High Court Karnataka High Court

Sri Kishore Gururaj vs State Of Karnataka on 18 December, 2009

Karnataka High Court
Sri Kishore Gururaj vs State Of Karnataka on 18 December, 2009
Author: Huluvadi G.Ramesh


2 mm mmmmmmm mum mwum war mgxaammmm mum a.;wmcL;L um» KAKNRLEAKA HIGH emum’ Q? mmsmmm mmi mam’ €39 mmmmm z-WEN M

93333

Mtitiener has sought for grant of V’
connection with 3.C.Nc:.9§8.!06 penc3:;.ng’

of the P.r:1.c5.ty Civil. and :’A:.Ase;$a~.~i§oriTs=_

Bangalcsra, rm: the; o.f.fan£4:_a§;=a=._ puAni5iz.abia”V.:._und£-3

Sactians 3:32 and 261 IPC.

2. Eficcarding 1:0 fan’: the
petiticner, aince 3%:
years and ‘ fires cencluded,
judgm£nt, f1}§§§ hence, sought

for gr3nt v::.f– ‘
3}; ‘Heard thaV_V’ 1V§a.r rmd I-ECG? .

: “c::5.x~c:x;:rzst3nc:as, it is for tha trial

§xg§’§§§;=tEa the matter at the earliest and
tfié p§5;§,tEiL¢r1 é’r and his counsel shall press for

V ‘é2a:::1’§r”j Laéisgvfifasai.

55.9 with the ahcsva said abaarvatian, gmtitisn

‘ ‘~_i3 disgesed cf.

sc1/-

JUDGE

$131.

mwmwz mm mm§::@ %~*a%£:’;?:§§’é% %é%%”a%*’;§f@’§*%%W§ M mmm awmamz Wwwmm M “m*””W M

£1?

E
§”}
§

$3
wag
F?

“”§i’§
$2
3%’
w

gg