High Court Karnataka High Court

K V Suresh vs State Of Karnataka on 9 March, 2010

Karnataka High Court
K V Suresh vs State Of Karnataka on 9 March, 2010
Author: N.Ananda


“”-‘f!”‘.’V” VI Dir’-II’lr1Ir’IIufi luvs: Na!-FIJI’! nu I\.I”Il\lV-l”‘|l4″‘Il\r’| U1l\7TI \.o\IIuJl\l I-if l\P\l\l’l.f\lI”|I\.Fl TIIIJI1 \.a’|.l|JI’\I Vail l’\I”|l\I’l”\lPll\l’l

:«:”::::s:»:;a»a

31 31% BEGH mzgm ay Kggxgwmm gr Bmsfimmig

mmg ms Tm gm my as? mgsfl 2*’éi3i;::i 4. ‘ ~

Bmmga;

Tm §e:<3§'BLE

cszmmaz. PEEETIQR

BETWEEE7:

1m:.sUREsH T
AGEE AEGET 2% – V t v
sic VEHK.#.’i’fi.hR&&.A3EiET’;!’*f;”»
KaxmABE1:§Um:am;

HQLEMWMERA *:*;;:,:;1~:, v _
E$T.

P’E’i’§I’I§§ER

gs? SE§$R£&;*?A:fiAJ ]’&.1f;3’»Jfi¢§fi.T”fE}

ABEE3:

mmmuuamw

swam G}?

REP: §’i:z’«’§?.§;E: g

§’§§;’€3C’EE”?’§?’Z§sT§i@§g RES?$I~E§E§”£’
(B35 gmaw, map;

§::E§1t»§

;;€.’.’;::-% aanagzm gg miéar Simfimz am as’

– is {Ex gatifmmf an fiafzi iii Qrim
§i2’§§§§§ :35 —

?§E%m Siafimi :22: FE
X ~» 3:” Afiéitéwmi cm guagg igr, §-mg mm:
23:; $3, §I’§.é3?’;’ 2%§ fa: am

%g3{g;§ 3&2, 3§4{B§ asf

nu u-. .. min ..

: VV in

“”‘”””””””‘ “””7” VP IEAIGVIAIAJUI HIGH COURT OF KAKNATAKR HIGH LUUKI VI’ I\I\lll”ll-\I.O’\r\l”l nlvl u us.-van ‘ill

EC: arfi Smiiszm 3 axrfi 4 cf B-awry Pmhiizzitian

with Sectémx 3% af E33.

13$ €7mix2a1 ?efi;’§::cmz mmzm :v;:Tzi {t:f1*«:;x4dex%3′

the Canrt mafia the &1}am’ng:~

A……..a % w%..n§Ti% M

me paftifimner is his wife
by rm Taii cimigx4fin%rhjc}1:_’1itié:’.ifi§§1:i_:”£i§.::é!’me}: of the
§ at & Exam
the stanmmz Armaialm Tm Past
Ifiéarhan mm: that the éeatb. :5′

tha demfi %£§ E asphym 3%;

‘¥a1;’$;Em§;2’,;.. ‘% smtemni $5 the father sf

mwl fix: film éeataaad was

in vifiw sf this sf wim famia saga @533’:

|\.’H”I wwunz wr l\r’u\IVruaM:\r’\ ” ‘
tuwz: \..\,..n[._.n-cf: vs l\f\l\l’l’\l!’|l\l”1 ulwll I—\.:uI\I VI l\l’\i’Il’I!’|ll’Il\l’\ anvil uwwnu Iv: n-u-nuu–ua-scu— sun…” -..-…

392, swag cf we anfi Szwtimis 3 and iv; af
Pmhibazm fiat mg with Swfifin 34 9f :92,

carxrmt ha gxanw& ‘bail. V

éisméfisfi,