High Court Karnataka High Court

Sri Muniraju vs State By Banneraghatta on 1 August, 2008

Karnataka High Court
Sri Muniraju vs State By Banneraghatta on 1 August, 2008
Author: Subhash B.Adi


nruuu-uruu-n nn\.’u I uwunu V-JI I\.l”‘|l\I’l”‘I.Il”‘I.I\ul”‘| l’Il\J’rl \.\JU’I\I IJI’ IVHIKIVI-ill-|l\f\ Tll\7i””I LKJUKI Ur

fig? E”{§%’IZ:?H SQURPE’ GE’

g’§’;%’..§ M 3-.aHGAmRg i f 7 If ~ 3

ms TE-E; 2%? my 3%?’ $11333′? gem ¥

EE=

“E’H:%1 HSEELE §v1RJ”i.f$’§§E arm:-m3zi £s%kAmz % * Z

{Z-=§€f§§f*a§§fiL Rgvggxm ?E”§’§”I’IQE% Ed a%P”.*?m?%% *

E E33:

8§;”Sh§%3§m. $3? V
&§i”.21fi33L?;%E§ SH j
aqsfiifi $:%”sv:3E§’E*i’

Kffigf 1::’.,%,:w,$.2.*;.:a; .mRm¥m3$’*aV, .
m:::.’,;§312:+:_;ma.:-,t;”* ?:_,_ _, ‘
V T’ if “’91

PE=’z’?I’Im¥ER
gm” 3.:-:41.

smzgg: E%’%§?’«:§a:§;%gm§%H:a$TA

Rfismumwr

$2»-:9′.’:«icG?;

Rearisiam ?e%;.im2m’z is am mfiw 3ect§.a1

3:: mi. agiétzz ma Empzagziexsi t;-£>z’;v?mt%m 312$.
“._'”$§’::?&::::=s:i”~:2**%?”.:a§;*§§é:i $23 §i,’§:2{‘%?’ €11 firizfi, %5§,2!K3{?? an

:E§:a~ gag’ am Ezm §””§’fl1-§§ Ea;-zgmm Rural Bmwmt,’ ‘

aw-yuan’: tr: xu:1IuIur1.IruxIr1 lnhlil ‘I-aVnl’\lI\I fill

H f’?.€§_’:é’;;:’§;%ai§m’-‘g wrgi s:=3;.’¢::s;1,;

$ } Egxsffiégm ?s§itizm wmifi am far

day? ihg Qmfit mafia ‘irha §$1 :~

I Ilia: I I.r\JIJl’\l \.Ir RP\KI’f\lH”A

VA Saar: mt:

ix}

fififififi

§f’%ffi§’i3iQf1 £3 dirwrtézi agaimiy t11§’ j:;;ég5j¢”;Es:¢.tat*
:::s:2:%s”i2:*,t,*§g.;a:€:; 33% :az’é.m’* 3%’ samtenmfigz éffl ‘

the Eta §::f’€ff:,$ Bez%a.1er’@V»Bj:’.3;ra;E’i”§T3*;i§’£..*!;’§ez::1£., ~’

mmfimififi rig’: #2:; emf €133
Fag: wmzg g:::m~:~ 3:, Bgmalore.

12.. fha €::fi$e :.”af ax abmzd: E 1.38
am. am. :;~:.¢ asgauégm am ham af me
Sandlfi I-Ivapitai.

Efiafii fiém paiéme 33536; a sharga

V ?§$§ m F’$.5 in mzpwrt af

5%?” .5 V

Ea P24 and pr%1;u.::sd E£,G.1.

iffififigcifié 2% &cm2,sa=.a:i fax the efiiencc

gawfiiari 32% cf LPJE; axfi amufitw, far

§.m.§T31$§.”‘:~aa.§’:13 uxfiszr amaze:-1 50$ af I.P.:::. Tim

bytfzeamuafimthe

xszéw 2% mm mnffimefig ah; mm,

‘~~”'”””” * “VI I \-vunl vr nflluvnsnlu-\ HIUI1 LJUURI

§n. gm cimzfii 3% ax fizjumci witnasa_4vVs£§:c:i’-..?_1i$

mgaagm mafia? ha hegigsm, am am fmtt
hag @%:.§:i£::i éa m’: as magi, *§uj1j:..%;§;fi:a:g Iegjff
hazmg’, .vi”«ap&.rt fiflm. fifi an Tim

am at?’ ;2,53$,:2@:::s§;, I: is wa.sk%

mamixxaii ma ?S,.§g2i3§§§ kma mt
iiifiasizizamff; am mgen$g$$:%§:gg% mam um

dmttmx °%”imt1__%E.~.$*8; the Trig} Court

ssughé: ._§3N:e5″v:§ms§:s¢d mser¢13r bmaua-3

Pfiifé there is rm evfie’ nae

13:2′ ‘fie: held; {:3 be pmvafi.

, regfifigm is afimwtd. Thia judgemrxt erf

22$. }f¥g.”.?’§3fE% md the ::r::ia’ cf flw

5g:»§§1§ta.:: gym rzw; 2:33? am mt eeaicie. Tm