EGH COUST OF KARNATAKA HIGH OF KARNATA§A HIGH COURT OF KARNATAKA H£Gl-f COURT OF KA8NATA!(A I-‘HG!-I COURT OF KARNATAKA H!GI-‘3 CO
°””‘3″‘””x
/*’*~«« }-
W M
3%? TIE EEGH SQURI’ QF §<I§LRE%'A'I'A.KA .e%.."f
BA3'3G&LQRE
Dam TEES Tim 39*" m:{ 93 mg 2939
memg %
11$ Hanamfiaam fififififi 3.3, mcm–;;_A1vz::Rz%"'
fiiefi? 1'–3s.9§3f2{I$?
: I
Elma: Credit Cc5 a ;v ..
&i. Sr§e:2§i#*a§sa Tfem §:iE :§B.’§~§it;§,’ ‘
Bawgaiirra L-*–*8é ” L %
Rcprezsgg-31:3; by $123
‘gigfi fie géa:fs§_>R§:$fw¢% — …Pet%ien,eI’.
§By%s:im?. Dggésaimaa, gag;
% %iFm2-‘&$2%%%Sic« Munifiwm
V 46′ »gam,
*}’*§:s,S§, $5’ Sims,
~ 3% gm, Gmesha Black,
Emgaazs .» $9 395.
2. fiimémkmt ‘V Eékg
éfi 9 Mafia;
%*§6.21:’?;.?., 19% Ft. Kw
-urn wuum ur nmuwmmmn mun Lyn.-xii: Ur RAKNAIAKA HIGH COURT OF KARNAIAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C0!
1″ fimsg, Nefliagi Eagx,
Eaiahfiké. C2955, Eengaiares ~ Séfi 353.
am. Eistiici. ii
And alga Raflve sf Eaeshwm Yaiuka VV _ H ”
3. K..Cg Sumifhxafifc.
Agfi 3? yam, _
Rafi N$.32§§g 15% ‘C’ Sfégsg
Bmngalamw S69 9%. . ‘V-.._Res§{3~;1:!m’rg£§.
{By Mfg, FR & PR. .s_3;ssk:s:.:i%a§v1es_f:::R.–1-,_
SIi§K..fiL..Vchfid-??€’3s’§1?Bk¥E,’f§I.Rf3?”” * ”
Res§§§1;2…VS’£§ve’5}
C:*i;;R;’;P”–:is fi1i’ic;«:i”1iz:;c’aa1″‘*v.§Ssctisrz: 39′? riw 492 of
éhgeféer Med 2§.’?.2§G? in
C..C:}§:}.85:’§5£§9 gm the 333: as am 4%
A§.d};fC..:¥ai,E.%, .E2′:a}r; :gi§:e i”;>__ “fest ggamceefirxg fxxzflzw with the
ease fiix;:x’:he s£ag¢..%a*h;¢:s$ it steppwég
szzmg? cm; ma fez Ewing this day, the
. % azsfsiagwim ; ..
GREEK
Em challmed. the me: ma
passeé by ihe Afifl. Cifief iviefiapefiimz
A “:1? Emgaisre, éis-c}:m’g’ng the xespandents, the
msussé bsfm 3315 Trial Cami mm Seetiazz 249 af
Cr.P.C. {>-/’
.n.n.u-. uman uyygn ur nrmlinzgnnfl 11”-VI1 LUUKI OF KAKNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
Gfffillfifi. it
fig’ cfflfi agshisi the amzaé an
on 9.’m3 acwseé Z*~?$s.£ ta: 3 war-«’%V ‘§!;ef<<2tAz'£ _§é#.V ,
Cam. Thc swim
Imam' g avsdenee' am %mzg"gi~;a-g * cam
endeared tha the 'B' ~–t_if:1§A:'i?'$;;}ia;:e is 'accepted
mé wayerfimts: ta Secticm 24?
CLFZC. 2 cc::z;§}m'nm£ hm
3.33:2. fifi gamma} fat bath the
gwfigg. far my senfidemfim we :-
" = if £529 arér sf 1%? 2'§'z2a§ {Semi
§s?.§? fiseizargfrzg fie aczrzasea'
' ;;A?g.:,.z :3 3 saszfer Siécfiam 24$ af€'r:P.€Z
' V is éiézgai §§§§gr§er$§ :9'
2; Ffitaé' arégrr ?
AA £31: eaemmfimi ef the 1mm& emsei fax the §€i§$.i§fi8’i”
fihfimfiréerfsfiameths chm: gmifittfmagcwfidfar
:22: 65mm anfifi Secfians 458 azfi 4&5 sf Cz.?.C. was
M
the maize: vim gsést-§§fz’i#§’ W V.
nun uuuiu ur ISA-RNATAKA HIGH OF’KARNATAl(A HIGR COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAICA HIGH CO
pmeé at}: 2.1236 mé fizz the
fhe ‘3;-iai cm haé as ,§7’E3;¥?1§&i:;+’m’¢3zi to gm 5??
fiectiazi 24$ £z,?,C. fiexzce be i£}Aié::_.:§ré.e,§:§;ég
iiiagal mfi gmrasmw.
é. Per eanfia, the 1emn%%’c§§3§e%féI
sugpmea am
5% 1123123 fimugh £325:
rewrés fig zaffi is the §I”$’¥’§§i§I1$
sf as @331 ;-
= ¢*#i?:§§m3wi :
V_ _ -. §?’:e§; A:%z锑u§:*$é2§§5:2g§ ixavé 5%}:
iggasz aazsvzgraém wig’ an my $332
. _.: zég Ezaaarzkzg aj £523 M33, fie
is aésené, mg fig agfiarzgg my
gvg €im%:;&% wazgmséeé gr :3 ram’ a
” ‘§§ §§€ qfisagfsg fie 2;fi§’;$’&*aé’$ ma}; 2}:
E253 éltgswziarz azgyfifizg
izéreigéggbre mszzmirséai $2 @313; ms éefare
£3; gixwgé fie: égéarx fiamga’; efisslsarge fizé
mzgzzxéaf ” :
” ~ ‘Se; if tgasa rag -:
…….. …»….m w. umnunnmnn arman iu\:l!J’«l%£ ur AAKNAIAIKA Hitifl COURT G!’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF XARNATAKA HIGH C0
A3 cmslé be 333:: fiat: thg abave saia pras’s»*isi:3;:_§1i$, -.4 2
gyfies to the preeeedims Whiflh have hem
a campiéni mé $¥§. the dm af .; §1 e– §§£3$;
mmpifinm is ahsm-:3, miifizg; af9fe:§i£V«
compaunécd sir is mi 3 The
Ewimltzme 11% the the aészamd at
my firm befmre t3’1e e}*..é:§;a 3% the
perusal. sci’ g condiiians
mag * A
1;,’ must fiava hem
A * acamyimfni;
.; ‘V is afitizg hemig afie;
, the ¢éfiip1mEm:is 35565;: 911 am am;
. :93 ~’M
_ affmee afiageé csuld be isw%y
V ‘
” 32% we ma segmlzabfie afifimgs,
:; $5 ymwé. 31% ihfi .:-
disareiiezrz mé ha the §§’¥é”H5 13 éisfihage accusad.
aawxyiizrnabefsmaahmzhmbcexz mm. Eéawwsse
fl £3 the Trial Sam Em eenwfiad with $3 ihesa
{>4
nun uuum Ur !\A!(NAiAKA HJGH OF XARNA’fAl(A HIGH COURT OF KARNATAKA HIGH COURT OF KAIINATAKA HIGH COURT OF KARNATAKA HIGH CO
reqzzirments sf Secficn 2&9 Qf€rkPt€E§ if fix: 2 V.
Sectiara 32§ 2329.6. is imam mg 1′; zamis gag
4G8 M is & smngamdme
the Sang’: %’h§1″§3§ Sacéimx ééfi §i§.ran-cmg I
afimsg, Fufihmmm-a, Kim
is a cmszabxe m=ren§e m:II:is mu.
cognizabie efiengek Gfimfifi feet
wifich £3 a cegnizafile
efi’z’g$¢;._§’;f’Viy3;’ the grwfisiaxzs af
S¢G£I£:11′– $3: $91? md £2: these
E$§a§g;iéfiae ha 3:9 éaazreéiszz is pfis ms.
- ma pmmm.
I fiem 35;, 2 £5 relwmfi. {at 3.9%: me: the
I yreswzi %faw the Qmzga as: §,§£§3? md
X Wm an sugmmx gag am 25.3.2932:
2§§.2a§?, 45.23%? m ‘g is way an 9.2.253? ha W
mm mm mg fiaasxt. Eu: me man hm eéservad gm
the sang “i3?E§ ahwnz mg: 1333 mm mé Em fmieé
as 123% the eviémce ma this abserigfiian is in thfi
$4..
Ivan \m’6m\l’!ll .,. ,….m…..-…… nnarl …..g._..«..;,. ur nmmtalnnn niufi wax.-r of 1<Am~:ATAIcA was COURT or xAmA'rAxA men COURT op KARNATAKA user: co
view af iii: mam, ths afismatfian 3f the
2&3-tding the absmce 9f the ¢aIx@1mn.m1t' §.I'if€V':
cerzzglimace asf rsquiraznent sf
éismzssed ahfivg waeuié gs fig» _¢3tafi3i§§i*?h&
crxfim is 31133} $33 uis
with the prorvistficrxzs f.?;f.P.{v.'iv'.AA iienca I
wzsw the pfiizxiv in tlfw fgfiéceeé is gags
me %
%%%% 'V L A
allevamti. 'I'h¢ arésr ma
:m.2sé*;%% E\¥$.§ :3 3 {remnants
T11: mater is mxn-mg mg ta mg
is, set
% ma: Seufiis mm is gamed W313}
P~EG**