Karnataka High Court
B C Ramalingappa vs The State Of Karnataka By … on 21 July, 2009
COURT OF KI-\RNATAKfl HIGH {.UUKf -LII” KAKNAIHRA fliurf \…\JIJKl Ur nnnw
,_: FllP\I\I1 I1|I.7r’y \.p\J\Ji’\I \JI I\r|I\I1r\Ir-|I\r| I lI\Jl¥ \–\JIuII\I \.1I l\.f’Il\I’l”Il.l’ll\f’| sq’;-3; ‘_._,’_,n
2%
sagas; aanfiirming ifié amaumz ai f:§a= afifittaa
d&§a”Ez afintanca, §§fifi£ the §§§vi3i%né hf
Eactiam £3? cf $ré?.£a ths $an:ams§fiv3fiaEiM:§fi «
c§m:u::entlys
Tha baii %G§dfi _&§ zfifi §aéiéi@n§§3 azaf
xgnaeilgd. ?hs_ Tfiiaimifiéagt i$«_£i:éat$£ ta
aasgza fiha §£$a&fice-%§§ih§’§§:§%$fi is u§§%:g®
,WQriA 35/-
IUDGE
V V«.3′?§”€;’=*”,$-«:”‘ %*~.. ”