High Court Karnataka High Court

Venkatesh S/O Narasappa vs State Of Karnataka on 16 March, 2009

Karnataka High Court
Venkatesh S/O Narasappa vs State Of Karnataka on 16 March, 2009
Author: S.N.Satyanarayana
.g.

11*? 'THE HEQH CIEOURT' {}F' KARNATAKA
LEERQZU 1"!' BENCH AT' GULBARGA

DA'Ff33i') THES THE 15TH DAY OF MARcI&'_.5'fi}b¢)i§'/:'%'  

Bi:"ZF()Ri:Z   ..

'E"i~,'iE: Ir~ii.}N?'BL'§:i MR.di).'3'§"iC:i'4:': :=5;égf:%a";m';a;§;:v;%%%;a5;'A" j--~.,T

w.p.N09(1;:r3g1«:3;;1«;:j , A  
Emwsmsiz '
J.'Ji<;N KA"£'E$§~I
gm NARASAPPA

AGE: 29, OCC: AC1,-RI,   V
R10 ASHA,PUR.,«'«.  '

TQ 35 DIST: RAi§§:?:H§;;'R_:.     1.   """"';..pETm:-:ER,

(B735 SRL vsA:§€QjA€Y ~A4" i;>;*%g' :*'i.;_;, 'Ai;~v.;

AND:

 _ 1. $:*}§:i41«:' 912* K.$u --    

 ..gRas§--?<)r~z':2E_'N.':s; 

(B? 3R1.s5s.KL:m_~AAN,::r%m;;.V_§ac::{;1§;_--V_%A ' ~ = " "

T1115; \VI'i'{.p€":Ti'£i(}I1iSf'i1€(i"'£.,§iifi€I°d'VI'i. mes.g:2::'m'i;i"::2'7 0f 

the {;10nst.it1Hi0n of ixidjga pIaj;AiI2g:'tx3_iss3ue 3' i'i?I'§i_'0:fAT.'é1?f:I"tiOI"d1'i,
quashiixg ncrtice mf  §;':§rf.'%..'.i=';§".__"f.f'i.'$3;{§f,'_€Zi 24.2.2609 in
NG.i;}RAM?viAfv1/ Ai)YAg}KS}-{A} 3915:? :3A.:;,Ii';éjj_~?j_i3a~o9 passeci 133:'

the i} Respongiezif éfgide  u v- 
 hfiaiiilg this day,
iht:    '--  V  V

V.  'E'i1is 'WI'V?i{"..'})Ei1ti€)33. has come up for admission. The

 f;}%'i:;i"¥if3I.it3;{'" bags; S€I"£='f3d the copy ::;f the writ pc£itj.m1 't9 the

 PI"§f;Ci}3£2i '~Q*0'*§€'{'f§fl1€1'"E.I. Ativocate S1':LS.S.}{u:11man, with the

CO1;I'$§€fI}§"~ ' :;i2.%f' file csounsel £65" pCfit;i()]3_€tI' 311:1 iczfiarned.

 §;}0V€1°1m;E;:ni AtZ§'%£'OCa'E{i this }:};1£~}i{EE"31' is. iakzzza 1111; 13:31' iinai

' --..r3isp,<~§§a£.

 Hfiard the cmmserfi fior petfiizmer and {-1130

:'r::$;}m3d€:n"§. 



.3. P$'£:i?1():1e1"° i'1{il"E3iI} is the §~'r::~siLie;~::3i of §s'i:3j13.::»z,{i--afg}'u1~

égézmxia Panaéfaayath. He: has atiiaflmxgeti the 1;::1£';t_._2 11;-?,"'ia.:f:f;;t""i5é}iié C3{;£}  'V

the i<l;3rJ:1a£aka E}aT13ci1ay:«1.t11 Raj  E<':1;éi€s;" {f\J'§£"}"'f_}I I'1 

COI3.fidf°:i'l(§§:" agaizxst A{ih}?ai£'.i 3;'§i*a1na r

Pa3:1ch.aj;ath} Ruictss 19394.

4. W16 facts ieaéiizig  E1133 p};e'tj§,'£i<31'1 is tliaf. on
24.2.2009, 1.}_z;{3:§§r::zi3€31~{;é  '£31.':-ima Panczhayath
submitted ;régf5'3;r:s§i:::;igiio:1;--..__Tie_ "'%'ij1é  12%" respondent hemm

p1’aj,I§,ng_; to _1’%§:*s1:o\£§: flptjgftitidilfir iimm the post of the
Presxiiaszléi i:§f ?»fiai;1a(ia.;§’¢3.;” “rI;;~L:3§afi1a E-‘aJ1(:i1yath. Pm’Su£uz[ ta

thc $ai;§Lrep£t:;eA;i:Tafio:i, ciecision was taken to caii for [E16

°”me€Lfi1g= ‘t:t:”‘ ;¥.f?Z:%.20{)9 I302’ fiat: said no C:<31},fi{i€:1ce moiiorx.

I -.{f.ié2p§7V0f f£'i;§: ":~::*"3*.:iV _:=n':3'i1'<:$ 13 aiso sezrvttci an we p€t3"{:;u:).t':eI' iitfiffifii

ir;A§'%T;)1"11;V;"-é<)_.L';g;'?– iixxder R1126: 3{:'.2;} gsrf the Kamlataka Pa11chayaL%1

W.}€I:~3j Rziitzfié (M0803: 0f110–c<)11ii{ieI2.c€ against Adigaaksiza zanéi

"- {};J;1é:§1yai{si3a offivrzznia }9'ar1cf'3aj§fa'£.I3_3 Rifles 33394.

5, The pe'£:iti013z33' herttin is b€f{.)I°(f this Cmm,

chaiicmgixmg the gait}. notice own two gmu.1'1:;is; —~

5..-‘p§

{1} me (‘i<=:<::si01.1 ft) €231} for the lllfifiiiflg to <;'r(:~i1E'si<iE:;,j ";_1{)
AMQG ,_V V x

(:e::anfi;i€::nc:€: m<)I':i0:1 is E3?" the §§jhiz*est€:{1a1' ezgirzi Izijtfiiiy

§sssis1'a:t'i'£. C()iI1IIliSSi(}I}€if; ._

{2} that the notice in F<)rm i'~i'>,;3 issiiszfi ‘t1z1(ié:1*j}j;%_’zL11’£:~:”:S=é;:2;) i.f2’f””::h;c% a

Kaflxaiaka Pé~11i1(Ef’i£§}’8Eh Raj Riziafré» ifviotickrg ‘()i”.V;1o::jc3I1i’i{ie11ce

agaimgt Acihyaksha 2u1s’i’ 1.} }:;~Ii_”~gf%, which shouici

have bean g.:v_e:r:’«{._0″~§::1m£;at _kn:5i,:§;tT iii a(ivanc:e.

£5)’ – fi{:?t€I’ j§§£’§l§§i1~gV”ii1€ tfbijzvasezi 1231″ the petit1one1′ and
2113:) ms: L’::a1’m::d =i§5>vt».r;:i1::¢7§:t Arivoctattr it is seen that as

Z’€C}_i1}j’€d £::n,de.1′ V1.he .;3.i}:;r:;§$a1ci ru.;iz::s_, 31 members of tile

– V. «_ (}mn1§:.«’Panc}1ay”a£h have submittefi an

‘ §;§§p.i’jcaa:iGn’wifitinaating 2vi£’i1Ci.z*aWa1 of that’ stxpport to the

p$titi0ne:’, f:héiViI3.g no caniiderzce in .izi1:1:1 to C(mt;€11’ut: as

Prtéiirieiig, §}11r3ua11i to which a date is fjxeci tar iwiéiilg a

” V. n;ea’:::1g” by Competem auih.o:’ity ii} 6:-:}113:ider 110 COI]fEdE:I1.C€

xx”-vuotifijil and as I’€C§E1iE”€d under the provisians {if the said ,.-amt,

V ‘”i;h6: zzmica is also Served on ‘Lila peiifiozxer. “§’ht:”:ref(>m, ‘£316:

c:0men’£io3,: of Ehtt pt’:t_1t:i0:1c:1″ Elgar. {E16 Sh11’e:s§€o:ia1* has iixcéai

5’t,=’Vg

the (Eats: oi’meet1I1g amt} not the sfissisiarxt. §7:o111111:ss;i(:1it:1f*as

(;'(;¥’i”§’££31]1}”3}.a’i6C§ nudes’ the Act is i::c<31"re<::.,

7. Thfi ?-$9″‘L6{§”5 §_a}«s

Git” tizia date fixing 35:’ such ‘iué’c::ij1:1g A:’a~31é .11oTt.. }.’;r3 ‘”d1-12:37:: in *

£:1(iV{:u1(:€.

8? This (ftiiliililli-“.f73v”I1_ 13:45: r§§£3{if.}.931€1* <::a:13'10't. bi?

accepteéi for the 3:'e:as0:1v.ti':a»t. :i§zé"<:-;;p}? {)'_§?;iiE:"11<)ticc: which is

p.r0d.'L:cr:ti H§:{if"Vx'3.I'::'3. ti1é7:'§fi{:1;fi; inT thi§V§;)Vei:it1r1 is an attssteci £1116
Extract. {if ‘the V:1¢3t1′::s9″:’:_.”.s:”,’%’12.« the 121″ respondeni pm hisz.

signature as”~3<:k11cv:i6{3g,f;;;:éi1t 1301' havizxg mcifiived {ha :'1o£::£<:e

~ V. «_ a:1ciV_~'ii',.,is _Iie~"E: the .'I}'(5'fi§2f£?. which is S€I'V8{i cm the petitionez', {ha

c*.1:yi}':;;*°sx=:;m:3;1'f,Vé'§~–: {hie bottom <31" Annr:":X'111'e»'C' Cert:ifyi3'1g the

'§zz_j:ii?:_ ai§' prathi" <:Ie233"i§,? tiiscioses that this is 3

<:*ertii:Ef:d extréacrt of the aCkn.sw£&*é£gmeI3t Wiiich the

" '§?€fiIi€3Iiti'1f. has given 11:: the :3"-'id rt:sp0z1.(ieI::.t, While the f1C}i2is:i'.i3 in

"«.$;:_z;:st§&3I1 was Sfififfiéi 5.323 ixim. Z1V'.§1fiEf€.f'iCIF€, the {'3fi'3I1'E.fiZl'£i(}I'} <3? £3.16

' pééiitj<3n€f that he did 310$ havfi 1:3 days prior ncrfiics sf {$36

" mesttaxlg iixrsci 15:31' :10 eroniidezice xxxotmzx ctamiot be :;~1(:c:egfif:i:i,

flab }

in 'the <:i1t3u1113£anc:eg thera is no 31:s:r:§§;__"3;rj;

pc:f.x£i(m. §iI"]{i the $31116 i3 e:§is.11'131ss«;r:i§ \9'!?i'f_.k{_1(:)I3.'I."'Irf1;l",1:;'s,»'_' '(}I'ii'f3~I;f*_f-.._23.$A 3123

Cf) S6175 '

Itzigév

'*JN,f-

fiiis V.7£”,£t” ..