High Court Karnataka High Court

U Damodar Shenoy vs K Sooryanarayana Pai on 1 April, 2008

Karnataka High Court
U Damodar Shenoy vs K Sooryanarayana Pai on 1 April, 2008
Author: N.Ananda


IN THE HIGH coma-rr or Kanmmm AT
DATED THIS THE our my OFAPRIL _j

BELDEE

|’l’fl’I1* ‘H’.r”I.’|’lI:lI’ IF ‘ll”D J’I”I’fl’l”I’f’|:’l.i’ ‘H’ ~ , ‘V ‘
Ann nun Hun J.–..I\.a ._u- __ 7

BETWEEN:

1 U nmonnn aamwuir-v. ._

awn 1’1 1u|n1n*nI s:n:inn;n*v’_
W’; \F ‘I! IICIZISKIIIUIE “fiQIu.!I’I”:F.’G K. :> I
!|lAJflR R470 \ ‘

I”I’\f’I’II’f
u-all-Ira

hi
cf.

6

§
:: .

5

3%
E
E

3 I: ~’zua_1ms£m;t:nr
a’aiiG.5fifi’iE61’3fifi.Ei’E15fiiITn’5″?_
]IlfiaJt’.’vR E.-‘0
‘u”fitrr’x”*-..% V ;

. A_ 4 ~ –

n ,5′; mmrana.

. j» %. .1§1′;~z::_
” V9131 ” R

:57 hmmE11w_* AL
‘-%:-ax A mnaarm mm
nmun mo I(U1IDA1’UPA

_ “uamhmm PA!lDl’.l’H

% ego rm mama?

wuon we mnnamma
unum

V 1 nmxmnmnm

GEO URBEEIIDY

s gum snmnman
age 1.!!! warm

amen ago munmm
III..’!.’PI
[By Sm”: : s 0 BH.nGavn1I.anvocA’rn:: T ~
mm : T’
1 it snonmmrma mt

“n-¥jn’5i.’Wi:?’IJ’iiLii’1*g?fiz _
ugamntmm. ~ A

V M x M=. ….ms1vounm’r

my ad: mm vaJ:mgV.%’anvoc,s.1?a’) .%

CRLP kiiiésesa—.;:%1§1;r,(§irkéwmo To ouaan ‘mu

PROCEEDINGS-.m»..cf,C.Hfi. 4%1e:w.¢oo are THE mm or mm.
c ..r.pn.nm as ,

hearing. made tho followitg:

c;c;i¢::;. 1¢a:*§’.r:;2%% pending and for ofibnoea punbhabla

% ‘under 143, 147, 143, 3:23 and 326 rfw. 149

33′
:3
3’
Fl
15
H:

:5′
13
i
:

3

3.
D
3
I
1
2
s
=;-

5;-

m .-n.-.rCo’In:.n4n..-nan
‘W

WWHUIEIU

an.auonJ.uu.nI-

IIEVHJ-I lv

“1 4.5-4 :-

.5 – ‘JEN

£1 1
ll! __-at

w_n1-rum: use or othac:-wine upon the

report… Earlier petitioners were» hafiore thh
(3nmn:|a1’ ‘ Petition No.10B3I2OO1;”‘”ch§fleng:ng_VV”” V’VV A

i_nI;1.1.I.a_.m::e r.:1′;=rooma.-_ -__ sag: them.

_.._._L’_’I

__M._’.:_.__. _…_ n A g-I1-an-1.. V. .41; ._

-fin Ft1’1I’.l. DII an.’I-‘UUL . _III3Ik’.’-IIWIIIE

oboonmtsnm:

‘ins:-tmti flag,-iui::-aim ‘Dy invuicing “:iat.’.”:ion W
L%&:e:{F>.c. The learned Magistrate has held that as the
“if is a warrant was instituted or otherwise upon tho

‘ ra_;_x:rt_, he has no raoord guidance in terms of

‘\_I

#-

nfldhfiiatat ‘ha ‘nan- -I-A or-an.A.JI..n..-A Ian 04:’:-Hula: Asp figmfijgan
WWI’ EH17′ LIV 1.Il.I’l V’ DJ-l’K3VWu cl IRISH! U’ W _ -21′

244. The quaution of Framing of charges. or
discharge has to be connidared. under
2445. Accordingly, the L

c1i_n;r,I__ism_u.1 gppfltinn, 1: in

—–pmaug u.ga1nII'”‘” I. fha manna.’ Vanna
imt:i1:uted’ A re.
the: 1:aarr1edL/ifllagnb trau§V ‘ falbw

Sectdnns 243md1g-$4. *

m:p””‘”‘ua.r'””n==ii”V’ « ‘firflef. fl”‘:r;m;”f”*1ai… pe*”u.um”:i is duun:nu””””‘e:’i.

Howexguf, petifionenu can seek for

in rooorded in terms of
Magh train than uonuidur the

sum in 9*”: %.:.i.r.,~z-..e 24*! M-..r.*. 245 4:!’

um.-can-is -In-In-I-V 1:. -Iwuuu-Ir nun ‘lflul III

Sd/’~