High Court Karnataka High Court

Sri Ashfak Ahmed vs The State Of Karnataka on 17 August, 2009

Karnataka High Court
Sri Ashfak Ahmed vs The State Of Karnataka on 17 August, 2009
Author: Subhash B.Adi
g
$
$
u
x
Q
3

 

 W"  W "W'** WWW*W_.- *3"--wmvmwmwnawm -Mmv-rm wwwmm mew" mmmmmaammm rum?! mwum EM' an-mmm"mm fiififl GEEWRY 9? KfiRMfi'%"'fi»:-a=.

Ifi ?§a HEGH QG¥RT GE KAR§&TAKA, BAEQALGRE
§ATE§ vxxe THE i??H gay 0? Rfifififi? zaaé',
333033 4' ' '

THE H%fi'BLE MR. sagwzcs SEEHESH S 33:":

CRL.P Rm 3922 Q? 2a§§ :.V

EETQVEEEE

SKI. ASHFAK RENEE

fififi :

11%?

A523 A338? 44 ?EARS
BEG MC%{.}§J3.?~3A SR5 J .
xnxgaxxa §EEECT$RfiM?£ $
9R¢?ER?:E3u§v?,§Tfi;;T-'
A C§HI:"'A§EY RESISTERE3 " _
fi§EER wag CGfi?&§IE3 EC?
HRVIHQ I?$vRE$2STERE§u7 . ._.
G?FECE §Q;43;{333.cas$$ _»jq '
13-5 MAEN £§3:§A.§R$AR;,$§§;3Ta§E,

BA§GALQRE #~§§§ §3§ *.~
T T PE?Z?EQ§ER

ifiy 33:"? §»3k§§$fi; £§?c¢A%E§

3$a?$ és:KAa&&:A$§'"° """

_?B§flB$fi_Q§¥EC§RmE§ c§A§$E
'E@::£E_s%g?za§gfi

EA§§a§a?E?gA§a§;
§z§?a;£?_a&§gLa§R§ $:??

  _§A§sAa@aa;-»"

1 w$r;;?ALaE§s§aR axe, §.v
~fi§§:M%§$R

"_a£§-zwvaa TE€§§$LQ$EE$
~, -~?v?. LIEETEQ
"*,§§§ER Rififi gaga,
"aVE§LuAa§uR FQSTF
.EAsALRE ~ 56% 3&8 *. RES?fi§BER?S

s'§B¥ firi %fi§§%??E $TA?E ?§$LI$ ?R$$EC¥TGR§



§
Q
§
x

THEE CRb.?.K3.33§2f3§§§ E3 Flfigfi '$53.43?
ca. as W QUASH THE FIR 2:0.183*.ej2s$3F._ 'm'z*zs
22.5.2

ae§ Afifi ETC. “‘ ”

THEE r.;*a:…§ £3 cagszws star E93 £2-RE:-;E1:fi§;;%;:..f’:*’Ir~I:s_ s3;=br’,,a
$33 saga? $335 $35 3ans3$:gé:~ “aV” ‘ ” ‘V ‘

§_;s_§;fiE?;

In §ur3uanca :fiT gm $&Va;tiééfia§:,£53uad by
th% Markating V£%én£§ ff$§” f§fa§ga Erapartiéa
Pramium, fievanah;1E§;fl§&v§;%i v§%é§la had bcskeé
aitea by §é§§§§$£ng fifi¢l§§§§§tf Héwaver, neither
the 5i%§§j $§§%’«§ii¢£§§d }$§£ the Sméfifit wag
raf%§§%£; gg§;{§fiJ§§£h;§%rsag5 fiisfi camglaieta
bafe%eu’*£haJ flf§§ré§§£cti¢n3; palica namsly;
Ragamuzfiéyfiagaé ?$i$se fitatian anfl hshaknagar

“gHA fiéiigai S;at%bfi:””§n aucn camyiaints, the gclime
‘=§§§isfi§f§fi:* varésa3 crimgs far an affence
§$§§s§é§;§7finfie§ Eastian éfifi sf EEC anfi refarraé
t%éz%§t%%r ta tfia C.§.E§; far invagtigatian, $3

‘*uxtfigrs wera ssera; aamglaintfi af ahgating gf

§§i..1 33$ ififlfififi’

._ WWMWE W mnwwmamwm WW WW: W mmmmm ymg-«a mam W mmfiwm wamw mm

M’?

ta sgesata the mffiae unfiezv the sugarvisisn cf
gaiisa.

a} En View 3f the abgve, if théupéfitienéz

gay aha amaunt, as age ta tha aamyiaifiafit as gar,

tha schadula, the £333 t§gi$t§r§§1.$§sih5;wgt§a

petitififiar stands guaghad. Im_tha avéfit gafménté,

are 59% made as andeféakan, iha'”pbli$e is at
iiherty :9 grsceefia5gain$tf¢§éga:cuséd§ Quaghing
$5 the $12 is smhjaai fig fiamgiéta gaymaat Ea tha

ccm§1aine§S$,’a

5.VAcfi§$fiifi§ly§T;%fiti§n staaég fiiggeaafi af.

SdF

x%wV*

JUDGE