High Court Karnataka High Court

Tamanna S/O Fakirapa Meti vs The State Of Karnataka on 27 July, 2009

Karnataka High Court
Tamanna S/O Fakirapa Meti vs The State Of Karnataka on 27 July, 2009
Author: Manjula Chellur B.V.Nagarathna


‘-séifia {E of”? ‘2:{}G1’-3

‘Z

3%: ‘E33 323%: Qezfii 5? maimwgxa

Cigfifil? gfifififl £1? 33&RW&§

:i>;s3?§::t:« *2′:–3:3 *?:+fi«:: ;£’?’?¥ ms? ::>§2′ J:::s;;”:r’ V

?RE$E§§§’..

TEE }§$§€’E LE ssgawrgéég ggaééggiisa :§€§§:?§f.§;;;t::g
$33 :-m§*§:§ E§£R$,.3″%3f$’}’*E§C§..+’*?:_V_B£?.f%”.&§A§;%§”Ie§§;%

2%s;:e?3r AP?-§i;g-?ai( :*e?{“§2.;%::aVf§”r:§; {LR}

gfiwwagfi: -V »w-*

3.. ‘§”f3iv:;zz}::.:.é;.§’%§viv2:, j if} ‘E%fé§§:V§_:V’;éV;}3_jg33 §§’§.{“?§§,
a§::{}:.2fi ‘:Zsf§*.L.}g:’?:£::*s§,. ‘
=3, 3:-3″z,E,”§’§£T§§;3§}§;é:¢§V, ; E%’3.E:§%;?2§§;::¢a L’:§::2€§._,

‘5.’§%{;§§’: .’~’§§’€§ §'”€’:A??-§f:4§’§{§.é_’.”:.’§.”.?%?§4’$ <2?' '?<::§a§:2::zfii§ ::'§§;»'£:='€:.
5 __ A 5:' j .. , , ,,,
"'E'2:§':ji}:' Eréégagg §.}:$;§::"1::%.'. iéagaéimta 5-4* ';"§§_3§-'.it?2.§,_€§.=;'% E*é'§':§

V E; ':Z§.:€';«..'E?%e?:§%i..,'SE1E-§:::§@gma:":i:; §{,%I%;§2i§'§:a::'§, $€"f§3'–EE£5;,§; Sééévzg

i. ' 123$? z%<§i5':3<§:§:€s}
;:;"'%~; "

E, @225: ‘3§%;s§::i §%«Z:a;2′::§;;§a%{;;2,

A’ ‘ ._§é€a<~:;;é§'%:=::»;a*::::3::""'::"§ §."}f'§;" £23 éiiizéztf :%;§::z::';'€€.33*f:;
* . _ _E€:av€::1:_}<: §T}§%;}:s;:'%;:z';{=::'2;

'%;'§::§§;';a:':a ${§i,2€i'§§'Efi, $33:§i§::'.;.é:«::{§E§'a4:' §€<';a<é,
Ej%;2;:":§:a§:§:*:?':~ 5&5} {XE .

‘}i«”;”£ §”§’:3.€.’3{§1.€.? cf ;2€}€”}9

:2″ ‘E”§’:€: {.f§%1:z§m3a:’:,
‘§_,gz3.,:T;.<'i 'i'::'§3b:,r::'1aE, gfiéigfi,
§}is?{2.'é€*%:i E%ag<3§}{<3t

}*:.:::{§z»§§1’§,;’A A_

4. §8I§1:z3:~’:E V
§:3;'{> E-§a:’:’:1n’:ag;:§2:;1 ‘;’a;%”g;:2:§,_
Agaz: :1Eaj{:«2;

fife ‘i’-<::§a3:13;i;ti% vifiagtt, _
'_§'aE1:§: Efiiiagé, . " '
§Z'}§$€:r*%.<:t: E3aga'£Zi«::i§1:? _ ' "

:3. '§"a}f;.a:$i§{§:§.:", "

RESSE’§{L?_i._§*3£§:g3i§£§}§.L”.___ ; ,..§€E2SfE1′{TEf§Ef§E€3?€TS

$23; E{,§:’§{§§;:¥:2€3′;:i:;” jféijggyy fa}? :3 2. 3% iE°é?;E?
i;’5f’§:”§_.L’i”«:.3§T’§”;fé%1.:¥’§;:;;; “E31 §”«:§.A’;i@.:{‘”iE’T:.se:::»L %E:%*e:¢ F03’ Eifiii}

” _ %5?;{*§%. agsgéiésaé 33 féifsii m”::<:i<?:2"' Ssicfiagzz 4% {:13 {E163

'–.§5i;2§':':;:ia£§%::2T Efégh zifiam'-'{ §%{*:E. §}§'§i}~'iE}g ii} 33?. asizia flea eraii ii'

::.§é'%'%3<§~.fEfzfiég,2888 E:-3 *2aé:;%:gH °i€~}4'3$ ggsaeé» gm; mssazz 22:»;

AA Eéiza §{«;;:afi1e£:i s;§z1g§a%,,§2.:<§gEE:m:%:§g:

E3;-‘,e’% i’éQ,éGEG Czf 26309

4%, ACCOi’€i§iEg1}?, We aliaw {E13 appézai aI_i:£i_’44’$§§i g§.g§ififer
1:326: {i§_§3n1issa} Ofdfii.” aéamd L’i.G8,:2G{)3. $.V’-.’:’:a?1}_.« V’
be heard 8f}.”f3Sh by the Eeajmed Jézdgie –:«.é;_.r:1a_iiu

Sf a(:::or(i§21g1y.

Mi$::,W.N0.6®G§6f 3;::§i:~.._’As:1£”vive far

m2″:s.i€}e:*af:;i:>z: and tI’:€i’.;a;111é;-_'{£iS§:=e:%_:§§3;{i» sf aCC<33"d§:'3gl§;.

;%%JUDGE

Sd/-

JUDGE

E{::§s5*«:. Vv …..