High Court Karnataka High Court

Sri Shivakumar vs The State Of Karnataka on 30 January, 2009

Karnataka High Court
Sri Shivakumar vs The State Of Karnataka on 30 January, 2009
Author: N.Ananda
., .,....... .. .................-. nlun \..vuIn ur cuumnmlm HIGH COURT OF KARNATAKA 3:934

 

m 'rim HIGH coum GP' KARNATMQA arr 

mama 'fi~IIS "mm scam my 09    5  '   

EEFGRB;"""« L _ 
'rim E-IOI*I'ELE WW , "
cmflaz.    

1.

S1i3M — _
Agedabaut 3’9Ayear3′ 1 2 .
Sfc:.Ex?£uni3.r’t3n1%~gata3Jp.Eg ”

R] at .

II Crass’?

Va;h55′.*.

Aged a’is=¢u*: 26
S! ‘-

R3-_! s.t”E’Iumb§sh§qg.r;a Iiflaya

‘V .,€}¢;;AKnc_’§agappa
‘ . “Ha.£5{2fi,”5’*’*’Cms3

H ” . Kadufgc’i;E’;:§’,. Ban%re~5t§fi $36. ….PE”I”ITIII23I5IERS
J % 1 (By 933:: ? Aahak Hagar Police St&&z1.,, S%E§ENT

V (By S:-i P.M.Nawaz, Addi. SPF)

T’.§1is crmfiinai pet:i’!:§3:m is flfi 2.x.f:5.438 E.”.’;1:.F.C
prayizgteenlargestluegetitiexm asnbaiifiitheemaiaof
their arztmt ‘m Cr.§9.,%”r/€33 $1’ $3hfl Bofiba

– y_1–.’:vII-r– ‘ill nrlnlwl-Qirnnll I’1I\)l” \.\)UK’ U!’ HAKNAIAKA

Station, which is rwktmwd fer the afiicnee

zm. If

This petition Gaming’ cm. £2131 9% ‘. ”

Court made the fmllowimz

R1123

……..-.-.-.m…………_…………….._.

The pafitinnma their
emplaym am ¥s:1;.;:,§1*:;:é..:;:§f£’-‘tRa.2§58,85’E’]~.

As per ‘Cm warlcing in
Health and’ §n.V%29.1.2ms at about
tha storm, produced
flfir cash at’ Rs.2,,58,,85′.?/-

uakg They have mt demsitsd the

%nk., T115 pefitimnma have left

thair whmmfimuw am mt knawn.

2.j mk W” ms tha alhgafiozzs made aga1n’ at

, mmhzséial 1xmerr:::’ gafinsn caxmt be derued’ to
u _ –‘ ameert.//Ifhws: is ten mamial an rworcl
‘ petitionm-5 have human faisefy fimpliaatuad, Thai,

discmtian under Seaman 438 Cr.F.=C. csammt be

.r\:.c£~”~’-/”””””‘”L'”w