High Court Karnataka High Court

Muniyappa Since Decd By Lrs vs State Of Karnataka on 22 September, 2008

Karnataka High Court
Muniyappa Since Decd By Lrs vs State Of Karnataka on 22 September, 2008
Author: H.Billappa
 

IN THE I-EGH mmwor KAm:rA1<:A.AT BAMAIHRE
mmn msnmzzsn nqmr sgmumn  I*  %
BEFQE   % A  N u % 
THE Hozmm MR.      

1.

. smmmmn,
amen: r>E¢msm3

AGED ABOUT 73 %
sgouunrrazxm 3: ” ”
nmmsEn_51’Lm, . ”

mm

W LATE’ I

1::-uh: sMr–H.BHARAi*£$I$.
AGED sworn 37

gm a§s’%§g*@ %r~*.;o VILLAGE,

” A émma
. 1lATEfl;’°!.1fi.§.’fi36.

4:; s

“«.S_IH§E}E§1)ECEA8ED mm

V.VENU£3OP;EL.

‘ j % – mar: ABOUT .32 mm,

(h}sm’.v.rm1wna,

ms-E13 ABGUT 39 mm,
D; :3 mm vmxarracmxmppn,

L/

rclfi 3’Hl’\I’\F\ kn.-unmn —–«-

{3} v.mnmsH,
AGED ABOUT 26
31:2: mm vmnxsmcnnmppa,

{Q v.UamsH..

new A£GU’1′ as

81¢} VEKKAT ,

fa} VJWAVAIIEETH, :
AGED ABOUT 22
SIC} IATE VENKA’1’ACHAI.API=”A,_.

ALL (.3 to{o1Afl RIAT _
aamamm HOBI.-I. ”

mmwm mmm from .%
mnmwam nmmrcr.

cg     _ 

man      V
51:)      

R.[.tfisT’I’EIIliIZ:.Ll;i– ‘E, ~
a&RJAFU’R.’&.EOBI;E,”‘ %
mnmuanz % %

IN Rzspm-r
Hfl.2[a,b,c,e as g A1211: zzmmrazsmmn
HY THE ;3P.FL HGKBEK VUK:’3$H,

4’ arms m532:TrrmmH 139.2(5)
mi”

, .3 swa Assocwss, ADV8.)

1; k,%m.m cit-‘ mmraxa,

‘<RE?m%rsmmn Bvrrs amnnmnx

Rwfimffi nEmn':'m'1*.,

% u.ja.1s:tm,nms::~.

RE–%0G61.

” ‘2; V mm mm: mmuzmz,

ANEKAL. AHEKAL TALUK,

fififfiw MWEM wmwmwmnmmm vsmla.

..-.,…., …m. MVUEE ur mnmmmm may COURT or KARNATAKA HIGH COURT or xA§’:£}L;.KA’

3. mmu~n’mH.m’.s.

axe 8I;IEBAI£.’H.l£.8.

AGED 55.9211′ so’r%,

Rgasr #191,

15? mm, 3% mass,

ammcmx,
BAIIEGALILIRE–5&0 4334.

an kL$.RA.B!ESB,.
AG-ED AB-GIJT 45 mam,
am HUHIVERKATAPPA,
ANEKAL mus,
£OBLI, V
aaimmom, %
nmmuanz msrmcr. – _

5. sum nasmC’1?tszi.~T£37ai*PC3LIaE;
sAmAP:J1t1_=c.~mc.;$ .

%%%% M A y % _ …ammmmn’rs
mar H,K&Esa$A3Jfi;I¥z’-RFJ; .s.a’e{ F631? 12-1,: as 5,
sm.mx.rmYamm,.m:uz=3,

smG.?APIRE_D1’JY,. my R4} %

mm UHDER ARTICLES 226

:2’i:éi*:’ t§;§k§aT5.’I?4fi”EC3(Jrli3’I’1’l'[J’rIOR are mms, mvwme m

x.i1:.*£ii.:§§m .1133 saw BEE!) m’n.1.4.2ao4 vim

% % BY R-3 Bi mvomz me’ THE R-4 m HULL

mm am no? Bummer mrozw ms Psrxrxolmas

% %%wk’*m’m WRIT PE’I’ITIR’ conmre on FOR exams
%%mmTmv, mm cam!’ mum rm muowma:

L/

3′ Nfifii-5 Wvwawmmwmw Hm-m eunmm ‘Kit-t”-”

…,.. ..-….–..u-s mun uwum UP’ RA!-‘m!A”6’AKA HIGH CQURT OF KARNAYAKA HIQH CGURT 0? K£mNflaTAKA MG

H COU

9.8.1

The learned manual for the petitiorms ‘
mm siafizxg that the wt-ix pefitior; ” ”

mmixizrzrafimn, for the ransarm smfid

uamrm, the petimbnm

2.. Aormdmglyf : x ‘and 1::
wnmra’ ‘W the petition is
dimsisaszfi “” 17k ‘ 7 V’

acccrdfir

‘ % Sd/…

Judge

%v’2!r-

fis :13MPfW.H8 >5 mmammuuw am mm