High Court Karnataka High Court

Sri S G Raveendra vs State Of Karnataka on 20 October, 2008

Karnataka High Court
Sri S G Raveendra vs State Of Karnataka on 20 October, 2008
Author: K.L.Manjunath


W…” ‘\Il namalnunnn nun’! …._.._:….; VF mmmnm mun 1..ut.uu ur mxmmm men mtmm ms MRNMAKA mm mum W mnmmm mam

gm}

“E5:-3 ‘3″”::’3’§ E’§E€§’=H 395%? E3? EKREERT; , §PsI’3GP;§.s(3R.K
%%}’«’»f§”‘Efi THEE ‘?’£-i’E 3%} TH 3.31′? G? DCTQEER 25338
EEFOEKE

THE’ °§’~2″C}f’~§”BLE MR. £§?_3$’}’I5’_TE §{.§.;.}§ANJ¥3!\§R’}”H

WJ’. Pk. % CF 2G@?’§§LR–C0§3 &
BET¥§E§ ‘ ”

1 :23 a Rfivfifififlfik
:5:-KG 3%.} iii? L §:3=.fi;§’»§G?z§§§?’Lgs’x??Ps.
Rfififi R355? 3% YES ‘A, ,
ms: sresr sex: 4525, 1 23933, “i,BL:Ot’,fK” —
E ? masaa, aamaanana V ” — ».’w’ ‘

31:; If;

: ~a:-:: :2: :3 gfiggfi V
3:22;: :3′ L 2′;_fi..%é€}m,3EE:.J&?P.?–§
3.1333 338%}? :51 –. _
;s::..:::: M E5: -*§€;I§§._.E “;r;R€;.+.;~::=.:’., .§:’.s::;::3-:.fi

gnann, anméxsgfig

REPTE. av $:s”P;§; a$§fi3fia
~

i . ?ET’.I’E’KQ£’EE§i

{By fifgg auRfiRA;’&”A5$5cz§mE$;

3§§V{”

1 ::~Z?f§’BTE, :1?’ 1,mm2=*a*mm
§%’:?3 Sscfiswaav
;?~iE’%§”‘:Z§§i3iE $31-“}’zR’E’IvE§§’E’

AA ?s’3,_$ 3%: E.:E’2EE§£’§
.£.I:;1z»;s.2M.%::RE

V§?HE gsyuwv Ctfififiilflfififi
§:::¢:§~;3.§,:%mRE RURAL
Ei..%”:§’3£.3§==.€;C3’R;E

3 T2’1I’:*§$I§;§3?=.R
§§E§.;R§S:TE§\¥$AL.F&

.-.—– uywqpugs 1′.

“‘”‘”””””‘-“‘ ‘ W-7″ ff-,!~’§JI\I uh?” l\l’\I'(iV.MiI-\I’U-I riltari LUUKI U1′ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

_SE§§*é{5P~.LGRE

4 WEE §=§ELRM¥§.§x§L”§}kLR P§.a}%.E§§*¥IE*§S }3~.U’?¥~§i3RI’3″‘:”
E’? Efififi, Sflfiffitfif NRGRR
E§§§.s?%}§§3;5Z$}-‘KER
$.3%2x§§Z”L{:GRE

2;}:

gx§@aL$R§ METR3PfiLI?RR REQIQ§AL Bzvfitafxfisvi
RfiTHfi§£??, $232 Buzagzms _Mm_ 1′ ‘=u% *V’
fin: REKER Rfififi, BANQRLGRE

..}_§3$Fwmfi§mTs’.n.

1 *1′;

i-«i gwe

:

£3? 4:’. R.xmmAR, Has? yea Ki Tc #3,.’
w 3 3 ynwnzw, afiv. Fam,R43 ‘

v_3,_

it

$313 £;?. Fxssa uagfik A§T:c;z$ :25 AND 221 9?
THE $mws?zTm?:5m 0? 2maIA ?fixgvA33’A§x4§, 3?.
2§.2.Ea§?, ?assg§«s¥ ?HE”R3 Afi§z$Tfi. 7

%kis g§tit;$n3 éawfifig Vafij Sm: praliminary
haazing igm’§f €i9up ;h£éAfia§, fine Cqurt mafia the

.f<3i}.;3'a?i21§g:~ " '

TLa.xiéérnafi~1céunéa1 far the patitianars

5 :§qua§§§;thiz&cfiurEW€m garmit 3am ta uithérsw the

&::é_j§e§i§iéa,fg::n liberty ta fila a fzesh

' V=Va§gii;%ti§fi §efcr% tfie authsritias far grant 0f

sztrmvaraiégzé';

*E.’ Gsaating Bach §ermia3ien, the writ

‘ §$t{tima i3 fiiamisaad aa wiihfirawn. If such an

A’*ua§§2icatiaa is fiiafi, {fig gama shall ha

‘K/,

sax.

7

h
n
W
e
C
H
a
.3
r
G,
my .

C _.

5
2

.1
3
e
i
t

3.
G
h
t
W.

a
aw
h
t.

vi
m
.3
5
r
mm
,3
W ..

.. .2 2
Q 3 mm
C 3. fi

U we M3309 13.2 <K¢.._..¢zM_<K _…D #3333 r5.:.. §£_¢Z£§ ha} 3.333 ..u9.r. .K£a.:.._.nr.¢13. Lql F-5..-.. fiflrhnfurufnhru .\I .fluasI…r :55: