High Court Karnataka High Court

B N Mohan vs State Of Karnataka on 5 August, 2009

Karnataka High Court
B N Mohan vs State Of Karnataka on 5 August, 2009
Author: Subhash B.Adi


awn muuxa Va” mmewammmwmm”-uqm-x’;–w-r’ mnxwmmam mum §umxI’0F-‘mRNATAm H:-6!’! ‘€OURTOF’KARN1IlTAKA HIGH “COME? 0? MRWAVAKA H7M’§5H”¢’¢Z

IN THE HIGH COURT OF KKRNKTAKK, BANGAIJORE
mamas THIS wax 5 TH may or AUGU8? g6Q§
2:303; H’ u

was HDN’BLE MR. auswxcz sus3A$S alga: 3

$39.? fie 43#4 bf gags? {f’ v°
nmwsmu V’ 1 ‘%

3 N Hanan

szo HAHJEGQYBA ,

AGE§ ABOUT 31 Y$aS=_* ‘a

RIAT aenHmsv3§vIaLAss;x;.’~_

sznuaannmva ragga, ~; _*»}_’.

CHIKAEABLAPURA,EISTRICTQ; =;–”
4;’, ;’ ‘z:.’a), ~ ~ … yswxrxcxsa

(By sr:~?:$fi§u H$3?&2 s Afisocxamssy
.$TATE~fiffK3R§E?$KA
3′!’ ‘3EV3aNA}’§AIaL’i”._ ?OLICE STRTION,

_ fixfishhexs fiunfih. –

“_ ‘-_ ‘ … assyoxnznw

aWA_ i§y’s:i~3¢nxa§§A, HCGP}

‘%H:$? caL.9 sznxn Uf8.482 ca.9.c 3? THE

“anvfichra FGR THE snrxrxonsn enaxxma wumm wnzs

Hoxifina comm? HAY as PLEASEB T0 QUA3H THE EHTIRE

‘T9;-aaocssnxrsxrss Ix c9..n:o.2″r/os GE’ DEVANAI-ELLE 9.3.,
“rsunzxs as THE FIL$ or 6.3 a Java, asvnxaaabax.

JUDGE:

3
been investigated and charge shaet might have
Harm, 22:31: a can fax inta::Far§3rs&:§..

.m
n
W
m
m
Mm
an
M. u
m m

33 £53.. figfiuézxgag 5% $5.3…» £53.. fiwfiuizgfiz 53 5.35…. $5…. tafiufizxfiz mfi wxfi§Q £33.” §§.%§§ 3 “$3.99 mama §.§.§x§ 3 .§Q§Q mm