Karnataka High Court
The State By The vs Ashok S/O Papanna on 17 December, 2008
As requested, permission is
Criminai Revision Petition to one as C:’5_¥1§i.P&i §et?§iofl_-
Accordingly, this Criminai “Regvisi1en”Pé~E§ti§n._is diéfiéséfl of.
Judge
KM