High Court Karnataka High Court

Srinivasa vs State By P S I For Rural Police … on 10 June, 2008

Karnataka High Court
Srinivasa vs State By P S I For Rural Police … on 10 June, 2008
Author: Subhash B.Adi


E
g
@
Q
X
Q
x
E
E
E
§
§
Ink
G
Q
3
§
U
g
g
x
E
3
2
K
§
3
§
3
Q
3
Q
x
§
I”

§
3

Ea
Q
§
3
9
u
g
Q
x

WWW? WW %fiWM&?fi§(fi Wfiw fififlm” fl’F=.§l€fifiWflW&s=:*=%:.

339$’ KERR CCEERT §F I=§fi;§~’.}~E’E-‘:.’I’fi.’E@a, B.33N{-3q%ZzfiF.E

mawfim ?HIS $5 is $3 fifif $5 swag 2asa__ ” =E

SE E393

was Hfi.’fiLE mg” §¥5?ICE SUBEESHa§,%$§ a

$rl.RE fia as? $3 zséalaz

EE’3f”fiEfl’¥

1 §fii§Z?RS&

55$ THEPFES%RME –

RfiEI$¥&TURIETa _~w-j-‘«_

gags AEaUw,35,§EAgs €_: »f* a__$

3332333? %F.G$§a3AwaLuv:L3a”£’W

gfiziaégmuaafraifix.”€%,”. ,’z v
v.”-t * ~_,..j§ETzT:9NEa

say $£i Eflfi EEE§§fi%§flg EEVQQEEEE

333$}? :

=,2 EEfifEw_.4
‘_ EE §_E_E §§E.R¥RfiL

~%fiLE£E §§ETESfi
fi3:?Ra§53sA TALEK
ug __ .» … agsyenngmw

V”ggy fixi BfiflfiP%, HCGP 3

7?§:$ C§$.R? yzgga a!s.3§? 93. ?.c B? was

7@i@%CA$2 EQR $3: ?E?ZTESfiER Eaafxfia @333 EEES

§x§’§LE 3352? Ha? BE yzggggw 39 SE? £3133 THE

jf~§§bg§y§ gap saga n?.2:.&a.29a? BASSEB B: THE
‘~I A3@;,c:?:; $3355 £§R.3§} & JHYC.,
°§Efl?R%§$&%R :3 £L€$E§.1?33f$fi AB $33 @3333

3
E
igaa
Q
§
$
@
Q
3
§
3
%q
§
2
E

wmvmm WW mwmmwmammm WMWW wmwwm gmmwmmmm Wmaiw MWMWV Wk” Kafifimfifflfifl WMQN fimmfl? Q3: ”

amfi eaznimg mambe: wf :%a family, I finfivfihat

tgg fififltfififlfi ceuifi be mséified. A£§§§§§figiy¢
t%e asntawca imgaaefi by tbs lgarn9df$Agg§£fé£% *
:;.z-2 :1:-.q.:.§ :~:<;.:.?33 inf zma d;;§;'T:;e.dA
mfifiifiad. Cwnviatian ia c¥fifi§méd; fi@gfi§%§jfi$_

fisntémcsd far 1§¢n9§ m§3;h am§'_S§fi#é§w"flayE '

imyriaanmant.

13? fimcardifigiy, §fie i#§gfi@§ §g€gment stana
adifiad. ¥§fy§hQ5gc:m$afi:E§fl_airafiy caylatad
the $fififi%hfi§ 5f l§5§¢§’$$fi§h and Eifivek days,

t4an’ :hér§}_i$? m¢zfiflzed”Wfmr him to undergo

‘vihia Rwszimimai zeviainn petition is

.fii3pfiEfifi,¢f,

Sd/-3
Iud§§