Karnataka High Court
Sri Ramakrishna vs The State Of Karnataka on 26 October, 2009
._ _.-. -. ..........n..-mm rnvrl uuulu ur KAKNATAKA fllGH COURT OF KARNATAKA HiGH COUfi
fiiflfi?
2% $35 3:53 QQQE? $3 K£Rfi£?EKA &? §§§§£§$fiE
§§?§m ?xz$ ?xa fig" BA? 6? mcwaagag 2§§§
Efi§"{§REZ
#32 §§§'E&E %2,$m§?:$a REM %$§&§ RE§§$H uuV'"
gag? §§?z?:§§ §3,2§3§2 G? ze$é"€$4a§$;
$E'°§%"EE§*§:
3&2 Rafiégfiififififi
fifififi gesg? 5% yazag,
35$ §$R§;E;='-'£13
yaawsggg waaxzwa as
fiE&§¥'$§§§&?§R §§&§§»§E .
Efifififiéfififi a:%¥ a awaaa :="*--'
§zs%R::? .§LK ?Rfifi¥QER$-- , §.£
§$~§?5§é?:¥E S&€§§§Y §§:§§'« a
§Z%E?E§ {F§§§aa?:$§?»°"" '5" "
32. fi.§;§AEE$fi¥§%,R@k§; --A_ ;
ggaaaagz » $5§§2§® 'gp.'<_% '"w;,& ?E?Z?£§fiE§
@y§m:§g§§&%a§§&§a{%méé
§§§;
vji*;?EE.3?fi?$"§§'§A§§&?RK%
R§§.Fg? zrs $gc$$?agv§
.T=§§9a§?§E§? $§ c§wa9£a&?:a§
'-§;gga§:;s:§$, §R.fi%§§§K§& vgggazg
§%§$§§$§g.
2" figa fifififlififi §:&§$?§a
v§§&§%?A§fi $@~$?§§§?:¥$ %:g§ ?§§§§fi?E@§
§RQ§§€§fi$ ;:%:?ga;
$$§?§&; $§?z$§,
fiig fi,a*ga§:$§§§& a%§§E
§%§§%§§RE~5§§§§§
.3
33"'?-%§ Fhfififiagifég §E?;§€'°§*§F;
bi
.-mm uuulu or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or :<AaNA*rA:{A
IGHCOUH
n
I
r
r
.
iaérned gimgig jgégg §§§::§$ an all iifi fsaxa
ta thé fatza mi thig $&§a, §e:i§i§mV ifi
aasarfiifigiy zejaaiefia