High Court Karnataka High Court

St Agnes Education Society vs K Venugopal S/O K T N Damodaran … on 30 July, 2008

Karnataka High Court
St Agnes Education Society vs K Venugopal S/O K T N Damodaran … on 30 July, 2008
Author: Subhash B.Adi


.. …–…n – ……. . uwunl vr m-uuw-unnn ruun LUUKI or IEAKNAIAKA HIGH COURT OF KARNATAKA HIGH COURT

m mm HIGH cams’ OF Kggmram,

ERTED THIS was 36″ gay as J¥L¥ 29Q§{ W =

BEFORE

$33 H§N’BLE xx. J¥STICE Svfififififi B flDI V*

€RIHINfiL REv:s:sm’9E$zT:sH’§a;?59;fi§33

1 ST ASHES EDEfiATIQ§_$G€IETY°v’*W3
B Is: F.€3A1It,_. _ V ‘
$mESH§¥R?::::V._,.. ‘V ‘V 2:. ‘ ._
EEPEESER?Efi*E¥ I$$ EECRE$A£¥,
§.$.EERfiEx§Es.’«,”*a'”” g

. 1111 ~_.*- ‘%».* ‘*~;;. PETITIQNER

{By 55:3 :”

filifi :

<;;,g<vENfiaQEéL.

5f§’K3:§fmmflwmaNmwmwxAa

“3*3n amavw as Efiflfih

R53 3*?.§£m%
, §EfiR.EHAEA€H<§E.M%flCY,
"x$AxLEsHFUn.

.égEEflfE

‘5aKLsSH§vR TQWKEKLESE smarzw,

“‘u-H$AxLEsH@vR gamma,

£.«*’«£.R’Z§.-E.;”~,3HE’*'{}’R..

… R%BDNI§EI’¥’I

-an-am»

-.-vu-as

. ………..u \Il nan:-u-u:-\n.n |’f!bl”! LUUKI OF KARNATAKA HIGH COURT OF KARNATAKA i”!iGH COUR’

$31: $22.39 rg FZLEB §;s.397 cR.P,c’ §¥

THE Anvcgrs 3&3 THE EETITEQREK §gAy:g§%$n§:A
TEES HE§’BLE 6933? may as PLEASEQ we s£:”A5:QEajg
was 3R§EE fiT.26.4.$$ wassxn xx CR.KO.533/$3″QN&

TEE Eififi 8? THE C.J :gR.m§:,~&.gqn3t,,_ *

SAK35&Z..ESI+E’E’R.

TEES CEL.R.?. COMING fix Efifi An31ss:§& ‘

THIS nay, TEE coma: MhfiE,?EE EOLLUHiR§;fh:
L3 :3 kz fa~% %
Thai. 3 revi 332. an V S.’ I — -3’§’i3%§’;» _ 1:13′. schama
C’: Em amaefi “f:’; ” féunishable
under Sect;m%§ g§3 §§§ 4?i:@f_§§C.

;:g#£+..f;i–ti’c:;3e.r_’ herein is the

aampiaifiagt, ‘a §é:’n§d” alleged that, the

afiffiiisfifiii’ §n;,j5m:’i1z:::’¥;*:d..’ the Engaged marks card

°._Va z2i%;:’;.’§;i*:a=:r3:;21im3′:x~ the gzmlise an investigaticn,
“”‘ s2,§:.au:.r;ifc?;e§’@. ‘E’ repcartg The ‘B’ repzzrt was

‘.§A_rré>vftV5v1éé§;*ited by the manpiaiaant.

‘E. ffize trial mart E-{Iii}.-8 censidering

Ehe materials gmflucefi by the palice and

aanrpiainant, has fmmci that the palica alczmg

vgy’

IJQHI |..|\n._:un_-‘¢.¢.. ..- -._ -_._ .

assay: 1 \i\:f\ll\l \.Il I\l*’|!\l’l”\lI’|ul\I”| 5-H’??? QKJUKI

asxcarsfiingiy discharged him ef the

affeaca.

,-.

a:>:::;2§=a.3′.:2?: has mist preduced..:’aa?_5eri’a1″ :”i:–::{‘?1.T.’

grmva &is case. In vie’§f thEw%ame{Jfm&mw§f
the apinimn :nat£ the fzgia; co#r§f was
justifiad in aisch§t§in§ §§§”g§§§sgd. I finfl
mt: masmn trv34_:”i,_§1tef;”f’e:?:¥& izwugnefi

QECQEAE .2

Tha $%isiQn_F¢titimm is fiismisse.

….. ‘judge

3. Tha petitiwnar exqapt fiiifigV*the %