High Court Karnataka High Court

Sri. V M Laxme Gowda vs State Of Karnataka on 20 September, 2010

Karnataka High Court
Sri. V M Laxme Gowda vs State Of Karnataka on 20 September, 2010
Author: S.Abdul Nazeer


unis:

3% ‘§§E EEEGH Cfififi Q?’ $51″ §§§Ii¥§15&LGR}§§

mirgm T333 mg 29%» my 3}? gwrgxmfigfi 2:”.§:2§

BEFQEZE

THE RQHELE gamzirsfimfi 33333: ”

mgr pmww fiégfifiéfi G? 2€%’:$:§2§?%’é?5€::'” ” ‘

BEE Efi:

SEC. V E EAE gamma
8,5153 15?? k§GS~AP?£’-‘x G{3¥’&E?”.{.’3fi:” — –_
AGRQ fiEC1T.§’Z”S8 , H

was ?a..g3 ” ._ jk
Easam 1 ;=,.1»mma2mn

L M
1%3?§;:$:.-ismfitrsxs-;3i* as $EC ¥
32P 922% §£.7§-§”:sPE§fi’E£fi1¢’,
may $’$’€J1§miIL¥’B’U§:’£%wG-,
asgggssmm f5:a;aQ§_;.

‘ ” ?r:;.*’:: E3′ Ia}

: 3, Amgsafiéfimgr

§
” }¥”::h},fi5,, RS535
‘- _–emgazmaagmsacam

figegicmmmz FRQDEECE
€§f.}hE§%.’X”‘I’EE, Hasaafi RE3P€;7i§’l’;2%”‘I’3

‘ , %i$’E”.§.&§.&Gfi:.,Sfi§EE, amp 9:33 a: & ya

A $31 E.E’..’1fi¥.=.;;=_;=;£;;-xii. AQBV. WE E3}

TEES WE flE $ F”.{£.§I§ Effiiififi fiflfii;-E 235 fisfifi

G? 335 C§fi Q§ $27′ EER, FRA”¥$i3% ‘I3 $’

I2@’% RI§LE l${};.}§§ & $3 Efififi %:EE Sflfifififififi {if {4} fifi’

#2»

mg me;s§–e¥m~sm.§ fiPF’fi}’.”:§fi ‘rm .1133
Kamama aazaemmms ERQEUSE
msgmfiay 92% gags

Q? §*R{3fP’EE”.£’Y IE

mass} R3233 2cm; as mmfiefiaz, E1 a§§zz$;a§g_:$,;_.
&§E:*ma§¥ & mmsgg m 332 &R§a?;£.X& ,a:’;§%,;:e;=i§L:’£z*m””- ”

Ffiflfificfi
‘EEK ?E’§’§’£EGKER E fiffifififififififi ‘

G iflfiflffififlfifi 53$? 1§f%.’§gé_.___S{7.!. ‘A3 »

‘E315 war ?E”i”‘§’I’1GE’ c:3zm$’»se31%:_’F;;?g ‘s’3m$RS”‘*:’Em:::_

my, ‘:33 @9331″ zegssm mg F§;LI;Q§£}?.«.”§Gf:__
$R§E§« % %
zmfi H63? ‘mraés far
Rwpmidmt Rafi am §, iaamafi

mumei ig 39,3.

2§ ‘% éim fimfrzng Easxl-33,

Swfiiws ‘Eat fiaaafifi 12% pm’ ‘the Emsa mm 3213

agemaafli thia gsfifiaaiw mzghi ta

_ kaw $31′: am an the said site a fieriaé

_}:?a¥;a,;*-;.4vA””..V$in.ca5 tha pmiaiazem ta pat my

_§§:;'”§”ha%, ragpmfiaimi ?~Fa.3 h% gmaeé &

_ 1’&S§§ii;?.§$1’§_.j 25.fi.§;£€§§.$ as gm figmxeamze-.95 farfeitmg’ the

37$ qfiiasfim. ‘rm petitiem figs ihg mfigiéity af

._§:§5ige sa§§. mmiuém §at$& £$£3.£$§§ as §$” énnamurwfi fm

f »:§.;§.s; wrzft masign.

3;. Eh% hesaré. ‘She -.:. mange? fax’ the mr€i%§

R

:23-as

fig Laamaé saungfi far ‘€233 gefifiamm aubmiés f:1%1,’_a};;*;.4_:t11;:&

pmfiianfi $911325. mt pm? my cafistrucfimn as tha _

wsxéame wéiih mg is ma E:-fiflfiiitiflfifi sf if£~.:=:a1&:~é:: cm .4

sale ageazmsat ézw is the z*m§a9.a[fke§ft2«:i§} 9:3 .A

fzxrthw aubmizs tfiat ‘aha yefitiiasmg up
$3 the mié gite in ascarémce Vtwxgiag. géigzzziitziana
ef ‘aha 135.53 {mm saiaa “a:s:tVi:e 37%:
5; ‘Ema éaunsel far “aha
§m5&7c:B.$r £3 iiiéumaécai m&tt§§g this
Gear: patzitiamws thamin ‘£9

put ‘gig :%;::;a;s::ua¥a£¢gf , $;f.”;& aliéfitfizazi by the wag in

é1$§*§’thv%:?:;¢-::£’*;%;::i3%’~…=?;1;a’é. ssnéitians af $33 }mae cum

. Aggie ‘%§§?a v§:?.i€%:?:{§Qfl,fi Ea aim mfififi $7: the mafia:

“,é’x’53.1§’,._ ‘

tiié remit, tbs writ, pfifim musceefis aaé; it is

u ‘A * aiiwwafig mg rwaiafiiurg 23am»: 35,3323 is aa gm’

is hereby gzzwhfifi fig gafitigxifi iaa gaafltafi

~ gaazr firam mfiag is put my mastrzzstiag fifi ma site ix

3 agaastiafi whisk, iihaty is zagwé is than: rmpanfiams

\%

angina

ta mka appmyrimm mtien a,g§%s*£: tfira §€ti?.?ififi$1′.” ‘§.ffi

wfihiaw, fig flfigfififi

afiwcaifi am y

gwifi cf gix W%k§ fiam ifadays

Ina

Km

‘ta . M

f af appmgrmzse as