Karnataka High Court
I M Bhaktavatsalam vs State Of Karnataka on 30 January, 2009
usnuwwsu wn-2'-Wwwwtu
mm: aw-u-uurnur-mu-m 3Ifi!\5«!|'5"'fl  VJ!" nnnmmlnnfl HHS?! LWUKI KI?" KRKWM?MKA NIWH flwuflg 5:3?      
III THE HIGH omm OF :£(ARNA'rAKA AT    . u
mmm '1'H1$ um am my 531:' awumf  f  
BEFORE 
Tm HOWBLE:  % = "  
 
BE'1"WEE1I:
1. I.M.BhaJmvma1am   
S]o.Iyatanaad;3.'ppa " .  
     
2.     
 ' 
    
3. I.M.sha§ea Ak   %
W]o.I.B    %
 about .32
% , !i"a..2B,, 'E-asaffind Circle road
%   .V;3(;I-?2:raa5i1:,,f';'£"l§%1:re-560 ma.
  L 4. 
A  gs. M.Srin;ivas
Siolatc B.R.MumE:a4apa
Aged about 5'?yaa1's
Eo.34'3", Xl.R.Purnm Exu-msimx
Bani560 066.
6. Lmahwh
SI 0 .K.V.Kr1'shna
Aged about 32 yuan
R'a.19, M.V.Lam
Parmaathipuram
(By Sri I(.A.Pas1n, Adv.,)
AND:
1. The State #3 V   _     
ByN.T.Pet pofipe atatipfi   '
 'V _ 
   .
SI 6Jfl1′.& ‘
Agad abpm;
no.7; 3, Settypct
602.. V’ . ..RESK)KEENTS
(W P~M-Nmé Sm
pefitinl is filed u;a.4s2 CI’.P.C
 wgmm rm pnaowarum in c.c.no.232a;99
file ofthe I add]. CMM., Baxgalnm arid
_ the ordm mmemaurafilug with fiacm and
ptttition coming on far ordgzra thh day, the
* “”””””‘”-W’ ‘WW ‘f-w~§f*-«’*\’ ‘W’ i\MnN-MAN-\ HEMH Imuuaza us” EKAWNAEAKA MEG?! uwum £3? KARNm”fle.!€A HIGH COURT OF KARNATAKA HEGH 1