High Court Karnataka High Court

A Narayana Swamy vs The State Of Karnataka on 10 August, 2010

Karnataka High Court
A Narayana Swamy vs The State Of Karnataka on 10 August, 2010
Author: Subhash B.Adi


3? T§*$ I’§€Z-2:25 Cfiiffi? Q? K&R§§g%5§§%§% 3%’? 3%

mmfi ms ‘§’i~§ mm m? <3? §U§«i§$EfAA2§i:§2?"%j' % n

BE1F'®§§

Tm Hszavmg;

gamma; §§’::’r;§:€ §¢2%4§9i@;§§&:§% * %

8E~”§WE3*%’:_

Sri.§s.§a:2*$a2m «_

Sm §.§£:*g;7ina§2m %
Ageéakuté-§ ? ‘~ _ f ‘
R39 waré I§ag1§Praa»§izi:i§;; %
»

{By %

a, ma gm
‘”sa2’1te:i E:-§~%*.._i’>n3’$z3E~I:3s.§%s:m* gffigéisg

A Faféms §§a&§ms,;

.-Q ?Sm;g;__g. .

‘ ‘;¥&rfixg;$.E§2*¢ R§fi’a1.
V miitad hfii tim S*§R§
” . af Kaxm€a?m E ‘
$3;

‘3’ 5; § Lei;

fifi ywm

§
5 2 ,

V

. ‘> is

2.31

=’:_:1..x £73 .5. 3 __

2

y
as
w

5 . ER S%§§§El§’§%

:53; sgisaam Rx-Z.?+iri3f§, zimg

R”-3

‘éféfi Qfifi £3 féiafi izifisar 362::-t§1a;§: %«83 @f $15,-~§?.€i,4
ggayizg 1&3 gag: asizia gm Qféfif §%:.§.§fi3′?
c.a.:%g§:2$;5? :cza%%fi,23a;%@; $3: fiém gk

(£23333 9%; &FQ_§ 9%” miésg 9

issue 9%’ mzmmaxzaj gmcma ix: §§?’:’. §:§:°'”gfg. iEi§E

hmein iamuafi E%n, E. in CS} is 1¥:mfi.q” ::
mam girmmafiizsw in ¢.£,§5i1~§gga?’%%;:::§:;§E§3,;;;§§§j mi
thc 51¢ 23f the <:.;L ggmn; sm;z»*r§»%::;$ 30 {Ear

$3 Eh: peiitimaar CC) is

Em a§:.§%;j%L{k ;§m12;1g"f§: :me;:»g tézis &a;z§ mg
Cmzr': mazie"t%1§:"'f§§§i§%§izi§ij§=. "'* %

T %

$fi §m12:§§£¢i§ f%:§ Eifi filazi 3.

mama *:?’:3_if *:%:’i?§a”%.€.?i3:{$a33;5 sf gzéfiiiémi,

fig

:’.$”;i§§?¥n’;j%$$&£ $5 m§:%::<%:}€a9m::%a%:i:h §i§§§"'%:§§ $3 §2*&_§;¢d fez'.

Sd/32
IUID%