High Court Karnataka High Court

Narayanagowda S/O … vs The State Of Karnataka By The … on 30 May, 2008

Karnataka High Court
Narayanagowda S/O … vs The State Of Karnataka By The … on 30 May, 2008
Author: R.B.Naik
sump-s 'utVIIuOI'\I  I'f'\I\I'IJ'IIl'II\l'I aII\?I'l 'Iu\JhlI\l VII" l\l"'\i\lVP'|l.I'\i\I§ I'1I\JI"I Lu'-'|JK} U!'       

IH was HIGH CGURT OF KARNATAKR, EAHGALQRE
namxn @315 THE 30 TE ms: or HEY, zfiéfi fq',
sarong    V
THE Ha*sLE HR. Jvs:i§$ R.3,n3figa,%r[_ 
Cr1.R.9 u¢,1paVé3 2§oe;f; "' h 

BEIWEE1

1 HARAYAHAGOWEA  .  
sic xanasaasflzvsawna f.~."

mm Aa<;m_  "  %  A
EEK) sInm;é;g'.¥AH'A;xcaP13ALUAV '  V. 

    .

:r1*sc:gz;.m.’s’£”‘– 4 ”

V . . . PETITIONER.

my s”;:::. : 5. sxnnAatcH~Az>v.)

or mmaram

3:: :::§m::’roLIcE 0:: K12 NABAR
PQLI¢’3–‘§ surrey
” wsczzzm 13123’:

. . . RESPGNDETI

{By 5.:-:5. :C.H. am:-zav–s2P)
1’1-as 3:3 cn.z…1w EXILE}: Ufs.397 Rm 401

“”c: n..19.c BY mm zmvmam 201:. {mm PETITIOHEB.
A Pmymxs mm THIS I-mmazn cm? was: an pmassn

TO SET ESIDE TEE GREEK O? CONVICTION AND
5E*1’I’EHCE EPEASSED BY TEE C..J €J’R.BI’3’3 5 JI’£E’C.;
K.2..N3-‘!..#3vAR, IN C.C.HG.252f01 BT.26.8.U4 I-LI-{£3

CClI’¥I:’IB.I*.[ED BY TI-{E P.G., I?’I’C-IV; MYSORE; IN

Q .Q>>.,2u: Cab”

Faun! or isnnmmnun mum cOuRI_ Vt:-5 KARNATAICA HIGH COURT OF KARNATAKA Hie!-i COURT OF KARNATAKA 1-HG!-i COURT OF KARNATAKA HiGH COURT

E-fizz. agplicatian filed an 28.3.2908, is brcaught

to my nsztice. On perusal cf the

which is signed by petitiorzar/ac’é§_§sac’i.:°”‘:§r:éi”O

injured, 9.19.2 reveals th¢;t””‘t:i:.4r.A_
aamzpenngiad the arrange 2
inzccaratdings am in ‘V
taxtna af tha a£»’£3′}.i%aL~*£:’i;o:z’V1I’j4’ufiJ7edt Vby””VE?..fii’.2-
injured and the petitzigrxer
abszsve oizzrservatiena, fi’:a3’L”‘:.’&Vi…a§§ued

of.

Sd/4,1