High Court Karnataka High Court

Sri S Santhosh Kumar vs The State Of Karnataka on 1 December, 2008

Karnataka High Court
Sri S Santhosh Kumar vs The State Of Karnataka on 1 December, 2008
Author: N.K.Patil


335?} IE 12361} C L J {E}? I€.AR.’ ‘=*~§ATA}{_:’»’«. AT B_A}«§GALOR_1°3 ‘é£!.P.2~Eo_§4:§3£ Q3?’ 23%
E

EN ‘E’i-4E HIGH CGUR? OF KARNATAKA A? BANGALQRE

DATED ‘1’!-HS THE 13”? 13A? mi’ oncmnnmn.

assess
ma I-1~GN’8LE am. .::.:sT:cej%%j;~:.:<.ws.*:;:.% II %

mm PETITEON 330.1463} QF;'.. 2%i 8.

B§"£"Jv' E 3%};

SR2 3 SANTHGSH KUMAR
S40 3 a?’u’J’– ‘JA

AGES’: 3? YEARS,

R1533′ EQLE SYLUR,
‘%’H3R’§HA%.é.é TALUK
EHMGGA D3$TRECT~

_ __ . _ _ _ V_ ;,_’£5§”§’iT£Q3*«%ER
{By Sfi ; “r sgsnafisaz .3. 33:42; Rag; §g::¥¢z:..¥¢A’§=..–:s;

1 ST:%TE.;C>F5’&£é§E§i*ir%7§’!'{i’€fé 2 ‘ ”
aspaawazu? cg .;%4€;:.:3I§::Es..-
mo cezaaaaass REPI'{E$E_Z§f§ED 3′: rs

sEcR£%’:sa*s’?., .

sA;:a;a:_aRg_’:.w.

fiawuw Cémmgssiomsa

.7}~.v

« “”{1H3%3£{MfiéGALUR amaze:

= .. _f3%#_C¥£%§fisI?gAH._3R.

‘:22 ‘V T?§E~f§E<§§i{3E€G§£C%.OGIST

A "sap;-:z{:2s.g:«g:£ oar rams
._A%éS saotmv, cuzcmvxaaaaua
A2' C-15% EC%€;";4A*8A£.UR,

– . ‘2: 33’: ;<…:%zA<3EsH

, AA ' L—$3ATHER'S NAME MG"? KNOWN TG
" THE F'ET3"f§Q3'~&ER,
AGES ABGLST % YEARS,
R15? €'~ERRWA'%' KOPPA TALS'

.35: Egsam.-aaaa s;:c:u.s::s* i}FK«AR«?*$fi.¥3i&%~%fivi¥"+~§fi:§<§%¥fi.+af}i€§*I '.2:-r:»:.r2m-.1 ma? e:s*:£m:<

ifszsgwes"

E3151′: $332? 3;? ;:s;:>:;:A::,»a;§_.s>; A3′ $A1*«§:’.§A1, ‘;*a.p.:~;;a; 4:33; 8? 23:22
“7

Rifles? 3%-=3. Bat, tfiareafier, the vary same 3:;%;§}%;§:%_}E;i.,_

wéthsaf grey }’*:.%$*:§%”:w%§.%€%’: earéier eréer, aréé aésééhcut ,§.S$u§:*:g;’§§é:e%5i_’;vai§c%§<2$:

%%%si§f%::at%en, has awsrdeé fifie c¢z*§t:a<:;%;'§€é§sié~.t_i:':.." £53'?

ssrzé in ¥"éS=§39C1? sf ikéaraséfiuré .%_£_"'§:3§ §2Vé»Cf£'&?*1S_ E\ ?7'§ §é§6ur"'$f

fcurth respandenf vifig :..#':§:f1flx?.*)§{iFv.% C§-aflgeé' A3: 155' fiéittteber
2668. Such 3:1 ti}¥'§E§" ¢§f:i;':;t3*% Hence, it is
iéabée ta be 33?, er: the gaie
gmtmd that éfiéfiéréry ta 'éhe re§$v3nt
mm erjsd iéés

5. E2′: and cérmmsiances cf the
case, ifraa §{‘edA.§y péfifififiei” is dispersed :3? as
A ” %%%;%g%%J%w;: peéflifiasé féied by peaszmer sis

A éfiafiféd Agiafé’;

V??? ‘#29 impugnea’ ortfer afafea’ 783?

“r. %3cf5ber was was ;va-a¢ 2 » £ . 7% .?3/2Gé?8~{.?Q

.§f’«£’ §£«§{-ééé é7{»}i»fi§é¥” §}§+’ 73:3?’ ?’%2%’3’4;’ef%”§’£”f.{‘}*?'{$€ 45231 {‘)’F2{§’§3E4