High Court Karnataka High Court

Gaibusab S/O. Hajilal Makandar vs The State Of Karnataka on 17 February, 2010

Karnataka High Court
Gaibusab S/O. Hajilal Makandar vs The State Of Karnataka on 17 February, 2010
Author: Huluvadi G.Ramesh

A €¥a1i.§g’h’t,@3; “«V.:§&}”2zST’ – 7 im?.:h Euim,

Ex)

{E R I} E: E2
‘E’h_is:-; _g3=;’2e:’ wha

.5-3Ee acrmassééai £11 <::rE:2'1€~. I\§,283;”2GQ§ Of E{c3E%3j.a£_f_<'pjgiice

'9E.£i.i,:.i(.:}./1; :':;':g§s3t<a'm£i fez' the £:sff'(:'n::{:-as ;3L::1§s}1.a1b§é.'3;§§Sf§'s;..

366-z5§ 5: 376 EPC,

2. I E’;a\:e;*. Ezezkrd Sri. R-,S.;”‘E,.21g2i1}i_.. u E?-::–2?;:*’1?:{;fd

gzimnsiei for p§et,it1?'{>11é=r 2:r1ci_”_S’;*i_. Stéivizasm “.11/E+a ‘_£’E21.§).1.J:i’1, ‘::h€X

iearned HCGPW for the :’esp1*1.€iV§§’:1i.4’St:;e1{.é’ é?;:–1.dAg5rused {he

recards’

3. ‘iiéy Sri. {)astge:erSab 011
i.§’:21i:; a3:é””‘G–1’:1i.2OO9 21?. about 230

gm his <:i::11.1g1*1't<;-r_» VE\:'Ia':13;Qf0I1a whe had gone E10 her schooi

haa met b*'qe::'1 vré'éi1_1i*;i1<tC¥. ij9 heme and when they am in

, Seaircifi of v§»*hé1'<-M::3;I§0uf;:s of hfir dzlughtrsiix the pe3i:.i§ti<)r1€3r

hareizz €:4§:EA§z§:E§e.2_:2e:{i§ '£0 {E29 ::1on1p1::1i1"1_ar:E: and 5t.2m3c£ {hat his

H: is fm*tE:<:».r a%i_€g<:d 'ihai

.'E€I1€A:1§'i31§gv.3fEifi':,* '§¥€H-ilhéiii, ihéa viéifim M23.im0:ma 2:. mine?

Q agar-2g?' }6 jg'"€V££I"Eié.; the ;3eE:i€£0z'.;ez" h§;"f§"'€3'iH f€}1'£',i§}§}" kieinaéppeé

'?he:°11 €:%1é;% basis; 0? the SfE1{€H1€:’I}.’il ggiven by

1%”?

ii}

iii}

,. MmmVV,WMwmw¢»&wgMW»mwmflz»mw . “‘-

«/’

bzzéi. by 1?.::1p0s§:’2g .:i«s€.E”i12§gem ::t%<m<iii:§0:1s. He:;éz'aWi:’i:g;§:

GREEK

‘E’h&>. p€E,i1:’1′<m is :;1lEw§3d¢ P(3€Zfii.£}i1.fiE’I.§E3~E2_fE1fi(‘bif erifaigsd T

01.1 bafi in {trizmer :”\i’e263;’20 09 0§; .§§f;–.§§fAia:”

§321s.21va:1a Efiagewadi mink, 3::bj7€-::t to .f€::]}pw:ir;g E;;:mdi'{:1?<:u':s:

17} P{:tit:i0ne1:'s éhgiliR:*;<fi%;3g::.1té'v._a;..5;vf.”

Pditionejr. V.sh:£1’1M_”n:’>?é;;,’_ .f;a£r; pe:° ‘?;fh°3)…._v;j):FfiSiiC’11tiGI}

Wit.nes53€:S.

He sshzgfi eittézfid v.thE3,C.§£”)’L3:.i”.’i Eégulariy.