High Court Karnataka High Court

Sri N K Abhilash S/O Krishna vs The State Of Karnataka on 29 January, 2009

Karnataka High Court
Sri N K Abhilash S/O Krishna vs The State Of Karnataka on 29 January, 2009
Author: B.Sreenivase Gowda


fi€THEEfl£§§GGURT€fl?KfiRNAT5KAJ¥FB$§Gfi§§§E

:ym$X>THfi;THE g%h§AY<firJA§$A§y;fi§Q93fu.'

8sF0gE j'

'mfl3a0§ELg§fia@ugficg§a$§EENn%§§gxfi§§g .


Wriii ?6ii'€i0:1  ._ 2   .{ S}

fifimfim W
SriNJ{'Abhflas§,' *.é ~ '= %V«w»
Agfiti a?3(:i1§5"1?9«?r'é:;:3"5€*3:  Q  A'    »
Sen of E{ri$hI1;§_, »'_  ._ V. «_ " 1

Rfat ?§fG.a3€3_1’1.__, N§€’£§;;a<3}2–2§?a:9a jL2o1~§:.eLi'£,
E*€aI1§33:_1gud_ .Z_%V1Cr51 V '
j§fI:g'§3£}I'§j'.3iS'§fI';:.{7ff,¥V f" % _

" 4' _ ' ' M,P6.tiii<§:1m'
{T8}? SE23 S.ha:Hka?a::_§:E{aj§*311a Bi1;:1i:., Afiiaé

A …..

.<;:fKa:'nai:§1s:a.

_ §’3sif:{‘:I’6£&1′}’ fa {§{}aré:r:1:i1£:§1L
A 3693;’: C5? R€:V§:z’;1:€,
E%’i–ii:§é.§si1’§§*€£i Btziitiizizgg,

8.:-a:’;3gaio1′<3 568 383'

"gTE16 E:i€;:s:_;i:§; {';e3:31:1.i.$siist3:i<:::, Eviygsrs.

T V’ The Semiar Cirfitaiagiai: (K333)

E1f:pag*t1:1§:n’¥: of Eviimas and Gggiegs’,
E’€cw%, if3aga:1a€h1:m’:3i_~_?0{ii Rgaci,
Esluvszmpu Nagara

E\sij;Sa:”€: 3s’}”{3 Q23,

@/

‘zarrzd is :11isc:>I1c€i¥g&:€§’n;f,t; us<_?.f1'aT. -3::-wz:::";;3§:~j& fi5;_i1§ 'Ba srzrved by

§:Am.;3'::g1i:';3:{i' _1',:::i:11a::.§(3:: AI1:1a_§§z;::'€ E 15521651 133' £316 -CW

V' '?f§'1<: gfitiiiafifir :13 inake :1é:ms$g:"3.: a'ppiica%';i:3:"1 to 'aha

a§3pE§;' €31' fviiziafal {}i$1;sa':(:h Peztfiiifi. {ISEEEEP} and ;.

ii"a1":sp£31*E ;;s€r:::1i't ass 1":'::q}4iree:i u11t:i<:r E?.fL1§iii_ 55'2{;?;'} ,'a;17:i5i_" EE:11r;:._

4:2 03" ibis EQEVIMC 811163,

'3', Sinette the apfg-}3Z<:aii0:'1 1:613:16 E3§'~«.iy;Ez»:3V ;j3€'i;';%'_;?L:=r,::3:{i':* i':.i'1€
5:3"? 3:e$p<::1";da:1'£ ft')? p&rI:1§$Si€ai"if;Cs €;11§=;.;:f§*" ::1i.:ié:;’3.:’s.:1g– ‘i;>§éiii%*I” sari’ Cenvarsiaza.

1~i€;:1£fie:;.g~é.’:. ‘is 3113′? éiiiii §}Ii,’Q{}€§’ ii} iiispaésé :3? {Em writ.

§e’t§§éié:3?7r,s.A .aé2i{1:§”<$j:1r:4'fe§1§§xvi::g <;s'{:as€;:°s;ai',i0:;?

V re:$_§;r:1id«e.:;:t :9 this: peiitieziez' agigizlg him it: make 21
{rash a;;::;:«§icaii{2:3 af§r(i€1*
.. f3;”0r;3w the Ds:§mt§,: Cfliliiilifisielifif is sat asicia.

_ .335 respendczniit 9:’ 3:1}; :)’sh::’r cempetent aufliaafiy
geckixzg ‘§v§§::a:’*aE Dispaffizh Parznit {E*vI§P§ fa? mmevai
of sand fgrom {I516 paita iand $1″: question zmzri {Elsi 3″‘
r€sp0§1d€ni:4j€@:11pe5:$r:i a:1i§10’:’i;{j§ $31333 <:€.;r:'1sf:c:i€,r $15
a§pii(:a=-flan 5:3 itaaée E3}; the paiifigrxez' in a{t<::::1*<:i23_:1:":r£

%,..

3%

wit}: R1336; 32 of $116 ‘§’~iE%fiIvEi3 Eéiukis arid v~:’ii’:.§1i1″t’_VA_T’s:§i1::-.4 T’

manfii frag: file tiafzst-: af Z”€{’13ip’i Q:;f’.s1:{:h a;§§§iii:9;f:é=mf:,V” .

if 233$ ;;;c::”:i’£i{>:”:€:’ Waziis “i’:.z:2 ‘::”a.i=1’sp.%’§1″‘t=’TV thsf: “:é:a:;::§ » Ssi:s
rem<3v<::£:§ fi'»:::§11 his patta »':a11d 3}: '$.§::ai1T fizz"

zzlizmrai %,1"»=3,r1S;:::<3r'i. g;:::r::1i':.' ..:gi;«:"i ihé :*::sf::§§i1':£i£*,(;€:%}j3’§ 9:? 5110?}
a13§ii€:ati£:>11. ” ‘ ‘ _.

‘Fifi. :3″? I’t:$p:§1;i:tiefa%:. s;3%%iiii€” g1?§1′:%ir:g .?ii§.’§£i”i€i’
Qigpatch ;’§:’t:§ 111$’: ~ ‘~.’,”(1g1’V_?r’.i.ti”:’.§–‘ffi.V%.3.’j:§E’é.i§ ‘~’?_”:’a:1$p0I*i: P€::111it
ahali i*s;]_<i;i_::a3*'fi12;3;t~v£h<iy"'a:r€: iSsue<:i @1133' far
the §).E_i;£'}3*'}$€1f, :3? "1 '§;?§:me.§?'mg a:1€3..5fra31s;}@1't§11g the
53331-:i{§:<:EW':~*:c%f:;:?:.?£ i)::*§'-:he.};%;*:::?£j:_i:.a _1;;_~;:1€i{:>11gi§:g ‘iii; the
petitiQ1_1€:ifi1′; *§s:,>V”Ta:t_:ji’:_t331:_1<3 hits ag1é3i_:{ , ” ” ”

Wrii.’ “§3§titi{::1′-s;Eé§_:r:’§ir5 V:ii$p:3se<:E @f as abavéz

Sd/~
Judge