High Court Karnataka High Court

S Ganesha S/O H.S. Shivanna vs The State Of Karnataka on 17 June, 2008

Karnataka High Court
S Ganesha S/O H.S. Shivanna vs The State Of Karnataka on 17 June, 2008
Author: Huluvadi G.Ramesh
IINIII \u\IIDI\I \rI Iw1l\I1r1lr1IM1 IIIHIII \u\f\ll\I

  *   ~       

E'? '?}'E Hififi CQUR? Q? KAREATMQ AT BAN

fifi!Z"ED ms '{TE 1%: my ex? mm     %  _

BEE'C¥%

*§%%«:E §§::;2zmLa m.333s'2*1€:E  *$;m@$snk%jA '  

 

EE%"E~E1'5 ::

2 3 wmfifi ages "11 3' Sémsmga  %
fififi-1'} 3,9 'mags         
Eff} Eggalfig arm mm     ~

fifi§*.I'%§€A§'}z"sR?  '.   
   

%    PETTTIGBER

133233: gmawmg' 3

rm:    

    KARMTAKA
"EYv'%3'ffi;E.':?§;_R;;iY:%RaP£}R.& mmca ST.¢t'1"'IC>I~i'

 RESPONDENT

E-I{3fiI~”}

§$R:L..F’ FEEQ {}{S.43’§ €’.R..P.C BY ‘EEE ADVOCATE

}?*i:..a””§£–” “f’I-ii; ?E:*§m%:»zER mama THAT’ ‘:1-as Homam
g:j:’2*:;m** I%§.%%”‘$”” ax mfiasmn TQ mmasa. TI-{E mwmonm
‘SEE Efili 3% S§C.I€{}.Qéf§?’ av? B'{A’§’APAYANAPURA

= ?.$.,%3:§*s:§%€; s:.’}rz ‘£’I~fi’.: Fm; $1? 33%; WL.CI’I”{ CNE. & SJ,

:OURT 0!; KAKNAIAKA HHSH LUUKI \J!”‘,_’!\-RIIPCJ-\ll-\I\.f\ fIl\J’I”l \u\J|.ll\l vr E’U”‘II\I’l”‘\ll”\I’\l”\ uuau uvunu wu nu-uuw:-up-uu-1 as

%§§fi§.iIii§:E,FIZ3R ‘rm fiyazma. P3111 3.39.2 R113′ 34 GF’
IRE.

U V –

| ET OF KARNATAKA HIGH COURT t’«?ARNATAKA HIGH COURT OF KARNAEAKA. HIGH LOUKI Ur IEAKNAIAILA mun LUUIH ur Ismnwmnnxn mun -…u-um 5

ms ::RL.PETrrzm came an we

DAY,/I’!-E

The pefitionm: has in
caacnneuwion with Crime
Pbline Station. £’oru1;b,e section 302
z-[w uacfim It is alleged that
on the oermplaixmnt was
afizting for with, his aetzond can Beetmuh
Kuxmr wm the house came aftnr 15

can hi front portion of

he told that Navaen and G-nnaah have

csmzplainant shifted tin argued ta: Bahji
_ at Hosaguddadahalli. Latar he: was shifted an
hoapam and there he was doclamd ma.

2. Hmtxilt iassubmitwdbythelcarnadcounsel Ear
thepefitixmer thatthepetitiormr was fizimxstndy uixane more

manamandmfiymtp Then-o:’:ano:nwtive&rthe
\Z\