High Court Karnataka High Court

Sri Ramesh vs State Of Karnataka on 4 June, 2008

Karnataka High Court
Sri Ramesh vs State Of Karnataka on 4 June, 2008
Author: Huluvadi G.Ramesh
.uuIu U!" nnunnlnnn ruun uuum l..,!"V"I\Hl(IVlAI.H!\I-I nuan uuunr ur nnnnvntnnn I'Il\.7I'l 1...uu:u ur Iv-\nnu-\lA1\A I1l|:I'E LUUK! Ur KAKNAIAKA HIGH COURT

2:4  rm:-: mam' 3? I{fiflE¥Af§'£M gr  f % 

'§::§.j'3£'E--3 mam gm my 23$ qL{}§E';'.2Gfl§'_~:    %
339033 Q %A %  %'
 §%%::§i%?"BL§: E.§m.§fi$":'Im as.  :
_§«i'.,'i'E.%=*£§Ifs.E.¢ wwzafi   
ammafi: V  « H  V 

3% Eawfifi  
agar:   %

 -    

R;’fi:l'” *
?;&§3.%:}i§al.=L.§ §€.._”§$’1′:,. ;%i:%Bj§;I;* ._ MM

E.as.’_;e:%’mL:’::a5;%-“:3 B_l3’I”RTIfi’;.”:f’3_”«’2__ ‘a . . PETFFIQKER

:3? am’. .3. ._j§;;.%r.% _.;fi;.:§vm mms;

F£F,E%;. ‘?§°”3CTE:§’5″s

” xafsf;-52%: E’ ?§f{f}$ ;’~E}'{§§ITQR,,

‘ H}:;a”&’ §%’fe’£§EL.E;3I3’€:3,, mfiafimm

_ _ 2i%m3m§é’:*§fi.A@:R mzian
“aa%’£~em’,.:3R:$

R%f?fl3′?DEN’i’

(B? HES?)

vtiriirirfi

U iiiziminai ?at::it3m%m is’ fifi uridar Saztian ‘$39 af

a”i’:::?:€:’;; §:;3″8;§.?ir:g Ea mlama the yfiitimrmr an ‘Exaii in

Qfitfiaxi-‘.ei’:§~”é$£ sf }~Eam_;. R8,, E-arzgahare
City; is; ififflfi Eb? ??¢;’§% fifamm gufiimfiabie finder
3&”.3*”{;%f%?$ afifi 3% aaf E1″

‘>3′

.vunu un I\1-Inn’:-\|ru\rI. | u-wt I uuunt fill’: l\l’ll\IVP\lP\I\l’l rII\.7I1 uvufil IJI’ IVMSIVII-In-In!-\ i’lIU’l’l MKJUKI LII” RHKNAIAKA HIGH COURT OF

bl’:

.w

9%?’.§.%i;3I°1 .

tilfi lfmzri zméa tha f3?.%$w:’Ltg:=-

a§§s3
€=.i’§i3.%§I {$23 {Em 1a$€§ti::{<:1§i*a$&e%s%5' ieavé;-:af:'£;1is
cmix": =w§%:f%2:\.::1;’§};:gjj;%é?e:5A§V.%:31;%;:: ‘vt§1~*$ Vp$t§tiDfi Ea

gas ‘V f V.

R%JV %%%%% Jfidjg

avg far erdexs . : ‘V’