High Court Karnataka High Court

The State Of Karnataka vs I Rudrayya on 6 August, 2008

Karnataka High Court
The State Of Karnataka vs I Rudrayya on 6 August, 2008
Author: Deepak Verma A.S.Bopanna
{N THE HIGH coum' OF KEERNATAKA AT BANGALQQE'  V:---f  r. A' 

mama THIS THE em DAY 0? AUGUSI' 2£v:'.»3 j ' 
PRESENT "  ' "

THE HONBLE MR. DEEPAK. VERMA. ACTiN{} 

Ans ' L? % _ A
THE HONBLE MR.gU8'1iG§;§$.B~QEAP§NA  

Wm' APPEAL §3f{>§;s"  _

BETWEEN :  7'  V  

8'I'A'I'E 0? KARN.e¥I':1K£K ' '   «_ 

REP BY yrs --L¥N{}E'I?_SE€E;_RE'€é;EY_ ._  
EBUCATIQN EEFARTMENI" _  .
MsBu1Lm_m. -- .  = _   '
DR.AMB§'é}I3KAR .vEE--1:>:»'i=I  V '  ' - .. _ 
BANGALORE-1, -   _  ..APPELIAN"I'

 {By 3:»; .;§:"'B'A3AVARAJ.._E§AREf,:DY, GOVF. ADE}

Ami)' '

--...-.__.'.

2 3 I Runnmm'
310 I'Ai'!%¥flPPAYYA
HI?*{D"U., 6'? mags
 3:21 cgauamnm AIKEEQ HEGHER PRIMARY
 " 'SCHOOL, PALYATHAQKA
. _Rj_O ISHWARAMANGALA, P'(3"{'TUR mi

   A Gomm3<:R;s1~1N;=. SH:-BARURAYA

T 8/0' A VESHNU SHIBARURAYA
§-IINDU,66 YEARS, RETB BEA!) MASTER
BE§§.»{YURi{AT}'E PADED HIGHER PRIMARY

T5



_;-.';n

M)

SCHOOL, BELIYURKATTE, PU'I"I'{}R .DK

R/O AERUNAKATTE HOUSE. HAR:3HA Ni'L1A"S£TA s  V'

POST PUNACHA, BANTWAL TALUK,'  [ .. 

K E NARAYANA  
S/O ISHWARA KALLURAYA  
65 YEARS, HINDU

RE'I'D.HEAD MASTER _

SR1 BA1ASUBRAMAN."{A~~.. .' V _
AIDFLE) HIGHER' PRIMARY 2   
SCHOOL, P031' sULYAPAmvL:,..e*;A)  
rsnwammmeam, PU"£'I'U_R my 
R/AT SHANTH1A'NIVAS:,-""" v -

POST SULYA..?&Z}£tVU BK; _,

B K RAM;§MLi1é3.'HY"'--- .  j  ;
3:0 KEiSH~NA?'f$ B K,  V '- "

63 Y§;'A'I-'es;-,T. ;»{;;NDUf;  " _ "
RE'I'I3.ASS'¥'. :»*.9.$E:2 =  - 
BELF{URKA'I'TE A21}E3_  " 1.
HIGHER FR§M£.»F%'Y 'SCH(§.{_)L' "
POST BEIJYURKti'£"I'E," 
PUTFUR DE: _ V =  '

{iii §«:A.§i&'Ars.'u:viA'Ri --- ~ "

« _w;0 LATE SHANKARANARAYANA RAO

V  6G.YEAR'S;"HH~¥DU, ASST TEACHER'

._BEL;*zU:2xAT¥?§:,~'A1nE1D

1" = AH'I-GHER-PRIMARY scnooz.

9937' SE'LI§§'URKA'I"i'E,
PUT'I'?;¥R' DK
RfATA'i'LAR' HOUSE,

.. PAmA, Pf3S'i'-- !'s.¥?YtA.Pt.1'{.  ;
FUTTUR ax   
SAROJA N    ,   
wxcp N S M¥..IRfiLIDEIARa R50; '
HINDU, s5"zEA12:.s~:--';- ' ._     »
RETD.     
L34' :%§I3_E;¥Z) 'r+a.;A£EE,=  
R/O EALEGA CONE{'OUN.3§"sB,.:§51~;:;~:.a: GAO§€SA.I.3JES

13/ O :"B'QN"ISACE GONSALVES

' * 54 'a*.1;:Aza>s=.._ 

 V RETD';C:Ra.P:If1f;;Ac:HER

 . '':PA:.:: D1:  -:.;__ V , '-- ~ A

A K GAr€G£;M?§E:'-é{"%¥XG KATE KALAPPA
62 YEAR':1i, HINDU_ '~._ '   

R§:'!'?13. ass'? Tmcszgra V  

S-3T.ANNE"S. COMP€3*8iTE'£-IIGH SCHOOL
v:Ra.3_PET, KGDAGU '

~,'to Vxsawma "sA.D_:mA

.  _ 1y§,fi,I§¥'f'305:Q., GQPIIKQPPAL

_£iEL§:?'3E£:&é;L1:;é;NHA
. '£50 Mira z~:ATR1cK avsouzz

' 61 YEA.R'S9_CHRISI'§AN,

;5;SS'F._'I'EACHER
ST ANi'13E'S COMPGSITE MGR

TSCHCKDL, VIRAJPET KOQAGU

2 A' 'rue "PRATHIKA" BEHINEB 31*. JOSEPH
 = .C_Ir~.3URCH STREEET, VIRAJPET
 s KODAGU

T JULIANA. LOBO W/O ALBERT ITSOUZA

57 YEARS, ASST. TEACHER

S'E'.ANNE'S CHGMPQSHE HIGH SCHCBCIL

VERA-JPET, S KODAGU W
I



 

2. Heard Sri Basavaiaj Kalbtidy, is-a13::e€!_  3

Advocatf: appearing for the appciiaut. 

3. The ztspondttnts who   it; 2 

GOV€1'111i}8l1t ajxled stthocrla     
Gtbexwise of the 016221' dsgtgd  " 'i;1:<=; iééliilfid
Single Juclge with a  helein to

€Xtt3I1d fiva stagilatiaza i11u.:li'é1x:é:1i:$ ._b¢3_:c:-;fii.V  them from

1.

4. 1996 i;}VWt’I1e i1eat;:he1’s welicing in
Gevemmelfii; “cf 25.65.1998. Ac;:c0ni;ing to

them, silica a1§4″ii;¥t2 “Et’..§ICIi€:1’$i” Ei1’c d:i.s-Charging saxne type cf

‘V ti21.iies’;:}.;i’i1l”:ren~!iA.dattéfi ‘££S;”1:£as been fixed for gmzt of belzcfits

ti; iihr 1i1T. A._$iii;I(3l3I3i to lxostile diactztizzzillaiiion. The

‘ ” after réfeitring to the various dwisions

~-,¢A_V_.443i?1§§£:i£21″m:1 ~~ this Cami, ether High Courts and the Apex

the matter to the apptll-‘Iant to mconsider

{game afresh anti take appmrpriate decision in 3CDDI’d&11DB

‘V V A» u iaw in the light. of the diiectiona issued by this Court,

“I@~

éisposisrzg of ihe msporzzierais’ Wréé Petiiiam }¥eezffe.5§§3:” tn: V’

the xzzithorily (R37L()€f?°?3_–(?€i waufd %z:}:1;{e:;er¥::ié2c:’zie the iséug :y’2e.:r,

iszlcizzg into mrmieiertzfiari the tzariozis £i7:3cs€:.:3iit)1§.,’3 tbfiafiiairtg i3_ii-:

issue prormunced by ihzis if4Ju?'{,V>’i?r_fift§§f wifitge
Supreme Court imrizzciirzg {he “–.lf’§§’fe¥§”é€i the
?et2r12,edSi?lQ?eJudQ€’ V & H u V

With the abet? stands

disposed of.

I11 of £i’:;ht2 itfifilf, iA–H/G8 and

III/08 do xvii:-t ésuzvivéé It sta:::1::is Clfififld.

….. cm;

waif”

Mérzg C311;*3§j’%.ESfi:g’§%:.

K

Sd/….

Judge