Karnataka High Court
Sanjunath @ Rabhavendra vs The State Of Kar, Thro Fartabad … on 13 October, 2008
wwmsmuwmamnfii Wiufi mumm ur KARNATAKA rmw COW'? OF gmmmmm Hififi CQQWOF MGM (30% IN THE HIGH coup? OF mmw;--gKA V CIRCUIT BENCHWAT 3AreeaALoRE % DATED mzs THE 13T"%AaAy.gLoos ' %%%[%jB£EFoRE%. % A we HON'BLE .£aR,JU51TC§':§MuC)i&§AN si»eANTANAeouoAa CRIMIQALV $:c2.see2/20% BETWEEN: Sanjunath """ . V' @ Raghavtmdm _ _ _' s/o.IsI:1appa@ ivshwar'Shalja,put " __ aged 22 years " " ' " Occ: Mason R/o.Vitha1 Mzmdir _ V * Gulbarga " _ _ ,. PEFETIONER (By 333 Lrsga-gt. sada:-- Ac1v.,) ';.AND: '1:';1i'e State . Thmugh FartabacI~ Police" Station . . RESPONDENT
‘« Sfimanabasappa K.Bab-shfitty, HCGP)
. ….,, . w..V.J’\.A’J’¥}lV’:\J’K” :«.mm*~a:~uMiwh I-NWH COURT 0? KARNA}%i(A H§G§”% CORR? OF ¥{&RW.M’AE{A Hfififi COURT 0? HEGH (KR
4
complicity of the petitioner herein. assaulted
the deceased Pandit on his and
corresponding injury is ”
Pandit as is clear {irem
because four -~ diffemnt
allegations are the same will
not exmre to the
accordingly same is
34/1
Tudgs