High Court Karnataka High Court

Sri Benjanda P Kashi vs The State Of Karnataka on 2 May, 2008

Karnataka High Court
Sri Benjanda P Kashi vs The State Of Karnataka on 2 May, 2008
Author: R.B.Naik


1.»-nun-rwazvu» V05 nun

I\f”|fi\|’fl’lIf’I.IIl”l airman; ‘guru;-Inn ‘I; Ru1nIniII’Il1\nur’Is nun

uuuna Vr nanivnsmnxn 3 law: i uvuI\_.I. Vi

EN §*§lI€}§~.E {§~*i3€}’IRT €Z}F” EifiRN.§sT&K.Pa., BANGNQRE

mmmm Wéfie EM Ilfififi’ GE” MA? 2&8

mzmm

Tm mmévmm MR, JL§§:”§*’E”Ef_§E. ma. = 9

atmmmw mxmlaw m.m343:>§:*Lk%;20t@\8% X

;fi,Ef”E’W’E EN ::

Hfififimmfi Pififilfififii
$5′ {I} ??fi:-.

£93: finifi “3′”E.’.’§AR$;’%

Cf«*€.’3′{3: Efflffififi ®”‘%5’%¥ER E

Rffia Qiféfifisiflligfi V§i,-§l&€&E _ ‘–..
‘k»”Wfi.»3ET”r’EI”ZE’ ‘T:&.LUK 5
M&I§E%”I:.3?EI§€E%Z $I§%”§’fW:%£Z’.;T

gm’ %.§§i.’s’:.;W.,fliG,%;WIQER9fi:.E§’%Vfl§3&’i’$?§, ”

mm :

“rm WMEI my ?&§$§
REP W ms*:%m$.mE:’r %V’~”:~:m;<:;e:
"%.£°:m31=r§;*'§ mmzzx " . '
:: 7 m;E€@.%: zv£$*m'fE~:;%§f " —

{aw m%:§'4&';:1a%,,,%1sfmE gmiméa. §3'£:§;fi§~:_ V'

. '.1-mag

. RE§S~?£'%NEE§§'1"

“V A ‘évfliéffiigzififmi €F%’e:i.”;L”Ea§e§m £3 fikd unfier awztfixmm 438:

%ZLT;T:%*;–§?}?€?f.._: ‘~f:;::,w ‘1:fE:?i%§*;&1s*:éfi ;tE’m3~..$ea*£iti¢;»»mm an mfi 17:1 rim efit af
is’:??% $3′ Fmxmmflmwt PESW Whitsh iw

72:*r3;g§m’§;:é%zmj:§’ .§?”<if:';"$,*._f$iEm m§:'§'e:r1m pm'1iz3a1'1abl§ Lzmcimr fiamrimrx 33'?

;::§;"'£'§:5%:":' 12+»; 2"T¥2?,"§ L1"-zé F3.E§EiCi'Qg§ mi" flmm flat:

'jgjsfiéififlm rm; -5;

m+:§.::3,a: 51%:

mm Em” amrciara “ihia tiny, the

\

X Q.MA11u-3/L\__

….. ……..t.. W .m.uun.n.m mun Luuvu ur nxnxnmnaxn rm.-at-I LUUKI Ur RAKNAIAKA mun Luulu

the 0u3%%mci_§¢’ tssf” tile rwpczxifiam — wlioe til}.
triai away. If 111$ gar: ia alrmy El81’f.5;”‘…a’II;.*V’-.i.”;.i:.’3f.’ j”

pati*£?w2″1e:=::;s” afimii mt ::=1aimJ..pr.$a$$3§¢%ii”aFi’ t§E3s3§_’_~V

emma 1:.’i%’Z§ fims ‘aréml wf the cafigm ”
¥;”fi:% Tm wtimamax $§tm.}l
mi” fitw fizz”

;22*w::a:m11£i?am:1. A _ V s
‘fifm §3§’§§;-‘i§{$:;’::;a»r thm Him}