High Court Karnataka High Court

Kambeerananda Bopanna vs The State Of Karnataka on 9 March, 2009

Karnataka High Court
Kambeerananda Bopanna vs The State Of Karnataka on 9 March, 2009
Author: K.Bhakthavatsala


“W” WWW” W *WMWWM*W°a WWW Kw-wmwée WE” wammmmmm fiiwfi e..’wwm’ fig???” mmmmzmm WQEH mam

3 1 ta
1 :

IN 11%’ E363 s.'”JQ{i”E?” £5′ f{.§R£§’}i?$£’A AT E;:*5;;’%{&é.CQRE’

aarzga mm 2% §’* may as’ EERRSE 2§§§

2%’ gaavsmz m§Jz§*2:z”sr::3: 2:,§:=L2a.am:e:fig2%;§;%L;;é.::’ ._ 3

{:Rzg..P.Ia:e::.3»3§.*IX;?sr3a§.,.’j’ ;
E£E1’2’fi?EE2.*I:

mmmnpmmna aagmmze. _
A623 A393′: :35 333113
sis mws;E1=<.amr5m%.:«. U*z*.%£=;19§;i=;«
NAHGMA vrzmrsm '
Bzrrmmamy 9&3': V

'i.'«'IR,:'%x3'PE'1'_.'.¥Z'?a.}.7.a';$'"E{ V
Kfinaaw I§IS"'§73:C:£"'-é FETZTIEIEEER
£51' s1a:}:_,V.2w:–:i__?§i»; $zm~z:;§§_ zmvmnfm ma.
1111 1s:;'~«a . siézgzsmzmmpyya'—~A3V3&::am3?
mm: < <

Tm "7s%r_:iyzE 'A:<:A;.3;§:2am3€.A 3:»:
:;.*.:F_AJm«:*3 'RE§R.€s£; games smmcm
_»»'~::z:2_.::2.f~3f§E'z*;"–V:<:Q§;f.m: msmmr Ragyewnmr

– __”~ i’;’B«?.SRE E ama.9m:3m~m§ HCQEE

3:333 *:.3*,s’S.43§ SR.§..$ $35 Tm

;zm%J:::.:§.*:*}.2.V mg 12% §*g=:’:*:*:::”.az;:3§w ymyms *:»::: amammg
§*£:.?§»:.. ms E.§%.I}1; 3% r::§.:%:m.24§:;’22;ir.::$ {alarm
4′ ..j%2a*€:3,’3;’.3.gx’m.3? £3235′ *=.?’3.1’§.§r.»3″§E”£’ R3′-.3″R?'<.E.; £25., mawm?
"_}s:$:=:a;Ic*£'2 fir: TEE 321$ $5" 1% &2«§E*¢.,,« figzmgygrrr,
zsxsmzcw, may IS mezsmym ma Em
jj-. .r.3§*'2E2mE Nmmmzg imam sEm*:¥::2zzz;:.3:::2, am,
'QREAZB mm sgcwzszz: 34 Q? :25. 'fifi §1:$s:.r:::::§:5
~~ JTJEIEE; mmm, mm:-133.3: was Blflflfifififl 'mm

min 2g:rr2.~mr: an § .,":.2=3as EN
$R,?;%.C.£€$.2é8f2£}G%,

»W"'fc2 an «2-mama-w. x: "W mwr WW am

TEES FETETIfl§ $C§E§S 3% E? fl%3EES TEES
BAY, TEE SSSR? MAEE ?EE F§LL%§E§$:

flfififlfi

?h§ §atitiam.$r,facm:aa#;1*”‘ ‘é V:i.fi, }
$.$.fis.2fi§f2&§G am. fine £i:é £§”:JfiF¢;{__a§V{7

‘¥3’iraj3get is bafmxra tins’ -,C€’£3z;x:t

43? i3::..?.C., seeking” bai.-i-~ a?’.:»ff€v;<;.L€&E
unciaz: Smrticans 392,. :§iv§:hV £?a;ctian :34

:.:f IPC.

2 . yzoaasuticrn
that an 3.4 . .273. , acaua efl
fie. 1-€’:’+a11apa.’icV;’i;i.__ €23 V up quarrei Suzi th
111$ éfiflaaafiifid _ wifaiv Z ‘fi1.i’m$:;§.ay..’..in szannarsstian with

mr:si”.§.a3r “‘:~:,1f$3:.%5a§;éE’:”;”iV%::»£f”;; anfi, aaaauiteé her with hiéi

_ h::3k gt the instigatiaarz mi’ the
ff;;-éféeant ‘Ens iaaiciant wag t-zitrzaaaaé.
“”s3,}?i.”,’ 3::T.::’ Zzagé”

mmg mm: a primaufaaie casfe is-:s:j; ‘€::*:é A”§f.fé+;’.;:2.%§:»g_TA’

under Sgctiera 362 at’ T.?C3[‘..4_

é. 3 sea as gmmd V.g-:’:.t§é:.~::.*§:§.*»-.LA’:::» éz2;3;.a.r:v:_;§re3 thfi

petitiaimer can haii… ” ‘M

‘9’. inf ‘V 3.5;-:s1;i,2;’%:, +;}:é”-pétitian fails
ané tha sa;.*.g«ai__i;z5 héiifififfif’ gii$mi’jz3$’ed. }

Sd/-

Judge