High Court Karnataka High Court

Chandrashekar @ Chandru vs State Of Karnataka on 2 March, 2009

Karnataka High Court
Chandrashekar @ Chandru vs State Of Karnataka on 2 March, 2009
Author: K.Bhakthavatsala


-.. -,… .. ……,,…………………… …….»…….5.A.V._¢..;_w -wnmuflinm-M n:mn-‘-u..uUm- m–M-mnmm mma’cmuR’r’cfi KARMMAM “H26:-1 Count 05 mamyrnm an-Ié;m–;”c:’:¢:::TL

M.

M
I«Vi

fig Em. tfi@ zgfinit, tha gpatitirmfirg fixa

eniazgefi an haiig fiabifitt ta; §ai§:i3mantgéf*

thé fallawing £$$&iii$fia:~

I…»
°-….a~

gexamnai baafi. ffii a §m7_fif 3E.l§5§$§fT ~’

gash with twfi aaxfitieg flax tkg iikesgm am

tha aatiafactiam fifi §%$’f£§ai fiamztg E

in

ii} that the pfi3itian§fi5_ffih§i;, ma: tamgex

wztn the §§©a%ca:L@m=w;ta$%$fi2;x

‘.1-

F.-4..

‘,.J..

Eha: t§a’§@fii:im§§ifi $h&:i.aat §%&?fi 2&3

§§£i$§i$iififi $§’»§aa§§i§:a flit? withfiut

pzzaz gfiémggfigfl g3

gnu)»
fl.

that tha ggiiiiéaééfi flfifiii attgmfi the

Cszgt zgguiazéy;

“V£§*.

that tke §é§itim§s:5 3haZ:%1@xg:u§§ _§ _7