High Court Karnataka High Court

Ramajaya S/O Govindan vs The State Of Karnataka on 29 October, 2009

Karnataka High Court
Ramajaya S/O Govindan vs The State Of Karnataka on 29 October, 2009
Author: Huluvadi G.Ramesh


5% ?§g $333 ¢§fiE@ G? Kagggfigxg g?_g§§§a$¢§§*_

§£§E$ $323 $33 2%” gay Q? §c$@3$gg’£3$§_ ~V

gafigég
?fiE Esfifgbg §3J£§3%E;$ éiévgfiz Q é$§§3$
€§Ifi§E%L ?§?z?%§ §§,§é§§;§%a§
Efiffifififi A A A F

3. 2A%fi£$2A Sf2’%T;%VV’§iQ3é’;i2§ZE;E’7§«.;;?f’3};’.:-“;sE?V %
&QE§f23}EE§§S §” “_*¥«-,
$£§:3§:L§:§@g;§§§ga£g
E,%_R§§EASRE§E£§fi=? }

,,3é;§§§§a@A§»?&sw «WM»
1 TER¥E§?EUE ?§;.?Eé§$R 3:3?
}?g§:;’§§fi¥¢.”.” ”

2 E§;::%§§g§.”x

-.§§§;ma§g$@a§§
;.’;3§§ A3a§:_:: y§§a$
??@§§§a§g§ vxgzagg § §fi§§
., ,fi:g§§$?§§& raga
v -2 ‘~¥§iLQ$£ E:§?g:§$
T&EEi ggfia 3 ,»,§E?ETE§§ER§

f,§§g §;§”;’§:fi§§ §%’?%R?§ER§§ g§¥§:

A ?fiE §§%EE 3? §ag£?£K§

§§*?§E’§§LE§§ S? §$§E&fi§§?§§A§§§

“. lf¢§§;€£§ g?&$:§§
gK§$%@§iE?E aaggfififififi

“” “”””‘””””””” “”‘~'” ‘-‘QURT OF KARNATAKA H36-H count or KARNATAKA HIGH count or KARNATAKA men COURT or KARNATAKA H¥GH con

“:3? fizéz g ¥ §§fi§K§§E§§&§ ESQ? ;

W”‘

‘” “””””‘”””””” “”‘~='” “GU87 OF KAWAIAKA HIGH COURT or KARNATAKA men COUR1″ or KARNATAKA men COURT or KARNATAKA wear: can

aiiégéé ixmifiant amd thgy have ba§fi7:3iea:y

imgiicatfié im ihia gage,

xi & Eficazfiing ts» cit;-sg i€3V_a}1:r;%§;: A.ff»;’:»*T?3{5I§i’1E’§;£3§§§;; ;

§iaa$@:; théfié fifititififiéflfi fiavé fall tfi§
aaxfiai wasfi t3s§,§fi§ §;3ézi&§y wéxg fiarxyiag
§§m% §am§a3.w§Qdm§$$c%s~a:§v$V$§w. ?§§ $&$%

:3 fitiiivfinfiéé.ifi§é$tig&ti¢fiL”
fig ;figvi§§ g”:ggaéfi_-[fig th@ igata aaé
zi:£um$:a§£§a”§E “fifia $a§§§ ths cage afi tfia

§§§§ii$§§§._§$ fifififiifiéfiéfi fig: grafit af 3&3;

A<gft$£ f;;i&g mi the fifiai zggmfitg fifibfififit ifi

'T_$¢g§ié;§n§*" gy ifié fifififiéffiéfi icurtg

fiézfixéifigiyg t&e ygtitiam :3 fiififififififi $§a

Sd/~
JUDGE

m§§fw*