Karnataka High Court
Ishwar Sharma vs State Of Karnataka on 13 March, 2008
810 late A.N. 2:
Rcsi.r.1ir.I.g ai;i$I;,:;' V'
-..._..I
u.uur,u:u. uua..:;v.--:.. V; _
(By M]:
.....
:”?ri@#Efiif3{;¢I1Iu5u!’Iin|_ I14;— ‘ RESPONDENT
._vn_i#nt’w’»!=_I -r.\fw~-
(By, K. N fi’Is’HflGfi
filed 43a cr.P.C-
respondent police to enl£II£¢ P°’1*i°n°1’°ni'”fi 5″ -T
%.*. L-IQ 9.11:3: it; No. 1361.
,
made followmsz
.f’\EhT’\l’AI”h
After arguing for some ” _: Q”n’mV:avvvj.i’.»fi;f&
_l_Iel1’fi¢mer necks «. V’ K
I
.3