High Court Karnataka High Court

Vijay Tata Ravipati vs State Of Karnataka on 17 August, 2009

Karnataka High Court
Vijay Tata Ravipati vs State Of Karnataka on 17 August, 2009
Author: Subhash B.Adi


MW.” ….».,.,.,….. _,…,V.’.’ …m..w.mmwm ausawrwa wwwmfi was” nnmmmlnmm rwm-I uuum wr Wflflmflflflhfl fizwn vuuwm ma” mmmnmwta mum %€.¥UK’¥

3% TEE HEGH QQKER’? Q? K}3.§%§A’§?%§€A, $?1s.’§GPe.§.:i3RE
ERTEEE TEES ‘FE-E ‘E.’?’f’§-I 3%’? if}? RSGUS? 2€%fi§

3 E ? Q R E

$55 §@.’ELE gg. sgswzca $UBHfiSH 3 fifi§.m” =%rE

cam? gaze 3868 $3′ 29%
sayzgéamg –

2:’: say TATE RA¥:.§Af:’:,
Aiéfifi asazyr 43 mags,
Mag. 2;. s. §~€z:§=m–z*’r,
wmamma,
$33. QRARGE FKQBERTEEE,
A §§G?REE’§*.%R’:’ Cmasaig’ .
HEEFENQ ms REGISTEREQ “:::§f’ss'”,%:Ae:’;:, 2;’ 1 ‘
§e.aiéf:, GfiTER.RI§§ fifififi, L
2«’L3m*A EAEEK mmv, ‘
Senna &AmAsAaan:,»_ ; V ‘, _ .–, «
safiaawaa — 55$ ”

_ g_¢ * »_=;-fi*~V g ‘… EETITEGNER
$3?’ fi§E’§v..?;”;T7§1??s.§9§§_R.3§{§?.’§?__IsC}§*».R.wE=§Q ,. 422%.. ;

A353 :

1 swnwa Q? KE£flA?AK3°THR$§$H
@F§IC£§~:fi+ca$£e$,*”

Eaéiflfi s?2$:§§,

.jaAfi&fi§aTY§£-AR,’
«_’az3?£x:?_Ea§$ALaRE cz?¥,

“2”V fix; vfiaazgaaa,

– 1:.2as~:4’§_.j’.V—~ wag,
‘$33 E.K,%&fiE¥;

.$y$. ?, 13* 3 $2533,

fig}-éiféfi §k§.z¥§’E§§ $’If?$§§.;f
$§fi§§fifiM&.hKflfifl,
BQ§fi?:§£&S’%-:’§;E*E g
Bfl§GALOEE ~ $3.

. .. . F;§$?$E§§EE*a”‘§’$

$3’? 33%. ?*§Q§3A?FA, H§§§P}