'1

dismissed as net maintaénabieg reserving fiberty fit:

petitieaer is redreess his grievance *9}: 3ssai§ing__-.__the

correctness 9f the impugned order befare the agV;;.;.f.a'é¥:9,:;'g1:';'§' i'%f e..V

campeteni authority as prevideai under rfe_%é4.i;a:%fif."'..'T H

prsvésicms 6f the Act arzé Rifles, is V.sci'a%.§f:§*§$?..§ i?f

need' arise. Ordered accetfingiy. E'-%¥_i ?'zhe gtt§i:;éé$"ur§;AéA%:i V

in the wfit petétien are iefi opefij' _

Sd/-.

Judge

B¥v’¥V* V

V V ‘ A , _ ” ‘i’i’iJ:§ ;i*§§iL;?§ri i7{}¥,5:'{‘§:{}i*’ E-<;:"s.é'i§'*~Efi£§}*'i§<;:'3s EYE' E§§:"€{}E¥.§.£3f€.1i. W.§',§'ée.23€:34 {E}? Eéfiiéé