High Court Karnataka High Court

Tabrez Khan vs State Of Karnataka on 21 January, 2009

Karnataka High Court
Tabrez Khan vs State Of Karnataka on 21 January, 2009
Author: N.Ananda


flflfififi’ @F mmfimm FHGW QQURTVC-F KQRNATAKA HIGH QOURT Q? WRNATAM H35?-I QQEJRT OF KARNAIEAKA HIGH LZUUKI ur Kfixmnanfifl miaz-I uuun

Eé’ 3?-ES; E”§{§§”§ {“.;£é’si§§’%?§’ 5:}? §%;5£L%§§:’E”fi.§=¢:2% 5%’? E§§*§%ZZ°%:..%§.;£2%E;

K:fi;””.%;”;§:’$ mga :2 my :32? ggazgmgy i3E::i§@

EEE §’€Z}§§

H{:}:§*E§.§%. §;£%Mw3′:a: E€;’1′:E ;%*«%j?.§:,:%;f;~£:*::;a=;’ * ~ II

aziifiifisflfifib A
E§»TYé§E§§§:

Ta%f&+g iihmk

$55 :3 fi+}::.$.é’33a.2*§ Fiiizm

figaafi ahsmi 11%;} j§;a&r§ I
if E? mm: E-imfzmilia Egiaajiii V
§Z”i.€3.if$. ?:}§:%.I”l{§§§i fa§’€:§::.?3«’ ‘

ffisé E;§3;’%a;1:ii:3rfi.;? ‘- ‘ ” ;
W 33%’; 333%: gm; ‘a ‘

fiififi:

fimte czsf’

fifg’ ?Er”§f§;::’%;.3;%:,;;f’:;’*~*” E§§3€}§%§”}E»?§’E”

§§:§*., S:-r=:.;§..?§ ;7€’a§§”:=:;a*»;.a5

ig;2¢:i%:f:é:%:’2 is §§$§: %3;§5x%3§3 §;::§€;’:%
;a:*a§s’3Z::g..fm 31-§}i;*–:%vm*:’;f*:”& mg; m :;::2:%:’= £33. §::1″‘imfi’

$.33 Baigiakm wéziizia Ea:

3″@§£i$%:’%s::§ §<::j;' 3% fifiazzsa $35; as $;~"§'"?r'fi sf 15%;,

f» x "§"}2ia mziiigzm gaming am far 5;:-éayz-E: fségés :§..;s:§§g '$19.;
{."Z:€1e§'a§,:*'%:–.3f§§£::%.@ '§§.'§s& §€33§fl*$fi'§fi"%:

wwwsm wr mmwwbmmmm rmmm: a…wwm aV.&:é;B' KAKNAIAHQA HIGH COKERX 0% KARNATAKA HSGH COURT OF KARNATAKA HIGH COURTOF Kfi.%NAT&KA HIGH CCUE

E38

95::

gm
2:3
E’?!
«=53

%%:aa§:2:§fE:§ fgrgzat sizf” aawazrafé §:=;’§1§s=§’2,;::a’:”:m§§::=%:$;’;’ ‘ _

a%j&a*Jm3:’:zs }3§a.x,”a.¢% ram’ Ema m:3g§;§§.%§a§ Wifii,

E. “3;”%§:51″&3 g~:’Ei?fwz:; Ea» i%:2:*= Tgzgéz ”

fififiigfifififiééfié $5 afiefi a’§ja$:¢iiz3:23;’*~.,

sal-

%M;;%g%%%_; judge