High Court Karnataka High Court

Azeez E H vs State Of Karnataka on 11 June, 2008

Karnataka High Court
Azeez E H vs State Of Karnataka on 11 June, 2008
Author: Huluvadi G.Ramesh


1% $33 HESS CQURE Q? KRRRAERKR RT flkfifikhflflfi
REFER THIS vaa 11w’mRv GF Emma, mafia

EEFQRE

$33 BUN’ELE MR.JUSTESE HUL$V%EE Q RAMEsQ”vf ”

flfilfllflfib FETETEBN ma.1z??x2amag
Egvwsam .~w-

AREEE E H

mass REQQT 25 wanna

$39 E K RENEE

Rffl.M£&b1HBfl1KERE V$&LAfiE _ ._AT~ ;
vxaxsygw, xmnmau __ VN.f._=_ w.n”?ETE?TQNER

g M 35:: N KKRAN, RSV §_l

A33 ; ». ~”»’-V

aways as xafim3f&Kg’,”< '
REFRE§EfiTEB-HY";T$ Sfifi_EM$?EC?fiR
A? SIB&&?fiR_PQLI$EA3T5TEflN

MAEIKERE ' RE3P$NEEfi?

‘”~,¢ayjérgg aaaxxfiiwuxs, HQSF §

.’j_”flR;£§-“~$iLEa w£a,43a:1: flR.F.Q B? $53
A3vma§ma’~§aHb THE ?ETITIQNER. pnnwmma THAT TH}S

T V_ wmN?$aE;’£m$RT may BE pnzafigm TG 3323333 wag

fa ?ET3T3$3§fi on fiHT£CEP&?flR? E%EL IN THE Evmww GE
:{fifi3 &aRa3T ZN F.£.R wm’s;@aaa QF EEBBRPURA P.S.¥

. ;§H:fiH’E$ RE$I$TEREB yam THE mFFEfiCE ?xm3s.1e4:A;,

=u?EE£; $3 KuF. ACT AME mamas 1&4, :55 x,?. Efihfifi
4 -mmn avg my 19¢. )N,/

umfier Samtians lflfiékg, ?1§%} mf tha Earnataka

Emzaat fiat and Euiea therein anfi 5ectiQmk3?%

mfi I?fi.

3. ifiaarfl. tag leaznafi v@aufi5éi«V f§i %géfi’

gatitimnax anfl tha 1aarnQ&_fi@vamnmeni_fila&d%r,

R

%. It ia tha Su§$i$$iQp *fifi:’the laarnad
cmunaai fax thav§a:itfi®aéxi$fi§t %fi§ 398$ wmmfi
laga allage§u$§ h%§§ %mg$jfi#$&iad are helww
chm fimgmQ%w¢ é§§#£g%§ afifiwfihéxa is mm prima

famia fiaaa $ga$fi@tV@E$3’@@titimmar amfi ha 15

umdar “the V’ figyfiahénaimn af azxeatn

s RamQ;fiimgly,”fl¢fight far gxmnt af amtimipatwry

.5. “€hfl iéarnafi. Gwwarmmwmt Eiaadax reaiatad

.u’§bfl.§atifiian.

‘fi;T in the inatamt mafia; tha galica an

Ainfammatimn aaid ta havs aaizad tha imrry

ggr