Karnataka High Court
V M Veeranjana vs Karnataka Lokayukta on 24 March, 2008
'r"n'ii fic')i~i'ii.i fir. _apsw:ca._ x.L.nca.miai:.i§jn§n'j'; wan purines llo}"181'13 2007' BETWEHVI : ' v.M.Voeranja.na s/cg 54 years , A!_,rQ;'JI;g.t_x.. " ' B4-our Vi,1--'~.=~e9 Pi!9¢h§$!%tV¢f£1d¢5' £am----s'=--lm ii:-***'-='~=!'.-1'-' _ " R/at :.re:...--*-2:.-.'.:z== fiabii ,. brand, 5:. Advocate tor ms . 8 Ant: .) MID: IGLs.2I;.1J.d.1.ng_. ~91-'~. "3_."R.._AIIbcdlcar mm, ' ..;l£!2I,,;'aa.J.e:.vre--1 . ' itfl Roqintxar . 2. Registrar of Inquiry-5, lE.s.Bu:LJ.d.1.ngs, fir. E.R.J'nni:¢d"i:a::- Voodhi, ' Bangalare-1. . . RISPONDEIILS (By advocate S:-::L.II.8udhal:ar Pa,;L_) up-Inc-g " alloying 91.: 27.3.1293 .2. this In-it l?ot:l.t.1.on- is filed 8 of ifho fionatitution of India quash enquiry proooodingo This Petition in day, the Court undo tho-gollcuzing; ' ' é ' o E Petitioner is tho State and roaoivpé ; ;-_1.:e_ of ,o1m.'2oo/-'-2.: on-:t___,nnsr-$r,,.. raid. --- oonfluufizod 1- #3: *.'.'£:= '--""' tho " """""""""' "" '£131 --.-x-n 'of------ .u-uzt, Bangalore, in sp.1.cC.No.7/99. on trial petitioner was aoquittod. 2;' .. ""on.'"7.12.2oo3 n--2 nu a_n_::gz_11e-.. 3. V' ,|aUI.:.nlunI nun allvvau-an \-----H in IIJJTI, evzuunuu 'iii an 3. -3- are initiated challenging the uucnu =4-A ;-_1 i ;g, gag; rnau¢nL:1.1_1giJ * _ ._.'._..__ ii, ni;I.'niI.ni|lais uuuazsguauus, ' Vjfiét 3. and thg aw-at-'I-no for the hi to: that In 'I"!|__S_l'.fl:k1:..'.l 4. Junior counsel, for the lamb not of fact: and Court. In Iuppert his vicar, he - upon tho judglbnt of the l!on'b1o dear;-rwnuniix n-H1-'I' 355 'I' ill 9: __ In-Iuruu-n -- ----rw--- u------- u------ ..Vu§-62-u-uu-mun nun -Anna:-In In 1' II 2995 3 Q .- 'I } _ I_ .1 ...__.I .l__ __ .I__.__... already lot in by the pronocution busier: fix -- L-g t!-.9 up._._......_.L_I__ 'Ii V. V V -4- 5. counsel for the proceedings ba:Eora_ the T_ and' the acqllittal of the sauna: court ...............'.: 1-:5, aw.-3.. alas ,1:-3' 'aaléiaq 'man. ':31-m 'firaou " * _'i':':§ir raid in: not .-Liiogai "and sanction, he iudm-nt relied upon by tho- for tho petitioner 1: not * the facts and oircutnltanuou can this % 'gfippozt his a.-zguu-nT ta, counsel. £0: tn.-j has relied upon a n.-Lv.-man nanah V. ~ oi this couri: ropqrhod in %v..%%%' urzmomruxn ma o-mas ¢:.:..n. 2002 um.- ' -@535), wherein Division Bunch oi.' this caurt anocaaaiontoaonsidnrtheanquittalolaga u"'~'l.« -5- aouulod in a criminal can on and also the honorable aoquittal ;l_ o_r@Iw1;1_ ogo ;:oZ_l._1_r;L1;g AV rgrniegtg 0- -lg nnnrt I-n V' 5. swing heard tho puuu, only point to 1| the session: of charge: .2;-_-us.-.c_1. "Q ;:_u ;an:. 7. ~ the judgnont in: Sp1.(.'1G._.4"l./o99','~.. that potitionor has not - V 7,,,JL' \'x./ honorably h by giving bandit oi lrhoroforo, thin oou:-1: in of tho: 'A it in not a. stage for this court 1: e rt. es of ¢._araI.I.:; ;;-nod M 3-2, .L.t:. _ I ___- ....._.__. -- 1.1.- -n.-J-gl Ind 455- he -nu-igni- 1.
; AJ_ .. 1.1.. ____…I _..-
bo:i:’o.’r:e i–2 and in up -nqu.-ury ii
aooorcianoo with 1:1! and that tho prononi: pCi’lifi6i’_l–«
in pronutuxo and it in open £0: the-potitionot to
545/
raise this ground in an appropriate
at an appropriate timl. ” H L. T 9
3. Accordingly, this pew-4os;%¢;: H ”
iv
V