High Court Karnataka High Court

Sri Nanya Naika vs State Of Karnataka on 11 August, 2008

Karnataka High Court
Sri Nanya Naika vs State Of Karnataka on 11 August, 2008
Author: N.Kumar


IN’l’HE HIGH coUR’roI-‘ KAmm.’mIcAA’r
mmn 11-nsrrm 11»: my oz» AIBUST % H

BEFORE

THE Hox’3LEm=:..JUs’m:r–: . X
Wm FET11’IOl!No.91-58/.2;0O8af<3a1ia~IA50LI(}iE;]'A' * %

Batwaan

1 S»RINAlIYAl!AH(A7'~~._
ALIAS DHANAlI«hYFxjV%Nk1E\¢F?:. j '
sionavaanmnm N
neznmmfimmma; & %
AGRICULIIIEMI
EMT
H031-I.

mr sri as

. *1 %s*%.rAm

. REP. ‘3Y”*I_I’S SECRETARY,

% .v.”’DEP wHOhm

%

1mImN=ro1-‘POLICE

nunna-unnn mun <..UUX'I" OF KARNATAKA HIGH COURT OF KARNATAKA HEGI-E COUR3" OF KARNATAKA QQIGH COUR

% % 1 ,1;:-avanamns RANGE.
* _n.ava1maarzz.

cnzcw nmscwoa on-‘macs

.– _ –…—.- was-arguing

RURALcm<m,
samoam

4 sun msmcron av Ponm
KEIHSIPOIJZE 8TA'l'I®,
mmm. msmunnms .

»

qua

……..n.mu-1 mun \.LJl.fl£5,__:lJP ICARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA FHGH COURT OF KARNATAKA HIGH COU

arxutexi persom arr: mt. precinct.-ad before the Maghtrate
andhecauneoftheirzfkznmmewiekied
police are not eonductm any

mm the petition in ma: £0: the _ V %

a. gamma A is the * %
the Adcz1.cim’1 Judgn, 9:. It
diclases that on FIR
and an 29.3.2903 shown as
riw 3+ mo. the police amm
one produced at h’:

was mad, he has
maangzamhg mzstxxly. Thus, the

gs M aha”? that am a

by the pawn” rm. pesos have

a.¢mttheFIR to the Court. arreatedthe.
mwam whx: inturnhas nenthimao judicial custody.

é. Pclieveammvestigaiuxg the madzer. Cmioualy,