High Court Karnataka High Court

Shri P M Aboobacker vs The State Of Karnataka (Rep By Its … on 19 March, 2009

Karnataka High Court
Shri P M Aboobacker vs The State Of Karnataka (Rep By Its … on 19 March, 2009
Author: L.Narayana Swamy


~ nnvuam –

” a£.m~n;é;m.’ ‘ * M.» ~

3. (Kw. . by its ‘EIa¢_d§s&*._§&ar

* §as;a.zmm

“‘”””””‘§’~’j V-M wmm-qmsmmu rauwm mvuml Va” AMNIVMEAKA ruwu KWUUKI U!” §(AK¥%fi”Ufi.¥£R Hififi CQUR”f Q? KARN.§§%”¥”flo.Kfl HEGH CQU

:3 arm max Gem? 9? xasmxrgga arr ”
warm: rm ‘rm 19% mm: ear ammafi ” ”

B§'{3’.RE

‘rm uarmx xmwanam :..3$;s;,é;*§A(£aTTé*:-nftisat? ”

writ mama sa.5=559’§§L”g’-anew.” Q

Bgmm:

Shri 1u&.Ahoobmkea~ ‘ *
am Lam Hag: as.agaid:;n 5
£323: givegzt $53 3&3? ‘
Kataai Heuafi, =_ V A -.

fianigmii Eu-1s§;_,
w& ‘§’a§;3k§.:§:3.K&5; »

{By &:-i K ‘ 3

fifii

fig fimgfi}

‘%é’&fihi

fiieeganfieata

% V _ ‘~ R.B.3a m amgg mm

…. ….uu vcu-mun mama-m iIut’ui’»tlz

— VV ‘Ehfiz xfimm ag”

Vuapa mm-nm.:Hlr”a=nr1l\&’a Inwnn mwwml \J!” auqmswmaflnn T335331 MWMK5 Hr

, H, gubwfimiun?

“£’.!::i$ fiéfit 1′-*e’E:it:£m am zmsiar fixfiizziam 22m-gs ‘$2.2?’ ‘
Gaflsfimfian afi indie pee,-ayifi ta 5.irar:*;f’§’t:L,a:;_ 2” £43
aanaifiw the fiiiaim 3f the gzwitfiana a::§i.”§. ta’ pass appragmiaté
at-am’ an the rgfieammfian {lat-a»§:%, £;=§fi§T.A1′.2Ci«€3§§’~ #3 V’ 7;]

-A.

ms Wfit Petifian Gaming pas} =’.–m ._g’-«am; fima» “‘,~§g,
tfis flay, Kim tsaurt mafia the ‘ ~._ E

ma mtitiamzrr Iaas;%AVV%m a;&§¢V.Vgfv.}? mm
3=m..mr.1<§ ta aangazare ti:
re.-mm ma *z*.*:':.E.5aa; $9.39;
In the wig mm thfl m'1'@h1a1
igammm fm smifizmtimz

mé thaa game km 3:31'; 'mm

Hmfia, kg B§é$' rVnmEa Eéia. yamysar amfi, ammrfing 21.5

6.5% impkuwgafi anfiam an this par'; 91' the

wfiefinit is arhitrarg

i .. hag csggiawfi ingnafiee ta the § .

VT 4.,2.2i}99, Tabs: Aaawzant Cummisaimmg Eangalcrva

:5: kw yasgefi m mder heiding that