Karnataka High Court
Mohan Babu @ Kaiwar vs State By on 20 September, 2008
b} The patitisnar 53%;! mi: tamggr with the: pmsseezution
wétnesssesy
C} The getétégney shafi be ragga?’ in attending the Tri’;:*.§_:Cej;2:t; ‘ ”
:1} The petéiigner sfgafl :29: try ten centast;’Ku5.:§§j3:a”§h’?§&.::;;’fi;§!_ thAeT
éésgcssai of the zcrimézrza! cage,
Q} The petéézicsrser ghali mark ms attari d’aV’§1ggVbe§\;%;:,::é§é’::!.QV;f%QQ a.m.
and 2.33 gm; esrz e\zery $égé.;;«–n§§¥§I §252§’c:!fr;:;%[ £:’§*2g Statiegz Hcszssa
Qffigegg’, aha;*a?:V!?§§§éV§QTa:§5yS?<.::§!'?fié S_i:'ari:.§§:2.
5. Ba?! fig grahtag %::Q:1?:§i:§’}£.éA:a:–!§’;?’;.»L. ‘
Sd/-_-i
I udfé