High Court Karnataka High Court

Smt Puttalakshmamma vs The State Of Karnataka on 31 July, 2009

Karnataka High Court
Smt Puttalakshmamma vs The State Of Karnataka on 31 July, 2009
Author: Ajit J Gunjal


TALAGRTTAPURA BANGALORE SOUTH

{.51

SR! HULLURAPPA

S; 0 L.%:1’E SHAMANNA

MAJOR R/C} NAGEGOWDAN=APPxL’1″‘A
TALAGATTAPURA P03?

BANGALORE SO%é”§’%–E

“f’hi$ Rfi§;§§”‘e Pefiition is fih=:zi_.u/ {5″Rt31eT;}; Qf gifegzjiizg
for mview of the Orfier datgeti’: 12«~1{~{2(}Q9 ” pé1sSé:C1 in W11′
No,384€>/200?. ‘

This RP. coming 9:1; Yfnsr th€tHC£$11I”t made the
feflawitlgi ‘ ‘ – * V A.

Sd/-

JUDGE

$99 V

i 41% ES’}?{;V:§_:jV;§3:Ts.’ ‘