High Court Karnataka High Court

Sri K Satyaprasad vs The State Of Karnataka on 9 June, 2008

Karnataka High Court
Sri K Satyaprasad vs The State Of Karnataka on 9 June, 2008
Author: Huluvadi G.Ramesh


152% §”§I’% {“;:5L§§§R’§’ £317 }’il%%§§F:?E;§*;3~. F3′ E?~C.?-»§§}-‘-2%;G_R.E

aayan ?HlS wga §§m gay my saggy 2Qfi§.f,*C

EE’3″§§”EE§%

ER} E gnyxnynaggn A.

s;a.§ asanwam nuamayg
&$EB.£BG§? 43 ?AR3;*O-‘__,_
EfA$.fi%a15F§fifi Mnxw Rfi _?J ..

§.$.E.F Lavau?,sagJ§?*a%a§R;, -2′:
aamaaaRE~§%L;C* ~ guf “.”.T»,.f?ETI?IOMER

:3? 3:15’Ag:§”§3fi§”£;$”zgaégxafaa, aavz

flfifl ;

was 5TA§E,§§ Kns$g%&g#
SE’ ;I=’-1:’:i.E§E’ii}EI 1*§}£:IéCfE ;’§’§’F;’3’E3§8″

fix}

“:3 E’E’i’I*%’:&..?£ €’:m~s::~:::;’ am $03 QRBEE5 ‘£*§~3.’1i3_4″”I§5’%Y,
?a3 EQQET MAEE THE Fwaaawxsaz ‘ “O ‘

§m§_§_E_§h

Elm. ggtitimn%z* hag séughfi f¢£%.gx3nE O¢£’O

antiaiyatary bail in cafinéaticfiwwith 5 private

92″}
xi?’

mgmtexmt *::;n:OVOc:%;:g§;e%.J%me.2253290? of

%dngmfli Ealica fig: _tfi@: $£fé@¢é yunishable
anfier Eea%i¢yf§ufii3h3bEeOfifi&$z aemtimns $38;

42%, 2?éiAfi§:3é§~§’$:;’$y’=§c

” EM:

3. €%g”p@tifiifiné£ aka nag Vifigya Kama: waza

gQ§&;LAf:ian§aO and thfiy’ were dmimg’ film

x

O.§i%t:ibfi%1on, axrafik anfi ather buaineaaes. In

Aw amnfiefitiafis with tag mama? transaatian, nae

Efiwfiaéanfia hafi filafi a gzivate camglaint

Onqaifiaé tha aamplainant. Again this

‘gm@m§iainant alga fiiadO a, grivate cmplaint

-fi@£sr$ tag 5″ fifiditiamai CKK Court,

ZOURT OF KARNATAKA HIGH COUflI. KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA I-IGH COURF OF KARNATAXA I-IGH COUIH

Eangaifixa, The yatitisnez alafi gat iaaued a

3?’

iegal rzastizze ta €3.39 mamylainant haaausfi he

Eflmfiifiiféfiféfi filed’. a §:i°9’ate flwmplaint.

3. Eieasai the fgaaznefiV-*”‘£;*:;::3,:’;a’_¢3.H””f’QrV-_f,tI’.xa

patizimner mad the le&r:1Q=fi’:’£«§+z§’rnr5§nt–~ ,;P3..%’:§st’;.$i*’1.._

It is tha .fi21W4’%?3i;’$’fa¢=;’-=7:_:”~3/*5′-iV””n.Qf é’l’1*alea.3:neci

zsfizitrzsai fax the ‘gu:¢§gfi:é_’?:.§.’V%::;1§:.”-OO’._tzfrgéaéz for having

21 aaueszi lags:-2.; ‘:”;::t>t.f§. am 5 tE.”;é~.° ‘_::_:’:i;;.*!’§£;».:?.1.3′.z::a_n’;: fil efi a

gszzivata ‘i:hVc5 ease is under:

5 . ‘E.’%u;a%…’%_ea_*:zT;e::–, Gfirsirezmsxzant ?l%”3.fi§$’: submitted

:.:*a:s£;2:vz.t–a&’:i.sz: wit}: the issuanca af a

R:a.2§;$€3,€3fl€}f-; .3. stamp-laint ia

f§.iQ2fi_;E&.:§r..f *i’:*:i5a.§3§.:’r::e§£.i.atir&z’z anfi cheating.

E32: aha irmtant saga; ‘E:§*:.&z:s.=.s aygears ta be

gamma gaziauzzdatsaarxfiinag faétweaax tha petitiazs.-ax:

IOURT OF KARNATAKA RIG!-C COURsI=OIf.:KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-I COUR1

.a.:’3.a:1 $1243 $§3H?§’3;.§.§..;!’i&_?1t wifi: xegaxzfl ta the mcney

€;:2:a::::,:asa.at,§.an. 33$ ‘§:§:2..e ghagqué iammd by the

kw