High Court Karnataka High Court

S N Subba Reddy S/O. Nanjunda Reddy vs State Of Karnataka Rep By Its … on 30 January, 2009

Karnataka High Court
S N Subba Reddy S/O. Nanjunda Reddy vs State Of Karnataka Rep By Its … on 30 January, 2009
Author: N.K.Patil


¢- In-war-Iwuiu will lIl’!!\!”l’IIf’Il\l”I Imllflfrl kl

!H\II! \n\IIll\I \lI I\4l”‘|l\III’llr’IlII’v –u\.a-u u.-way.-nu: was II-‘I¢1I1IvI|E7’I|EwU1 —u

IR THE HIGH Cfififi? a? KARE%T&K& 3? fififikiflafi.
BATES: THEE THE 3$%’A¥ g? EAEURRY Qfiaa
: agyaaa :

THE HGN’BLE M§mJ¥$TEfiE §«K$P%$i$§

§RlT §E?I?IQ§ §§.2?s§«4?§2@§§ggg;£$E;j

BE?WEEH:

EV

3.H,3U3§a RE§§?§

Sit} }:m:.:2mms+. Q.E%liE*’z3

AQE8,fiE@§T 45 Yfifififi,
?R0?RIE3R~%§h§EE RQEE

EAR g aasvmuagxw, –V V
za=o.1a0, aaramz R€}3’é.A;1–;,
E3s3§G2’~'<.l:i}i73.E ~– 565 I.'?~%.":E;.V '_'– ..
REF. 8Y'HiS EA H¢La§é_..'

39.:..Aaaz.m K%.iE«£.?z:% V

ggwy’ ,.–»_ §» —- E
are LATE &§BER?,’v; w«, -_ ._
Assn Asaw?’25’¥EAas;F.%«_”;_’
RE. 1:; I: E”L»:3z§Q;’-P%’E.__ 1::-3%,
1?*’s:&Q33, B.3.fi{§QfiB,
Riflfififififi rawxg &$§$£%QRE » 56% 98%’
,_3’_ERIwfiNK%; …… H
» “~.Ds’$i. §i?<:f3?Fi§9%sTH?,
' _§QE$,ga§ar*2¢ yaaas,
._"§$.ks;.$;§;§@&§,
+'HALsgaug
"aaxgfizoéa w 553 fifigfi

max':-2'31,

' "2233 sagwsrx 3%.,

V"-AEEB fiB€fi? 23 vaaaa,
Pii3.3§f3., E ;€°'k£Z:<¥3R,
K?r.%~'§§»{.31§I§%J-E.Ai;LE §»%§.I?é RG33,
BANGELQRE.

PE?I?E޴EES

{Ff SRZ . S.5%€}%§{E?. 5?{EI’§”‘§”?’,.,T ?:E%’€$a’ZP-.’£’EZ}

— ——M =–W’ —H r- –wvru VI -v’mHMIn!\n- rflwrl LUUKI U!” KARNATAKE H§GH C

interfarimg with tfie §m&ath. marking af ths
patitifiuers 2 ts é in thg Qfildan R555 Ea: §KiH
Rastaurant, Na.i$§, Erigafie Rcafi, §afigaiax$¥1gj{

have preaented thfi ig$t&nt %zit §atiti$m€Vf2 *.

2. E hava haard the kaaxnéd $¢fins§L £pr””
the patitieners an& the iaézgsd “fiavgzsfififitws

Elgaaer fififi tha fiQ$§$fld£fitE. w’

3″ ?he iaaznefi C®ug§§i *§§%&Ei$§%%@r bath
the yartiea at fihégmté£tL%%hfi%§fi€fi[%fia:, the
inatant Writ fl§%fi%€§@nKF$§%a b§g’fiisgaaéfi af
foliawinq fifi% fiififié §§é§a§ bf éflfia Saar: fiatafi

2é.%9;2Q@S in fig§Qg$¢;3?§3f2%G8 fiflfi aaanaetsd

mattgsxe {\;a*:t:.c.;.’R&%:m §é-3 mm mamas ms. ;=:*:;*m”:a 03*

V’ –:’E’CEL’I:3′;:..35~¥”‘.:3;T’fA.’£<a'1i;- zA1~m1':i.":s':'r::2"i:5:»mB.9:.: ..

"," é}« fhe["a&bmi$aian mafig by tfie iaazaed

CQfin3ei.'a§§earin§* far b3th tag partiea as

" T_stat&fi"&§¢?a is plasad mm xfiswzd,

5. The inatant firit PQtitien& atanfi

V dispaaed af fakiawing the Srda: gagged by this

Court datefi. 2é.$§$2§§$ in. %.E. fiG,3?§3f2QQ8

1-wI’ I-vunu VI nrlnlwmnmnrw rnvn \.u’_!..lV’\)I\’ VI’ I\.N.l\5Vl«Hll-\!’\I-I l1l\7l”|’ L..\.}UlK’ WI’ EHKITHIHRF HIV” LUUKI Ur KAKNAIHAKA HIGH C

&n£ cmnmaated matteza {SRI.£.RAfiESK 3%? QTHERS

vs. away; GE Kaxaafiaxa ARE EEQ?fiER? ._L *

firdersfl afieaxdznggyfl

Leaznfifi, fifiverngsat ?§5&&$:fi is p$:mifi%§§f
ta fila the Emma ¢fi figearanfia anfh%$§lf3§f v

reagendents within tw% wé§%5.

5%?

}%3€§§@%

§KEH?Q3.52.29Q§.