High Court Karnataka High Court

Sri Sridhara Murthy Kashinath vs The State Of Karnataka on 2 June, 2008

Karnataka High Court
Sri Sridhara Murthy Kashinath vs The State Of Karnataka on 2 June, 2008
Author: Huluvadi G.Ramesh


COURT OF KARNATAKA HIGH COURT ‘OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA E-HG-H COUR’

_§§¥a$R3 amgéxfizéwma, EEGFE

EH TEE Héafi CQGRT 0? KARfiA?AKA AT EARQALORE
snwas vmrg TEE 3?” may my Jaws,-2fié8 “_

BEFORE

THE H@§’ELE mR.3m£Tzc$ 3uLa$£3: fl EfiHESH=vu

cazmzfian pawzwiaa §s;a:&:2aé2′ bW
t« .6Iq ‘*,:

E–$”E”¥EE§%§

1 $2: ERZBHRRR Mma?3?*Kn3g$MATa_v .
fifififi A3mu?¢3g YEaR3;,$cC:2ART1s?”
EfAT Ha,?1£i,F2§3 Eaxfiéafiavfiahfl
QRRBEM AREA _ .5g* *.<u'.

§HEM$$A .m,_z ‘ —

_-_~ j V”, _=;=, … FETITIQEER
£3? 5%: Enafifiaxax b SHET?$;’Ayv:

M-m:V

,2 ?HEf$Tfi§E QSKXRRRAERKR
;_ §¥.§%a%$fiM§3€a*PQm1CE STATIGW
.EEJhFQRAf.’ = =

‘figfi, E? s%A?ég§uBL2c FRQEEEQTQR
. V a .. »’ … RES?GNBEHT

V_ Qw é%fia 5aa,F :3 FKLEB 333.433 CR.P.C 8? THE
.”E3$§£fi§E?”3mR THE ?E?I?18fiER. PRRYING THAT THIS
‘Hmm%§%E’ smug? MAY BE PLEASEB $9 RELESE THE
n ?§?;%3$aEE. QR anxa xx TE avsxw my hRREST IN
%v $3.§$fi§5§§£ ag” aaaxsaxmawa. FQQICE BIJAPUR, FDR
‘%aE wyygmczs ?fa£s. 466 a 423 SF IPC.

Zr””§’}’IS EETITICW CQMING GR FEDR. i”.3RfiEF.5 THIS DAY,

Ciiififi’? Pifififi ‘§’T*§E F€.’a’E;EsQ§€’Ef§§:’

E-5

GHDEE.

fins; prstitisnm: has amight I3:

ar;?.::ia’::%.;3at$£y bail in ¢0:i:i;é¢t.;¢’n tgzitii._ t;he ‘C..1::E.m®

3~Ir:;.§.§,f2f.’§9%3§ af Geiagazéiméla A. Péiifizg. : ff-,§:2:.. “?:hra
zgffanag gzuzzishable u-nfiiat aéatiasxié: 42!}
Z§$F.

3* I522    undaztaking ta
z:.":a';~;.:c*wa:=:'    §§t--itianer saifi to have
 égzéement with the
   £42, §§{I=;'- was paid ta thfi

§fe_e;t:£%;%’:9.”§.;’::»rsV.$:::V ‘ .f§:fi3_:s V’~2;$aking Ease zawléing czf Lard

..f §~}1§_.r.§*a..V_af:eaE1:.zs—-.—-~’ Fatitimaer want ta Shiraaga and

not xatum 3.11:1 alga: he <:§i<:i net;

the' T. sfiasrk unfisrtaken . Allaging

against the petitianax, a carrylaint

'iE.".é&<;.fi{z".: filad,

.E-Earazai thfi lgazaeé aaaznaal fez: the

s§2V*é?s:;*::;.:.mer ma tbs: laarnaa fiavarnmant Plaazzier.

..uuIu ur :sA1<NATAKA men coumj cs KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH coum

)9?"

.uuiu U!” KAKNAEAKA HEGH COURilA’_£;3′!e’-L KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUR1

iii}

tgmpezrj _

fiaiggmmata Pwliae, he he r93.es&5eail cm

2115 9:-:a:.:::’::i.:1g 5. yetaenal Em-nzi f<;g;:__'4 a;–jaazzszfi of

R$..2§,i§¥f:?:.?s'-5,: with Gfié a1:_r{s'ty fi aha aatisfactiazi $53; ‘$211+:._*5.:€:2:”:;.i.3Z.<3£*-g.

mahjaamz :3 the fai1awing4'.¢:i?:;fiiti§;ns;:v *

ii} 'E'hea.. . pa §:2i–t..§:;*»zz§;&:»;:f aha£.I..– '4 make
,.§'$:.T:.?22;§ $2 f "– afv_c3i–_1 éiiij. E2' AA J":r,£ef:::re the
£31 v5,.e:Vt.:lga£:§;:2_«;§ .S§g&E,r:s:"_'gfr "é:g~2. and when

Z';%1a.. "';:1L§;:;.: 1; £;_t::rj: e*;.%:~'* 4 sjziéai 1 2'! at

' §I'.1If'C3S£§'E3§.2 $11. 02'}

$5.: :32 sséws ,: V

i:é.z'z'.

swkf-*”

‘V T’§1a §7e.=At_,2Z S.i€3£§€z’ afzali wave far

,.t5»gé,;%”.I*7 5,37″ am’ 532.22% same man $32 from

;;:£& arxsst and Kai $asa.=:..

Sd/-r
Judge