High Court Karnataka High Court

Sri.A.Mohammed Kunhi vs The State Of Karnataka on 8 April, 2009

Karnataka High Court
Sri.A.Mohammed Kunhi vs The State Of Karnataka on 8 April, 2009
Author: L.Narayana Swamy

‘wva wwmmmmmwmmwm asnwwmw wvwwmsr we uwanm-uruurumu-u Iuenwnnvnsn VusVnuruaImIxw we nw-mus”-nu-wwu cum-an muewxvwmmmu wmn uw~»,-auawrunrum-new um»;-9; W WW3″;
r- ., -‘.~: .- nu

“a a *g§§%§§L.?fiLa§ §?é 23%

.%wW%3 W’f”‘ mwmnmwmmnwa Mawrm %t#V9si<"'fis¢-93$§:r5

M
1'!

Efi ?¥" 33$" fifigg? @? K£"§§?%E£g %£§%R%$§§,

§RT£§ ?fi§S TEE $Tfi Sfi? 3? é?R§L 2E§§.",

Eififififi
TBS H%§'§L£ gag 3§2?:$a ;.§&a§¥&fi§"$§§§?a
%x?u§$s?§§? g? 2¢%§;aLa~§$S$'

E$T¥EEfi

5'E§h§$%@%§§ $£§fi
35% Efifififififii _
35%? fifiT%§$$§T§¥'p

@m&fimfl$,%W$Mf%£&W

..r a ..:m.

fifigfifiififi KfifiRfi§R “_

-5

gay 3:; Lg$3HA?Lg§.§§£§¢:&?$3:
REG 2
? 3 §a§§&?$x§% .% _ .

$a3$x%a3.a? :%3’sa$§a%ga¥

awwmfifiw

5-3
mi}

azj ;’;%.”.¥ 73:3 z’-N?
wemsfiifl
mm

£5.

W W
wt;

0

m
E

%%fl%§&§@E

2 ?E$ §§§QT? $$%%é3$:$%§R
®§?:c£ as fag-§$E§?¥ flfififiififiififififi
$5 %$%§g;$E£Y._ ‘”

3; $3; cH£%aM§g’
‘a$$fi§§§ Efi§¥fi;S%$¥¥§;§
“EfiK£R%$§K§&&§% 2 %z?x:
‘=§$»§a§§§Aa$A

Vggg $:i[§&?¥%§afi?§§§ §Z%$E; fi$$§§

v .’?HZ3 §}?’ §ZL$¥ ¥§§£E &E?ZC&£§ 33$ fififi 2
?KE’$§§E.§TfiTEQ§ $5 Efifiifi TQ €R§& gfifi RE?
?fi§ giifi ffi ?HE §E$?$§§”??
§RGQ§$§§§$S GE ?§§ ?ELE Q? EES§§§fiE§? Kfigfi £3?

ammm Mwwflfi WE’ e&W<*&mW=.zMfisWm'u-ea mm.w~:2ss wwjmrmm wwe flWU"'flI}i4mInMA£9"'a.»’.;’ ¢§raI§§.r:§g_tri:{‘s”é:§;ggj,’*ai;_

the Court made the fo11c>wiVm3_;–

Learned H.C.G.9’…._ 3;-as :-§.izje:ftgd “‘i:.a take notice

far re3§cndents.V

2. ‘I’h§.«” ‘V Karnataka-1
Revenue fio be mjactad on
the g:<§:,;nr;S_ Efitches withmt issuing

ncrtice ta tne petiticn also,
pfititfiuigg-' any reasbns fer the

agiéyé V – ' V

x#i1t1:. ";."_'*r&1}11star:<:es, the petition stars:

Sd/34
Judge