High Court Karnataka High Court

Yadav Kumar vs The Union Of India on 4 February, 2010

Karnataka High Court
Yadav Kumar vs The Union Of India on 4 February, 2010
Author: Ram Mohan Reddy
 

&%fi&§%%§fiWU

«r we as wswx

«mwmwwwgmwwmmmwmmm%wmWmWw%fiU¥%MW%%%%%W@%fiflMK?$W%&WWWfiW&§%QM$fiwR?@?%&%*

EN YHE EIGH Cfififi? SF KRR&A?AKA; 3%§GE§$R§

m&%s3 @313 5% vag §§m ax? G? yagagaav Eeia

fifififififi

was HQ§'BLE ma. J§S%E$$ Rfifi Maaax agnm%j» 7; <

wax? §a?:?za§ gs. 2312 GE zazs §%:§§a;3ff.

Etfiiiflz

?%§E¥ X§ER§ _
X~RSS?. €fiMMAfi§A§? {E§§R;}"g

sza. sax cgrcxa §£RA$AE?A '

Afififi A338? 36 ?ARS =
#C,?3?, wag aE§gRALgH§5?$L"' h ;
v.¥. ?URAM, GauR:&1§A§§§_~_5§12@3x%V,
cazxxasannagsa n2sTRzc?,' T* L"'

KARfiATRKA _' A,W_ a r_;,'éE?:§:$x$R
£2? 5313 $aL;f3£$3:§§sR{S§wéfi,{é?:y§ R§V.;§

é§§%

1.

TEE §§iG§,%F{E§§EE
R$?RES§§T§§*$Y SE$RE?RfiY
%I§IST%? §E”fififiEaa§E&Z§$
§@ETEyB£%fi§; tg£,§,9,a§
&g§ §E£§E’i§§§E§ *”

“=3, .ffi2$$cfl$R $é§aa&L

«_’:&§3′?23s?a§ §§R§§§ Efialfig
.’*$a@§§ 2x;=§a@§$$ aaasaax

‘~ x-;®§§;na5R§” &
*.”§§¥ 3333: 11§§§3

33* “fi$§§g§é:§$ sgyzsgg

§§?g&??ALz§x §QEI? FQR
a,’*»gg2a Q? Q? A&§w@$

-_’3:§w§3§§§§

*.f:é.? gag §gag$§ Ea ?fi§§§E§RR

§E§ ?Efi$a Z2; E?E?

fififi $§fi?%EX, %$§§E §®&§

E
,/

i %w’%Nu£&'”&5’é fi’%£%¥§,fi’fiW&3$iN§%M$’% }2″M’é..;\’*!€”§ &§WWW§ %i’N”‘ mmfimmammm mmms mwww %»i’¥”‘ §W’*’%¥@’??”§’%2¥”*32§z$°’x”~..i’é”i;,\?”‘§.z§’*’f<,

§E§ Qfiéfii ~ 11$ §%3

5* R §RR3§fi?fi ASST. fififififif. ifififiis}
55$ Rfi§G&??A
§§E?, fififi R.£s fifififiififi Hfififi
¥b¥. ?§R%fi; §A§§I§Z§R§ERw5612G$

afizxxkaaaagsaag §E$?RE$? QERRLEER §§;x&§» 7, "

K&R§&?fiK&

6. 33s SQKIL KERR? S§M?&EY ,~w-
35$ H&fiI KRISHEN 1
£?§ RSEA Cfififfia
SE€?GR 12{?E$}
fififififilfihfifi EEQQEE

aasa Hi’

33. saizsam swzgsflg a3;§=%;:’%§§;;;E’~z;_~.L”‘

$31? S§$?$R Efié _
mz~zAzwm1a.¥e.z-;A._15§€:’&_;?;. _

§*;;~?;S;? E–.'{$§€fE E :’;’§’» SJ-“<;3'.f '35a,sA=aaRAg, C{?3Ci%

325 az 223- @:s*1V::§1s»;r$T*§'*;if?'$.%;_:3ré $35' zazgza §RA'fE%§$
gzmszz =?2§a=s2;;:$a"–m*t:;,..3:333 rssgmaaaaa 23%? 535323 3
mg R2 32 fis§§¥<€E3é<-.§{–.fi.}é:%3 T.r:£?:.§

TEES §a:%X9$?z§§§& IE Ffihfifi axaza AETECLEE

Y'

._§E*?::*r;*;°::–§a3.««' €G§=4'£E§«§$ :33; yea ?RELE§%E§*é§–'2fiY

%:%'&;%§::§§ "==*;§%~:°:5€~«..;':m*§ $3: saga? §a%;§ "§§€"$ §*"QL§.,:€3¥§E~%$:

GREEK

Vééaxsaé ceunaeé is: th getitimnex

'"w§t§fiit§~i§at :h§ §a:iti$n§: wauifi bé fifiiififiigfi
t.$§%h~&a fixfiar fiigecting xaayfigéént Egg; E amé

'E~:a afinfiiégz Egg gtatafifiry a§§@&l graffirrafi

jg

/'

k€:\*aV Ix m w

m':§¢faz_j?. '

:t'*}.|fl'|¥DP "ac!-"%m§"!uiffti'f§_&. wmwawmmmmm maww mwwm wk" W%wN%E'&Kfi% §*\R¥€§§'§ fifiéfifi? E"&Tfi.fiN§'&"§'T&§Vi§¢%"% ¥*<W§a?§% mmm {W %%II;2:'%~§%§%i%?fiM& Wifirfi fifiéa

zmdéz: gemfiifi cf tém Ei€3?§' get, 1&2; fiszmaxzzxe

-* ‘B’ and pasa Qrfiexa timzesn 312:: aesczzrdatnaa

with 1%: within a time framg.

La axziea (mans $1 fimz may szzdezztt» I€5<::%'$' .
and 2 summits that if g3:aa1'gi':ec:i»AA9Vrpeas::z::£.1!I:';;–,';%}:?z;;:,'&;=i.r::szs,

the ap§e&,.l sf Etna §et§.;'ti:;j::ie+~3i' wc;1:y}.:i ': "*3';.é7

aazzaiégered anfi msziaza ' f§ &.§ae§;i gm. _V ~.:'~.»:':e3':','*A£A';«¥;fz:v.:f;ia1':y;:::e
with law. L b T I V
Recazzéing the V =.tV}::e leazrneaé
ammael the §;a'€:2f,_':ic:§ri"'§.é:: directing
the fixer :__ ts manaider
the " :'.?:$Vf_.}pr§farzed by th&
getitiézsgzex' is': accsmraance with

law, in § °£réx*: .%»s':2.fE._§:::1§.§;. a gsriaaf af 2 'zgzasrztiza

.._fi,:cs:*::.«.{é;ha&~ §&'§ =8"»§:}5 f fifififiifit @f a smyy $15 E31313

Sd/ –

JUDGE

“..:”§:§:g * % 1- 4_