High Court Karnataka High Court

Syed Abbas vs C Boregowda & Co on 2 February, 2009

Karnataka High Court
Syed Abbas vs C Boregowda & Co on 2 February, 2009
Author: Jawad Rahim


nun \..\JUl\l ur nnluvnlnnn l1I\.Fl’¥ LV!;g§I U!’ IKAKNAII-\I\A Pllurfi LUUKI Ur IKAKNAIAKA HIGH l..UUI(l U!’ KARNATAKA HIGH COURT OF KARNATAKA HFGH C

H: Ti-{E Efiflfi étwm $9 mmrawmm gr

DATED THIS’: 11$ 2% may we’ FEIBRIIAEY’

BEFQRE

THE I-ECJWBLE; Mr. JIJS’I’§§3:E; .:;A§;aéfEz

€_’;R1’1ufl’.NAL RE’sJ’IBI(1§E””f_’E–. ‘z~m;k?z~i:3.m -;.v%::&~ %
BE’£’WEEfi: 1 %

Syed Ahhaa,
Aged about 81 yeam,

Praprbtgn ‘V I1 .. ”

Main Rmtgigfiss

,…m’rmeHm

{By
€LBc:r%t;rtv*:i;§1 ”

« *
H.3hflfl% ,

E} Lgayn ut,
21’~’4′(‘:_i’?e:é:;ss§., iu§az1d_§;gi1i1§r,

V %«%s:gEu.%aL”w1:aga

plaam a’£*~.Bi;:§~ws1:@*zi.a & flay,

cmrax mad,
. ‘Mand3<a_.571 463;'

V . .RESPQHE!EE¥T

Cr1.RP. is am um. 3?? River 4:21 mf Qr.P.s3.

'£33 set asida the impsxgfi judgnem datfiztl
29,,£',2(% waged by the $3, F'}'C-1, Mafia in Griz';
' Nsfiffl'? and akm mg imyugmctl juégmmt datsmi

i& pagaw E3' fix fisgidl E.J{;.1"r.Ern.} and §

-IIGH COURT OF KARNATAKA HIGH C.A0U:RI OF KARNATAKA HIGH COURT’ OF KARNATAKA HIGH COURT OF KARNATAKA FIIGH COUR? OF KARNATAKA H§GB C

20

at Manage: it: €.{Ii.Hc.§4é{ ()5 as. illegal am thus.
the mifi Crkmae amt}. amuit this m”titE:uax1§’- itizffithe

ufiarme puxziahahle mnziaer Seczticn 138 af HJ’ ” jj _

‘This cg-1.99, ecrming on for day; m x

Ctrmrt @113 the falbwiq: V
unnsgOO

Lea:-rm murxml efi =

ciimafza are prmant. 14’? ::f
the Ngotiabls permuamian ta»

-r.:ompou::1d is: 2 O

th¢ prc:ca¢ed%@ and

__’_;p11,;nié£héL’§§1a’: 33mm :33 or the

1’Igg§;’::’i;a!ke1e Eat in ammpcaundfl, It aha}!
O of aezqtzittal at’ film aamuaaescl as smrisagad

{8} sf Sectian 320 sf the C3r.P.{“$.

“P§’E:itism atazma ciispcaaed $1′ in term at” this exam”.

in defifi be paid in the Imponfient.

Sd/”

‘Judge
mg»