High Court Karnataka High Court

K R Praveen vs State By Sadashiva Nagar Police on 20 October, 2009

Karnataka High Court
K R Praveen vs State By Sadashiva Nagar Police on 20 October, 2009
Author: Huluvadi G.Ramesh


\tWt”MA'”‘€& so flll’fl1Q!§,\

WAWWM W MWWWMMWM WWW M””‘”W~% W6″ Wmmwwmwmm wzwm mwwma was» mmmmmwa wmm m.-wemm aw wwmwmmmm Wfiww m

IN am mm: corms: OE xzxammxm AT BANGA.’£.OREW

rump mxs mm 20″ ms: or OCTOBER,” zoosaf .; :

TEE zmfsaz zm.Jw.rIcz ~. 1

cnmnm mmrow m.%&§ Gaz2o69V.%#’.__=_;
nzmm ”

x R pnavnm. ”

s/o. Immcmunnaxau,
AGED Anew: 25 mam}, 5 _ ~
Rmr.Ho.1e1, 11TH Cfsfifi. ”
ma mix, 22:12 smss;~..V-r._V A
peucn srnrxan %
Isrm. 3,
amaazmnwsaoelo. _ ‘-

(PRESEEITLY 12: Ace;

zwrrrxcmm
V (3%: A Am.)
% :1l’i-“I) % j
%3?.:-A~3.’3 zéi’; “mean PCLICE
.. nnsposnmrr

i{‘§”!{‘S1V5’.I: mmmm rm?)

c1u..1> Imam Ufs.-:39 cn.2.c: at ‘1’i£E:
V. ma mm pnmnmm mama TI-rm’ ms
Im~i”BLEcwR3I’l!%&’BEPI.£AQDTGREI.EA§IfHE
Psrxtzoam an aim. IN S.C..N0.1.G26l2008 93
5 mean Pcmm s’m’zzmz,rmw 9% on’

W

§””¥%%M”‘¥ wwwmm kfifi” hwfimwfifififififi Wfimfm %a3\»5′<@Wfi MW" %WL%§"'€fifiMWx.%@"% Mmvm mawmma W? 'E%.Mk%%M5&HV%%M~ mamm MMWWE WW WM%£%MWM%M maeww wwmmz W? mmmmmgmmm WEQWW W'

-mm mm or am: 3331′ ‘ram:

xxxmmcanzonn, mm mm O§’E’E’.1~l’C;_§”‘~ .’_ ~3?(€I{_S _

364(A};506(B3:384 11/9? 34 0!’ IPC.

nus CRJZHINAI. pz’rITIoN~%.ccmm~%_” u

oanms ms BAY, rpm cmnty mpg j:wgs”

0 R’ D’.. B %

Learned counsel “$:9ti§i6na’£
submits that the pamtioti as
not pzuaad. is

dismiaund. as nsfiii V. V

Sd/M
EUWE