High Court Karnataka High Court

M B Gurudeva vs State Of Karnataka on 11 April, 2008

Karnataka High Court
M B Gurudeva vs State Of Karnataka on 11 April, 2008
Author: K.L.Manjunath


IN was HIGK mam or
DATED mxs Ta 11″‘ an’: or – = V’

-rm m::tv:a:.3 MR. §3tI§fr1c;a””
mm pmrnxon uo.i’a’«a:V 3)

Bx-r-anti:

1 M B J
5/o.1Am..,$.a:a45m3,<-. «-
szii:

ctmss 3. .

no. 63/33 nrmxs,
1s-r M¢=:IlW»11’1′–‘E
,mnmmk2s. .. mm»:-Ioum

” – my ,Am. )

1% sum ‘as

Er 1:_=1’.-3.92%,

mmxg mam mpmw,
T .s;m1m:m,

2; arm arm: on xmmwnm
‘ ‘V BY ITS ,
mpmsrmnrr ox comma mm nmwrnms,
n.s.mI1.nms,
maxim

3 TECOMMISSIOIIE
EI-IKI,
. .. RISPOIEENTS

frcm the running b11x\\ N
principles laid down
e.v.mM 5 arms
OTRRS. give
fresh a «copy of

the order, & crmw vs.

fifidge