High Court Karnataka High Court

Sri Arunachalam vs State Of Karnataka on 9 December, 2010

Karnataka High Court
Sri Arunachalam vs State Of Karnataka on 9 December, 2010
Author: N.Kumar And Gowda

m:§g§ ms $5 my S?’ gfiaafifigfig u

%E fig §%’T

“E?-E E-§fiE%”‘BLE 1%.

fig Eififi-‘§LE §¥%.&§$”{‘Ef;£-. §’;~i§§§£E€_i¥§gfS’Ej»

“§§?,P,I-i,j§fias.g;};’$V:{_$;”§*_§j gamé’ a
Bawsgrx: L

S{@
Agamzi akasiii» % , %
Rmifiizig at ?§§;Z§;}f,–3,;”. – I
V
¢afiéf-3%” ‘

_ Egiggsm V “FE-“‘§?1″‘§Q§~¥§R

:83? 5:53 gsmczgrgsg gmaaam S;

” ‘fix C3am.§3..i$s;§Im’;$§’ affifim

Bagggifira fiiiy’

3

tfiaifi Efiaé}

ifihawazta ‘
Bazgaiarc w fifiéé {$1,

$’§z:at§mz3 Range Qfimr V
?$§é{:=fi Stafiefiii
i A. V

{BY SR§;§’§§S§H%§

D§TE§~?E§

Eiiig

S; e Amnaebgfiam
Agafi gjcmzi 23 jmaw,
Emiéirg at fisfii 13;
Ga $5 Euiifiéygg

m’1″m;§g3 :3? fiema 32*
fifi m*a«’%:;;>~::.;»;.§*§ “i’E-§fE}”E**§’§’E’§’Ei§§%’§<"2§ mgma THAT
ms §@m;§.;%c%§i§m' 3:2; gamgm 1% E3333; 3% mi?

§:,:3§?;%.s?3 ‘§%§sm§1§ 52* mfificfifm .aLL ‘mg

E:§;ksE~c;3r€§;’::§*;*s 2% mags

wig mag @ mg, mag $3323′: 23

$2333; _§;’s§iE§§’?;§:EE ‘fifi §§i3E¥’BE.,E SGEER? mm 33*: Km

7&1’
~ ‘T ffima war? %’3T§EQ%E mi: mm

mELm~zgRY §§AE§§¢’:’§ mg Ears’,
T , * $33

$3 *9;

GEEEER

Thia writ Eiaiiiifin Efi am far 3 am: a:’ –4B§:E5#.§:a_’

Cmfpais éirxtifi 23% zfieaynnéexzia 1:9 Qfiiiififi 1

the §a3fi:§$§2a2**3 srm .

-Wm. *a4e=a’_i§gH A V’

paiime §ar §fi £’fi:fifl; Tfiéay

paatiéimzef that am palm “1’iaé:.;sa ‘V V

wfi fifiififflffi da mi
In 642% 5;? the “- pefifion Z3

Sd/~
JUDQE

Sm.

ESDGE