High Court Karnataka High Court

Rishikesh Upadhyaya vs The State Of Karnataka on 19 January, 2009

Karnataka High Court
Rishikesh Upadhyaya vs The State Of Karnataka on 19 January, 2009
Author: N.Ananda

ORBER

Thn petitrinner is arrayed “~

Ho..246i2008 regamaa fin’

under Section 307 me as

Arms Act.

2. 1 hair: haard for patitionc-.-r

through %

– –H » ma. – av»… V. m-.mu-unnn ruvrl uuuru ur nnunnlnnn ruvn uuum ur nnxwnnnnn nnuvn L’

3. of winmsw that

Thar: unto/T_soma

‘~ 19.30.2003 at about 9.30 p.m.., the paefitinncr
to have lciclemi the door af hmm of rm
% A to bmmduu-eeahoa fromhis
3 The First infarmazrt got scared and ‘

mmemmwwmmmmmmmmm

(U.