IN THE HIGH COURT OF KARNATAKA AT BANGALORE
THE HONBLE MRJUSTICE MOHAN SHANTANEIGVGIII '
Dated: This the 131- day of October 2010
BEF ORE
W.P.N'Gs.2O588-57 1 /20 1IGA~{G.M-E'_E'SIE)VV" " I 1.
BETWEEN I
1.
SR} RANGAPPA, I I W
8/0 LATE VENKATARAMANAPPA, ‘W
AGED ABOUT 65
BENEFIT OF SENIORS CITI23E_I’€Si*{.I¢P NOT CLAIMED.
SR1 VENKATAPPA, V I ~
s/0 VENKIIITARAN-GA§PA;– _ «V
AGED A3403; GGYEARS. .,
SR1 cI~11I<';j*I«:p'II~"I'I'x._I\I»LI-II./jI;rII'm:I;'w.
s/0 S-ANJEVAIAH; ~
AGED IIABGUT "5o'"yEARs." I "
SARI NINGA£5P'Af,V.OG
S/O''NANGAPPA, '' ,
_ .AGED'n13GLI~I' 5:»; YEARS.
A BALI. ARE R}AT"I{III\/IBAIIAGODU VILLAGE,
KENGERI HOBLI, BANGALORE SOUTH TALUK,
V I I.I3'A_I§I'GAII_,G{zE URBAN DISTRICT.
" BANGALORE-74.
… PETITIONERS
(By STIGGNARASIMHARALJU, ADV.)
I _AI\ID:
STATE OF KARNATAKA.
REP BY ITS PRINCIPAL,
SECRETARY. REVENUE II)EPAR’I’MENT,
M S BUILDING, BANGALOREWOI.
I’ -J
Ix.)
THE TIIASILDAR.
BANGALORE SOUTH TALUK.
BANGALORE.
3. THE STATION HOUSE OFFICER.
BIDADI POLICE STATION.
BIDADI. RAMANAGAR DISTRICT.
[By Sri S B SHAI-IAPUR, AGA.)
THESE W.Ps ARE FILED PRAYI:NG
ENTIRE PROCEEDING IN vC.C.NO’.’856,/07 .I§ENDI’NGI
BEFORE THE CHIEF JU’D:iC.IAL ” z»IAC4.IsTI€Afi9E”‘ SAT
BANGALORE AS PER ANNWK ..1_s A..¥{IS1.T\TG_,OUT OF
THE CHARGE TEH BIDADI
POLICE.
_– COMING ON FOR
PRELIMIIVARE’.HtfiARI’DIC}’–TE-IS DAY, THE COURT MADE
THE FO{I§L»QW.INIG:_I’I’AI. ”
” I ORDER
A counsel for the petitioners brings to the
Court the judgment Of this Court in the
ease ..O’I.SI.1Vi’t.LaIitha Sastry Vs. State Of Karnataka and
AOI:h..ersI”passed in W.P.NO. 3969/2007′ and connected
AA”I.1’1I.’2Itters disposed of On 22.9.08, which is produced at
mAnneXure–L to submit that similar matters are
allowed and the proceedings of the Court below are
quashed on the ground that the requirem_en_t._Cas
contemplated in the circular dated 8.9.08 _
RD 674 LGB 2008 is not foilowed. vthe.”
judgment is produced at Anvi;1eX:i’1e’e:éL«’=to’~
petition. The same was to’ oi
the Court at the time of thisivrritpppetition
on 11.3.2010. is
recalled. V V it
2. For _ *very_ fireaésons ‘ ‘assigned and the
conchgsion W.P.No.3969/O7 and
connected’ of by this Court on 2211″
September the proceedings insofar as
V concerned in C.C.856/O7, pending on
. ‘the~fi1eJudiciaI Magistrate. Bangalore are
‘C it
it Accordingiy, writ petitions are allowed.
‘Liberty is reserved to the State or its Officers to
C comply with the requirement as contempiated in the
Circular dated 8.9.08 bearing No.RD 874 LGB 2.008
.” .r-
before initiating any action against the petitioriérs;-V[;ivV’4
need arises. Ail the contentions raised “the. Wfit_ ‘s H
p€titOI1 are kept open to be ad}f.:dicated.<&as.'éir¥vd_ V§Ih–én
occasion arises.
ms
Dvrz