High Court Karnataka High Court

M/S.Sai Pooja Association vs The State Of Karnataka on 4 January, 2010

Karnataka High Court
M/S.Sai Pooja Association vs The State Of Karnataka on 4 January, 2010
Author: Ajit J Gunjal


, – ._ –.- .. ‘EMU -.._..- – -.-mu.» –.—-v-uu- Vat -nu-umIv=r-u-anal!” I’IH.7fl’ –hlfliallfi 3’11!” KRKNHEMKR “WHEN ‘CQUK

..E..

E: ‘E-m mm»: Cf€:1i§K’f§F KAR,N§Ji”AK& gr fifixfifififififi
mxrm ‘Ems “rim 4″‘ mix’ as’ ,:.s§~:*;5.aLR’2* 26:3

Bsfifflfi

‘”r;»E £{Q?;’§’BL§;i amflfifiag A31’? 5 £;t;:~azA;:¢-‘%_ L; ‘ 1 V

W’Tm1”?E’i’1’I’IC¥§§€’:*sEo. zsaaészsaé mai.’:«*=§[:%,.zJ:¢(E . 7 %

BE”f’§§§E’f’€;

M35 Sm’ Pmja z’5:.$$6€i$i$:i

§&s 34, Gxctzstd Flam”,
Annym» Mair; Rand, 3″

3ufi mf5
fimgaizzrgrc–S68 32?,» ‘
Rapre§e11t£.”b§=i§,’sPra§$i:i’;m:€Saé§a, .. V 3.
32?; §iris:3%:& **** ‘Ia: * “””.v;v;i’3e:£é£3’.e3:cr

gag §;-fig 22:13 *:a: s::waa::as.;:& Aam;

;%’£’~%§;

A
E:’§£22t;aE}v¢§:~&*’£:§§;.*:§£, V §fiha

fig ¥

me

i sgmzgmm ::2§?&1im

‘ 3§%*7’%m%~

€$::1:I1is§i§1wwf?$§ise

‘ ‘”T.;§1$9ez” fifi fiivfimfizg
‘ Emgsifire,

V 4’ 32% gégzggy .. . §;;fP£;Ei§5
Bmgafiam Cmgsai §i*:§.37fis2.§

_. ._ -. ._…….m..w… mm wum W mmmmcn HIGH comm as KARNATAKA I-HGH cow

gfiagaiera.

5′ Th: Etepuiy Cenmfisgémw cs? Peiica,
City Crimé Erma};

Raga: fiiireie, 1%. ‘E’. ‘Pat,

:5. Ftsliaa Imxpecmr
“%’i1$esn Gaden Felice Stfiisxz,’
Riiflsaxz Gmden, ” ..

Bmggleze,

‘E. Szzb-Exzspcgiar esfP<:3}ia¢ _ ,
wiisawn Smiles: ?§iie¢ Stxim
Wfisenfimflm " 1 .V
Emgaierc.

{By 33%, 2%; B. V. “:,.» ‘A
. ….

‘§’E$ ‘é5;:i£ m:;1é;::T%:§5;2§a%~;:::ée: fiszzisias 225 mé 227 of

Q32 _V&fE.1j2:;iia in éirsai tit: msyazzdmtzs :33:
{£3 ‘§.§:u.3;n $.32:-»;§¢:i3?:i;:»nasTr is atbm :11: }:iG£:§’i§$ :3 car}: an

“l3§a:f:21..’ 3?:2ia?$;j5:£e:g in thevgfiemeg sf am pmtienm fisamfiian,
iii-w,P£r1ica: Afii at was trim pmfifimns af Limamzxg

fisfj §};?££3§§ sf pubiis mnusmm asréer axfi 113: is
__ af gfiiieé exieszteé gamsg iike rszrszxzyg

§s$kaI’,.._§§:ea;&zzf,; ciézesa, win gmrzgg, wail gages afi

gggigs ‘é1s?’§§i¢§; are the gags is? aifiii 33 heié by Eiazsffiia

% .. ; % fiisazxi ix: mi: Farifiam.

. ‘ ‘égzii Faéizim £322 fa?’
‘:’ia§§, ‘§§’§% £313: mafia ihfi fallawfixg: –

“% MWEM wwcwrzwmumu an m.”-…,…’ …..~.~. — –

..nm«m:m.mm flaaéw flflififi? 0? KARNATAKA MG!-I COURT 0:? KARNATAKIK HIGH COUI

..-… wu

: yv — af fan; weaksi

..§..

gemiissien imfier the Feficra Act is 3:9: zeqzzireé m mm a

gr 3 remssmiimz shah {sf aim §1-£3522: amass mci aha ”
med rm: ssfiiwiz my Iicensc is run :21: rcmaafiggz. ” v.

the benefit sf iis mambera.

wssaéz ‘ ‘V

{3} Peéfien stmés ailawvefi. _v A H

{b} ‘Fine mspenficnzs film gretitisncrr
ghcsfiid the afarpresmfi
gangs; _ :5 ‘mézciade the Em”:
g,.am:e_,_ igmej Ekcfzsgfig aain games’

{Q 9% mam: mg asfivifies sf

= _ Zgmzaé .fi}.§fi:i<_xn§ Gsv

resmémis is pmgéxsé is 51: mama

/as
JUDGE

4% %E~é*§*

Mfiifl Wvmwemw an Eflflmw mum… fl..%Ih..wmc — M- –