High Court Karnataka High Court

Sri C Ramaswamy vs State Of Karnataka on 5 January, 2010

Karnataka High Court
Sri C Ramaswamy vs State Of Karnataka on 5 January, 2010
Author: Ram Mohan Reddy


man!

WWW”. V. nmnavmimnm nawn M993?! ur mnmmanm mun cuuiu 01- KAKNATAKA HIGH COURT OF KARNATAKA WGH COURT 6? KARNAWWA awn Ci

:3; ffiig mag $e;:z§2i:* $12′ Eaagfifigmégfif EA$§z3fiaLG:%R§-_:_:’._V_

fififffifi THEE SE ‘§’§§E’ fiém 3%? fii?’

$EF§%;%E

‘ma E§QE§”BE..E fix’ §§33*:*::::.E 353$ :ze:%3{§fi;E§ iégméjy A :. 1′

firm ?m:’§*:§z%’ gm 35:’;«5§ <§§"':?§3C9 :L~E$%$:% '% 1 "

fififwfififi:

%§Q?&m’£3Ra2*§$$§; .

fi;QrE§AEaz;T&?’y§=;s;2g==__
Egg? yagmmm $*§%j;§g:E*§_~ _ ”
33:33 E ,-

Eiafifififi V§:s*§*§:.%:£f;*§=«:.,__ _ ,

‘ ‘*«¥ 5′ “9?§?fl§§EE

:3? 33:2’. g. S} gm, Aw, 5

” 2 v-‘l_ ‘:§*”:§_»%«:.’f’;£?§:w.:§§’- §<:}é§§%.-§;§g.%f'&

E3-"%":'§;§?5§'é§7iE:2'§'.&§£¥'E'$ gawggggm
' mz? Rgzvgmfg
. $E$KE*7f.?£&*E'
F ':am€gs%..:::";*£E».5§§a§:

11%':

% 3; M mg aggamfiga wgzagg

Efififiiifi Sfi7€§§’f”

2% $3: afifififiafi
3; 9: 33: BE_E’§AE§
fifififi mag? 5% :. .

Egg? ggfiififi §E§%’§§{é €”fi§~’:?”§§fi
gfiiiffi

:..L%E¥§§€} ;E§~ 111/: -2-,

A ~ <~ mg 333%?

JH MKJUKB ur RHKIVRIHHH rerun uvuni Ur nnnlwnsnnn nnan kn./um: ur nnniunlnmm nnwn uwunl W3″ l\J”ll\.lWl”‘lIl”|l\.l”| naurl \.:\Jl-IE1! wr l\.eP’|I\lV.O”\lf’\!\l”| nuan how

88-3

.§ 32%: fi%3AV
E?g%”?}§ER’73 mm §§€f:”E:’ mam
fgfifitfi £335′? 5%
Eff; fimgafifima
33:33 7

3% 3&1 L§s§€§%§§%§fisE¥
35 {E H.i,¥EN§*2§£§’E$E-E
fifififi ABGEET $2 “f’Efi;.@
E§E§§Z§§fis.Ea5s*§.”:~§R§
SE11}? ‘

*3 ggazgwsuw H
ggmafizgimggfifigiaéi’
aam §;3::*;’is”=?.s~:>*? “£”E'<_';;%i%"' A ' V.

a§€f,”§{§21.”_:”L.’2′:;:=§i-::.:s31.«§—- » x ‘
fifimfi ‘f’fi–3%i?’~%I;., , «. ”

3 -‘?§§-§_:% *::~a;i$:a:”:;,%.;29 _ .
g§:;:3E«?A2;*a:§;» ._ __
§§:;;$$;z:«§ :§§$’m::::::~ » %

W§;E;$?i}§%’§EE§?i§
/

” ” «:3? égégaifigfiéfi-~~§gg§m§§:$ sgsxrr, § A3135 ,;

, _ %7E?’§’E’§.’§$§§ 33- §=:§.,E§ %:§§m§r’§ §sE’1’EfiE,»E$ 22%
mg E2? $333″-‘?_§”£££? Sfiféfififffifififi Q? zgzmfig §E.&¥§’G Ta

_§.é§.§;’«:;g$:::*; E€§€f.’fiz,E.§i§1§§§§%’§§3, mg my $343 if}? :33

– _ ~”§._”‘:’%E%§§EL§§£§ ggagfi, 33:32:33 mg;

& gzzew “E’Er§$

‘€’§§§$ ?EE’?§§$§§’ §.§Zi§§%&’;$G $3′? $33 fififigfig ‘E’§££3 E.fi”§’§

3 Mai

-‘mu!

Wam’w¢Vd0’I’&€l Vnfllt .mmmm.m mun wguga Ur mm:-anmnn nm-:1 uuulu ur KAKNAIAKA I-555:1 LJUURT of KARNATAKA H561»! COURT OF imRNA”§”AKfi. W6?! (‘:1

QRBEE

Lfiamfii Cfiiififififii far fha pefiitifirzar $3353 t.§_:;;f91;§.’ :_. A4
mar; rat mmpiy wétil gfiicfi 9b_§ac?:§n:§1:s;mé..a§f;- ” ” * _

saifiw fif Ezim maria; patitésgz 3ta::gi$aI».:;£i$_1::is::$&;:i” A

._g H

Efifi