High Court Karnataka High Court

Shafiahmmed Ahmadmiya Honkan vs State Of Karnataka on 23 April, 2009

Karnataka High Court
Shafiahmmed Ahmadmiya Honkan vs State Of Karnataka on 23 April, 2009
Author: K.L.Manjunath And Rahim


‘€633. NC}, 3313 {)5 2008
Z 1 :

gas ma sag;-g mgm Q? xgggmmim A j
macgsg? ggyszcsg AI’ aagazamg

amag ‘ms THE 2333 my QF APR§’i4§. 2G€3:§: x

PREsEm?~ _

$35 ;-satmzg :~«.m..;:…:sk’r;cEx%%~§{.L,%mm’;;:§4MH%

mg HQ§~§’*’E§_E ammugtggg ;§;2.wADf ma-§:M %
M22? Apfiifi-k%9éa§’%iV:§z 3’f22éCS'{—GM’)

§ETW’EE§’«.§:_V

$E2;a€’§a:§j}mme§; V§E’%::%_;a?:€r§:E;:af’ ‘§~%_Q:wKan,
35$ &%;ama§m:ya F§jGn§<ar§j-

fige 4': yera;'$, V " A .– V
?ett3z.S%m§ EiiS%§"€§$S,
Rfiifiéazraiié, H'a.::gAa% Taguk,

fQEstfic%..A*%-%av-55%. ~~~~~ * t.,;&??E§,.i.A?*»éT

V' L35 i&§¢f§§é_jR t L} ppérz, fizévagaégg

1, Sta"':e_ai?;:? Karnaiaka,
' " by §ts"Ses:*eiarg;

* v Qféspagimeni 9? Pubiéc Warks,
%£f’S’8;:EEe.f%:’§g§ Bangaiarewi.

§x$$§$Zai”i§ Executive Eagémeea

Pubiic Warks Segartmefit,
Sasbfiéxgigégn, Haaggé, Sbafafisaa §é$%:,

‘ééfa N0. 18’} {:=§ ‘;2€’}{}EEé

£9′;

:3. Tiégzvaééé Sigma Paficézayat,
Thééuvafih Hangai Taiasim

Shag-2’a§ Séstrict, _

….:«_w.n..~……

ms mt apgaaé :5 flied %;;J:.nd:=:§’rA~’Se’i;i:.E¢’a*%_ 4V’

Karnaiaka High Cami waging is salt. aaiée t%feé..Q:*r;:?5ier

zaaazaaa pegged m Writ %i§£;§i§’:’3;..V§\§®.8€3figi%§§;§i}§_

‘figs writ apgneaé ssmégzg~a;’:'<._f@r Q'rtéer$_.Eh%§ $332
Ekéfl N3 U¥'*~%,5C§""%~%, &, §e§%vé§e:%._ t§1$'Af3§V§:3f~:»*§:f:g';vL' ' ~– . _

3:: viéégg§:%f.,%?§é"3.§§:e=.:*é§_'§§§e§ %2;?%?:e Eeamafi ssazréaaé far fzéée
aggieiéagfi 'iég ' a;_§;3'§.%L§eVa§"*~..é,$'~.zjégmésgefi as hayéag bemme

§;:f;u¢€aiQi::$,' '"' .

‘ …..

Judge

Sdfé
fudge