High Court Karnataka High Court

Sri R Deepak S/O Sri Ramachandra … vs The State Of Karnataka Rep By Its … on 27 January, 2009

Karnataka High Court
Sri R Deepak S/O Sri Ramachandra … vs The State Of Karnataka Rep By Its … on 27 January, 2009
Author: N.K.Patil


EEEGEE €Z’€f3§..72?.’§’ C55 E-;,%R?’l:,i;’E’_.53;Ei.»% .5′-if . W.E’.’;’~E£’.’:_ fiiffii: £3′? 2%’-Iii?

‘§”%%%$ W1?-‘, {Z3T’,é?a!§3§*é{3 5.1% E’$E”=’;, P§E§.§?v€§§’=é..%§i’:’ HEEQEFQG ‘§’%~§iF: Qi3._7′:’,
Trig; $3323? §’§§§£f>EE “WEE ?”‘£§%.;.5.}’s§£%§’é’x’3: _. ‘ _

:8§§ER:

Leérnefi cmmsfeé sméaréfig 1;f§€:…fi§§f’§?1%§%”::é;e%<. ?a%:'~..%_§*§é_ f

msigei gufiméfiéé ihai, §a€%%§a:"::3:'-._:d§e§".i:*;e'5i ;::;*e:s'*s5' ?.%a y@:f}:»–A

3% gresafit Sfid éfierefere, me
$&%§?§GE"'%é§' may 'Ge §§s:%2§':=:%ad Tifie saifi
Si§fi§'fi§$$§$fi ':?;3é;;= :;§2_;;1%.§§§é§:..«". é$pe9r%::g far
§é?§?§é?'§€i'" $35. saaagfit fiy
§éf§?§Qf'?€§'. at praganii.

2. §*s*fg sfi ‘Va£3::>§’i=’%§”.:E’i.%?:**:%@8*V.’.’§’u’e”.§’éE%”é§§”? ‘she f{‘:=é””€§?%€3¥”%%¥’ flag

scaught in qit.3″at.s h’ ~?fssc:’:’k~éEL.9e of éemand issued by 2%

“”r5%:f.s;:>t2%_é’;iie:ff§§ &aied’V’2flg*§’*’€}ctaber 2688 xgifie Annexuramfi is

%:;}_fi:;efr;é;£v;..AV:§ fiaérd §E3§”?3$d camngai 3{)§é3¥’§i”‘§§ far

” ¢e%§%§s:~..:fae:’ 2′::i:i_df%.~e’érr§&& fisverfimafit Péeadar’ 3ff3§’3é3¥°§?”§§ fa:

” i,”,”‘-ééégafiéériiéwi afié 2′

Learned Gaverramazéi fiaaéar’ 3§§§$i”‘§¥”%§ far

_4’re;3;;;:4:a?nér%’f$»’% ma 2, at me wigs? submfiéeé ifiaf, the wsfi

E35 TEL-‘L HEGEE £T’*i3?;§R’l” OF §;”.fi§.¥€.E*-Eé’a’I’.:’1’s§{.»’-*«, AT E=.f§}3Gs%§JZ}§?;E Kl.-“,§’.}€{}_ 2}£»’=§3 {E7 T-:{3!3§}

ER? 155”~’;?’»§t.’_’§;’-.L€L3R§5:’.. ‘E5? 21% 5;)?’ ?;$£_”:i?

,.-5″

geiéfiafi fééefi by §iTr8$§’§§flf”§8£”‘ £3 Eégiraia is he fismigsefi §:’+**.:’é*’:¢t

maéfitairzabéa er; éhe graufié that; fieiééififiw;”%”e~és’.’._§;§§_ ‘

speeéyg Ensexgsefiséve, efiestéve am efi”$-ac:i:::;&..%g%§<%:é%r:?{a%«§i;é: "

remefiy' by refirasgéfig his gr§e2é2r3c;é._be§&?;?é ifig' as/:é?%*r:§§:é?;<.z*;_;'?i::vT_A

3u%?1+3rét; a W3 af f%§Es:*"é§j reg; kesga%;§a:akkk:%:e
ya: 3% §,%fik%%…

cas’?ec”£r’se$$ $41: ifié §$§’f’¥§j_fi§ :*:a%.*V%_:: éf;»v.a%s..;§é? ‘§”E'{‘:$;§’i’3¥’:’§_.’§ ES {2}

{gs £2? aha 1-=’£ama£ai?:a* –. 2v%La;ias%’k%%lfggséaéw ‘%”&><3%%€s§:

{Amené:':':s%?:£}AcE, 2352?.

4. Efi 1_%%.’–*;?* $_2;§s.:?:§é’,~;;::~:%§:§?a mafia by éeamesfi

$%.’;’¥&¥”¥”§€’3″é%&;:%_’3:§V fP”§& é{§s§2:’;,_ 3;?-%,’i’3§e1.:e”:§f%%::§ ~.§§;f_ ,»§’§§$§$¥”T§€§$¥¥%S~’§ $¥'”§€§ 2,
§€&?'{%%32{§ ti’§%’3%.§§”%f§e§ i73¥&?§?§*:’}§%§§ $%.§§?§’E§§”€%C.*§ ‘ihsi,

323% %:”:'”*”£a:”2i %sa:S§’%*;__4;”;w:e-é%’£§Vi;%?s %;c:e%%’§§::2§’2é§” may 5% fiéagcm “$3 :32’,

. _;’e3e:%;§%i$§ §§’§fi§’%’§! % ‘éfieggiiiésner is %§%@ ?’§é€€$$§i”‘y’ a§;’3§§$a%%e§’;

“‘§§:2§§§*’%%;§%%:. ‘é”;f:’és’:f;;s:a:’2§:.,s?z”zé 9? aafieaé, serekéag §’3$¥¥”§”i§E;S§€$%”E fer

§}8j?s*’¥f’§é¥*¥’E -9%” ‘–‘V.§{§’*§:Vfi§ ‘aha §@%’r:&:”2<3e:*§ amasfii 3% *:'em§§§=:%§'2§

'%";%$'%% §'3eg%%;%a3f$? swaiéw we €133 he? ?%?:am';%a§ isaéssésifgééss.

?a?j§.§r"§AA;':§:'«..§fs& éafiiéééfiéé éhaé, %'§ szgsh 3:'; afifiéifiaiififi :3 iéiafi E3: '§?"$$

_ –§eé§%§§%':és', $39 a;3;:2@§%aie §':..%§§'¥%."3§'§§';? may fie &'§:'e{:':e§ is €'3fi%"E$§f§%§

"a%:§'§:§ ééfiifzéfie $3' ifsa Saffié $y§";3§&i§w§%sa§§'y am fifi %'§"¥%f§§:75.

C'{§{?§7-LT 53*? §'=;§.§7*;.".:'*€,,*~":i'E'.-"~*a}«'I~.'~":n .333" BA3'£é};%.iC3.¥£ ':%"??,?'§*£':. '?.§i'!£? Q? 2{i,*{§'Z%

petitiongi Q.

% A aqvemen: Pieader is pennfltevd to me meme

and 2 , wiihin two weeks
L fromfoday.’ ‘

‘§’H1:Z I-KGB CQLER? OF }§AR}3ATA.K.é. A3″ BANGALORE. ‘¥}’.NQ. 21%’ Q? 233$?

4.

5. Having regard to the facts and cficumdarxbes
case as $3236 above, without expmssirtg any
merits and demerits of this case, the writ 1′ ‘~
petitioner is tfsposed of, resaving fize’:

fife an appeai before the app«ei§atg__e ,
frm the date of receipt or the oop§}_%e::nis’osd;es.% an
appea: is fiied aiong v¢ith’:ii<:.e
for depositim the necesséfi: and else the
secufity, the appe1l§i_e is consmer the

same, in ié pam5snbie' ' unde{
section
wiax':r;¢%ee 'césetw ° fisthe writ petition am by

salt:

Judge

3}? ‘fT:Ii-3 BIC?-E CCRJRT {>17 KAR.EA’§’AliA A3’ B§%?25GAL{)RE WJKNO. 21% OF 296*}