High Court Karnataka High Court

Sri Jagadeesha vs State on 5 February, 2009

Karnataka High Court
Sri Jagadeesha vs State on 5 February, 2009
Author: N.Ananda

| COUR? OF KARNATAKA HIGH COUKF ‘OF KARNATAKA HEGH COURT OF KARNATAKA HSGH COURT OF KARNATAIGI HIGHCOURT OF KARNATAKA HIGHCOUI

IN TEE PHGE Cfijfil’ {BF §{fi.RfIAT§s.E{fi1 ET Eéfififiigfififi
BATE13 ms “rim gm war «:31? Fammam .,

EE FGRE

THE 1%-I$I€’E§,E §w*fE4dTJSj’i’E$f;.§¥&af§V¥;§5§§f§§fg ‘A

cmwa I=@’r1*z*:a.3§~§ a *
EETVEE-ER: V [V V t

31’i :33’. 6% cL<»_,q_3:V\<:-u' 5 _
Sfo.€handrmaimd6$m.§x–

Agedabout 32 yaam H ” vv 1 ”

Ag;-iculmxiast  ._     - 
RiatSfinfir&Sa}fi%ufi=:     

    »
zwe1a@mfigaj%*:'_¢.;h;k    t  

_R:ara3i:§>:aL»:K,~:. ‘ ..§E*§mm¥ER

{fly 3 :*:i__ = Q

3 . : $?Q%%E-NT

% %<E§r%+sri%§"£=%:n*i£a:§&¥m :~§m?;%

§et£::m. £3 fififi §;g'5.4-39 $r.P.iZ1

ta enigma fig gwtitfimar GEE mg ?m
' "3.£§.E€<§;24«i $33 EQr.§{a§§;'€3? Qf

" ?.S;;}wh1mh Em flfi {Em fik af tlma ' mica: 83 $33.31,
___§}f'¥.3;f$.302 fifi.

:5 -.:.:=_u wiflmh is rfiiatmwad $9}? the afiexw

This petitinn mmifi an fm’ firfizflg tkfi £133′, ‘t1’1e
Saurt: made 2&3 fmlkmrgz

-wu\a-nvu.- I’D I’:-nun-I’;-nurinilfi -Iwgpv

r \..\II.u\v_, l\al”‘|l’\l1f”‘IIl’l!\.l”‘l I’Ul\JrI’ I—\-Iv’!!! K)!’ IV-\l(l’|EaHII-ll\I-\ l’E”..’)l”‘| LLJUKI U!’ KAKNAIAKA HfGH

QEEER

when the: mattms 2’5 iakazi zgp far
Caunml far peti’fim:wr ambmits at. LEE

trial’ mart far aerxwxiifai

suficre.

2. His submiaaéém aft:

3.’rhm%ngxnm&a a&:;;gg;g%&gax§ea Ea agann

thug trial éfiizgmrim at féw fiarfimt,

ft)!’ ..

apnm’aV’1:i;3z*x.4 ‘

Sd/Q
Tudgé