High Court Karnataka High Court

Shankaraiah Swamy vs The State By Sub Inspector Of … on 15 April, 2008

Karnataka High Court
Shankaraiah Swamy vs The State By Sub Inspector Of … on 15 April, 2008
Author: N.Ananda


I–\.r\(I\- ’51- cur–nun: VI-Wu-u-avcw

\_|_j|J|§; 1_,,;r 1’u-“saw:-an-q|\:~u r1u..1I1 \,.’hl\J’l’ll vi: ur-uu1a-uu-nna– unwra-

m xmamzi catzm QB xwrmmar 75

mmnwmmm ism mvavmm zmzr.-:~ :’

mavens

THE HmmL1::am..ms:z:1m

;mmH’§j gong’

B ER’:

Ehmkmmah Swmy,
Ssfa RI§.1&’vfl.iaBl1 3wnmj,r,__ A
Agedahmzt 35 2;

Rf 9 Gudwur % %
EeJ1aryT§.g. &1I%Lta;t1f,g’.f”:83 $325 _ Petifinnu

my 52%. .: 1″ %

‘V 9; H ….. .. V
kg’ 3u’h’..Ins’;¥t’m at Qffinlice,

E-ellnry,

3-&WW . 3% fi’flfi¢’»’1 i”91f5”3fiW»

‘ ‘.aB;angalam:;*a¥~A~.V5é0 am. Rvaapandam

= nflwijnappa, HCGP3
E mm. pmenia filad undw fiecmn’ 439 owe. gmym

an bmilin C.r.fio..i.?fi3,f0′? offldlary
Wifica Statian, whim is rmiiatmaci far 1:113 afimm

pfmjsg 495$-A}, 30$ afmfi md mm,

mm petiwn wmim cm fior m-dam this day, 11%

Ctzsura mfie the

umau w\|HI\-Juan-AI …In Iunnfi Laniu H\aHI\i’M3l’t!’!l 4n nlnrn I-lfill-I HYVIVNHVY 2-ID _lXfl{‘.}f”§ Hall»-E VXVIUNHVR 221$} _é§f’§@;’_3 3-M31}-i VXVIVNXVX in la!”

rug: 3 \.-urIdrr\- Ini-

\.\}Lll!.! kl!’ i’\l’\l\l’F|l!-‘|l\.P”I FIIVFTI in-\nf\.ll\I \.lI I\rInIwl-uru\rI II

dmcsmafi waa mm3¥?n’xg at the tibm caf V.

huahaxlrzi am wfic. memfara

iimic mm against pafixioxxm fcr’éf§?ms.id

In ‘aha rmult, I _

L Tm
E. an bail on his
fm? as sum mi’ R$.25,000}’~»

far the Iikc sum to the
maaga.-mm ééaf slmmm Court.

fiéfifianw shafi mflarkyr att-:.n:2Li the

._ . shall mt infimidate car tamper
A _ .~ pmasetrxxtixm. wifmassm. /1

Sd/3

mafia agaimt

gzgmgu mnmmum: .m nannfl mam msmvuxm: .an nmrn Hem wuuvuxw an sauna 1-am:-4 vxvgvmzma _»m agnzm H92!»-I \mus_:_ms;xm: ego arm: