High Court Karnataka High Court

Sri H N Jeevendra vs State Of Karnataka on 3 February, 2009

Karnataka High Court
Sri H N Jeevendra vs State Of Karnataka on 3 February, 2009
Author: N.K.Patil


mummwmwwmmnwrmmmwwflmm?NWW%WUKFUWK&WWfi%&§%@WQ@%%?®?K&mWmflK&%

1% ?EE azau smug? 9? Kfi§R&TA§R a? safiafiaaafigi

mms: WES THE :33″ man’ as? ESBEHAR?

‘é BE§§°C:RE :

was amwiaag §a45v5€§cE”§;3,§aT:z}V :’€.”

§§ET ?ETETEG%’§§*3@éE @%_é&§§ ;§§$§:”

§sE'”‘%’%§E£’s$?é’:?

SRE .: H. H 2 :.3E¥”a”$N§}3A;. . V_

$fG H.¥.%AG£RAJfiI£fi,’=

mama Rafiu? £2 vmgas, _ —

Ayfic vaamg A, _w-_=.’

aA3$a§.

_ _ H _ V 9m*:*2*:<;:1*z$n
_H;g€z$a§;$,Ki§A§$§&a, §mv@x@E.:
Arm: '4 AV '

'L

S'§'.§"'{' a :23' <2$:z aria’ ‘$2.: LEEEG,

‘.5é§G§gogEaf $53 sag.

“sz§E§%a3’é§ §aRxET:w,
‘–?ga:’3–..*1§,’ –:.$” Aggaarmvm §,C4fifl,

afig@aL@a§;- 56$ $32.

wig “;?3$i:3.ET.§s.a¥;

‘£§RI€$LTUR&§ saaaacg

V’ .!%§II5z.F;_i€$’I’§§&”G 1’2_’T£€éR€I”§”‘£’EE;

. 3:fi.3sMa:.

5 . . §E8?{3?€§£I’€’?S

€33′ $%§’Z’.s%SH.§ §*E.?Zi§?€%§R§E§iE%§£A'{‘E, Hilfi? far
8.3 S; 3.2;

%%R.H,.§§.T%£E%%§%E {§€}’§B§., R%}i1″PsS’i’§ fa: R¢3.}

Qfififitf

03 M33?! WV£VN&W 50 1.81103 Hflm WVLVNHW :10 $3003 H92?! VXVJMMHVX £0 £3303 I-€91}-I ‘WIVLVNEVBE £0 éfiflfifi émm W§W.§..WM:&m£ -&n H

—« .”..,.u….m W mm-mmmmmmmm mm mwwm z..m« mwmmm WW fjwwwwéfi mwfigmm am;

zone
In

ta afiamre the filing at tha

und&:taking-cumfiaffifiavit hy the_f”‘

petitiaaar gm aamglianae af tag ah@v9 KV

éixectigns i5auefi.hy thia Cmfi;t,mj}
Srdgrafi afiaardingiy.

Laammmfi Gfivarman::§fleafia; é§;”g$zmit:efi
ta fiie mem¢ sf a§§e%;an;a ‘§n.W%e§§lf gf
tasanéanta 2 a§& gfi’ %itfiinV’t§§T=wa§x$ fzam

tméay.

3:2. ELK. Ehimégfixéag £e&rngfi.C%a§5el is
paxittafi ta *§ii$ _?ak$§$th fa: tha thixfi

zggygnégmfi within twg weaka Exam tafiay.

Sd/-3
Judge

. stV.§%:s:~.é;{:.?;§_.?;33 . Efifig.

2
c
“T
E
9:

mm WVLVNKVM $0 13503 Hfim VJIVMWNHWI £0 mum §~§9IH VXVLVNQWM QQ AHNQD mm VfiW.i.W\mWE WWW

Q3