High Court Karnataka High Court

Sri Puttaswamaiah vs R Sunil Charan on 18 August, 2008

Karnataka High Court
Sri Puttaswamaiah vs R Sunil Charan on 18 August, 2008
Author: B.S.Patil


0? KARNAMKA WGH COURT OF KAWIWAKA HIGH-I C3333? OF KARNMMCA HIGH C

3

amm ummr W mmflmm mm mkifigfii’ as mmnmm Him mam’

:3: E-E%;:%H mzum’ G?’ K&EE€&’§’AI§& 551′ §AHGAL£;2RE
‘T1-Q8 fim 152% my my fiI..IGU31″ 2t3oa:$f:=
BERGRE %

Tifi’ I-iQIi”E£-E; gm msmca if I

%¢LE.A.flG. 23m $9 ‘ % ‘ T 7

:3

fimfiifififiwfififimii.

Sfiéé €353'    mm
A&EE% &%1§?

 s.   @5333,  ._  A =

  
  

 
   

§3:?:1E";f *

3; mw:s::.§s%iz:pIg1,c;3ir;;:§;1’¢;a;fir,_ ” ”
Sv:i:~»3% ::::§e* E;§. E,’«…
Ai”:%}%§Z:% .ma3:§*5;, 45 Emmy
fii’,-‘%»»:’*:–;.:..:§¥i’-‘-g’ . ,”*§?V’?A1′.’,.__{‘~’g’_.-_§fl$3,

% kA – szzgmm RQAR,

» m:§&%L:3ze;:’~~~__§&$ am,

I ‘?E§R§;E%’§3E§:= gmmzgsa,

a?;”.’=f%,._2.:.u:s’*::3″°%”*::”;&«k’3*,.L’:j”:&*§ : 23: $m:fn,,
BRA’-fl*i’CH,

‘ 4 :;’:% éfigémri,

i mam,

.Jfi§.L$RE — 5&9 am §.R.%Pt’32iBEH’1’8

$.T§§.,%.§E€&DEEF FQR A,I*LI*$EHI’I.Ps.$WAHY, AI}”i}’.

%% ‘Fflfi 3-$3

EWFEQE 3% K» E 28 %iS?8EE§S-fifi Wfffi

‘”§”E§i$ fififi Ffififi “EifiER fififilfifi 43 R HQ} (3136
Qfiflfilffii DATED Efigfififlfié I?A33EI} IE 35%

bi

;:;{}.s;:«:.;s§§ ma ‘r°H§: mg M THE 9%. arm, J¥;I£)GE
msmggma @313 mrmcx
§3″§.»EB $353 $5 3? Q Rfw S 151 SP3 T3 S-ET’
QIiS%&fi;§; QRQER IZVATEB ‘V

243. I999 -{

‘|w”*M!lufl’l$\l W. awmmmammm mun i..§.M,gm:I Ur KAKNAIMMA HEGH CQURT OF MARMAYAM £-£56?! COURT OF MRNATAM %~iiG%~¥ CG%3R’!’ OF K&RNA’fAKA HIGH C

:m3mz=;:a;-4%; wag.

“‘I’i?~Z13 ma mmva an mg {mama V

‘T’I”§E FOL§;GW$fi:»» _

§U§Gx§§i[~

is a fiacflay ef éfifi dagmj

‘$323 Eaarnafi munm§ $1? the

agpfirsziiari smmtg ¢n

an? case, erder
mm :e%m.;2$z::~a% ;a% saczd W

the fiéyéi Ju&$ [:;’?;’;*.iZ§;z:3 .

am fit: Snug’: bekw has
patitfimn filed by the
p¢’:i:?;§é.::.~;f:.&:* 9 rfw Swtiors. £51 cf CFC

pmyigzgggg mg e§§§m* éazw 243.29% passed in

ta rwtore MVC

In appaelknt hm-322:: had 5-rmght for

by a alaim gatifian undm the
grm.?§é;is3§;”;$ fig’ am Béatar vamczm Act in Mm
H::.2€i1§”2*£§3;iQ§§ §E:rt1’1epmwssm1 sufievrwbyhim

16/

‘”””” KMNATAKA H¥@*% COURT G KAMQATMM MGM COUK? OF KARNAWM MGM (

an muum ur nmmzwmtnlxn 2-8&3?! QQQRT UP KARNATKKQ Hififi CQUKV $5

in 43:’: ss.m%i&gn£ aim, aflfiediy xzamurmfi 93 26.5.1994,

pefiainn W35 d§mm.}35e& an 23.213995 50;’

§:a’::me¢;-%a1%?5m%n§ Tia 35$ aafiaa téw difimimai af _
‘aha agfiagsafiant hemin fifi Misc.§¥0,44[ ” ‘v
mismiiaaxzwas cam W33 93: dawn Zfw

mfmféifimer an Q=%,3,1Q99s

meaaxat WEEEE. the: was wag was
azmmm. Seeking aiagaiasaz af
E§%is§:+,§E’%%::;;,*¥§-E 39%, Ho.£:3/1999
wag “fig? case
23 zshakrgc passed

mi 313.’ e1_§aT§§Ia~:4:’V” grment aapgl is filed.

§.=.__ ‘aha orxziar éiaehsw that the

in the wtifinn am 13%:-e the

$3: asiesin flm Mdfir stafing inter” alien
, %;:1-‘tgaé. was gm be*$rva the Smirk cm. thxa dam

% mm was cailefi, ha muki mt hear the
sszf €;§§ ease afi thfiarag he aaufi not mm

:’;§§§’pE§€’fF_;;:;;}2k’.;$.§%fi regwaamtafisn aa a. rmuit of which,

Efiimfifiézstn.-§%:»§%§% was I-{swam in tkw

%’/

” ~ . 1*::m*§.§Ta fl

-W’hI|’Ilk wmwmt um mmmawnimnm nmrn ai§Jti_ftI U!’ KAKNATAM MEGS”! COURT 3? KARNATAKA H¥GH COURT OF mmamm H36!-I CGURT OF §(ARNA’?AKA HIGH C

avifiemsm %a&§:3ra tlw ficurt, tha clakxt has atatad that

m m ;%~sa»1a%~E*»m «rm zznwsalé Q fad been m

wag ‘E§”3;€$$f§i”§ mt. afilaa be has pram: %.f0rc__i:?;:i§;-‘
mrémn fiiw mm ma. mm. :1§1.v1fi’.’3g V ~
mmiémazi $1153 méfinsmemggr
agemlkrsft aw kwpfig in.

ta

fix

flag: 33% £3 be taken tn
aflmarzrzm bacmmtlnd, I
is an izmrdinate

ciaiagr szsf” §35:§U§;B.§’$ aweai. Gm mzmfiaratian

V fimzfi tint the ciaimm has been

ymswézatflg Efis mas. ‘Eh: clam

fimmag 1994 was désmgaaa fiat’

wag; flack an %.1L1995. The
am tn mt as-iée ‘fire ma orfiw aha
%@ mmsma $2} 2£;,3’1§99, blew the 2w

% ‘Em yggmm ééiéa. time 9% the mm sf ‘mmmmmt

Em vmisn sf’ tfie apwlhrzt that he wag

fig.

Em ssmzlzi mt hmr tltm case

g;:s:é3s*%£s:::% E213 flmri

-:.:a”§i&ai 23:22: is; Ezamliy CvQ§fi’.&§” ii: wimi % has”

in ¥$”fii’£$§’§J22§.i’i fivémraixa hfi gim & _
aayimg fimt he was in ” ”

-$£I,’§;;?i”:§E?:§ flag ffsnufi. as % géxfiatifiég fiffifi

{aim a$r§e*:*i;_%mma t he mid §é,5£:tz3$.:3.«-v..L;ptan

w%& are afity tr; as

mzaenfiefi by the ‘ the apwllazztt.

g:x€m%::::::;::.m1 “~ me agm rm: %ammum in

auwns uuum U3′ mgvzwmmm filfifi §f0$:.,%,R’E’ QR” K&RNA”fflKA I-HGH COUR? Oi” KflRNA’!’AKA HEGH COURY OF K&fiNA’I’fimA HIGH COURT OF KIKRNATAKA HIGH €

Each éapsas
:%::}m§::§2:?:m€ie::n am crf tha
mm; Exam}. fir the V__’n:i:e§Ia}r uf 43{3
éaya in Yhfi nu a&p1:ahh
{mum :*.§as §§i ‘asaiagncci far mmiaaing
the aifiiay sa ifwgzfigi fidaw: wherm the

mumfil caommunfaated

$13 Elmam@* 2934 whmfiupan he

~ a am hmmg he mufi mt tales

the agmal. T1332 mmmt

fiufifiignt mafia far am-némnim auch

fialayt.

%/

_ Sd/’-

aypiicatfizznn 52$ in &iam£.ssed and
mmfirézzafitér, 22% &@§ £3 3.§% dismjssadg fie soak.

W

I

U 5% §$.<za§ ".3 "@399 $93.. .§§<zu5. $0 Mfififiv E33… §.§<§§ $6 hN3GU $32.. §_5S.§§. L3 ._§..3&._3 $.35 ££§§§E.s§ .3} ESE}, 9:9."