High Court Karnataka High Court

A Y Kiran Kumar vs State Of Karnataka on 2 February, 2009

Karnataka High Court
A Y Kiran Kumar vs State Of Karnataka on 2 February, 2009
Author: B.Sreenivase Gowda

VAEQEEZ ”

1 § A « . %V;§z«a{‘g;gf%j.§<a:r:a:a}:a,

IN THE: 'Ei'§<j}_E~-i c:3z;}22'3' 0:? K;z'iR§'~§A'3'2XKA AT
Efiatfid this the zfld ziay «:31?JE'§3.B4REwI.§§§§f"g':§§V€jé§. "
BE?OEE_ %""Af.f *g_
'.i?.'£i'E': E~iif;)E'~¥'E%.LE 1'v§}€.J¥;,.§E§'i'§§3§}4'B, $:*;:[:%:'3:%:~sz:v;:;$::€ %%§.2%m f§§;a ,
W,?.;:m9 i2?3%§'%3f:2£}§:3'?– " % V

B€::we£3:1::

A.’i”.Kf:1*a:1 §{2_1:”::aI, _T ‘
S,i’Q.Sri, A,§:iKI’iS}”i1’1a, ‘

Eagfiii abmui’ 32 V ‘
P10: E’?z3.£j8C, I ,
Ragha’sz€11(ira; €_}:i’§;{>:i}’ §’3E£§;§_:f§,”. _ _ V ‘
Beiififits-1 ‘ ‘ é ” V

“”” m,,P1::%r 1T::>§s:§€E

(B3,? L.Mv§v'{:ii§d8§T:8fI§§§§«}ifj§¢3., ?§§§”;i.. fag’ §}€i.”§I=i(}1″ifii”,:i

* §?§:c:rc:ia;j§; Ea €316
._ “§_}:t:;:i’i.7i2f i§:3.§§L=i;:§t1’i€::s; anii €.3:):1”:1§:€rc6
‘ {SS}, _Téxi__i§::s 55 Exziines},
‘iFi.i<:é3;$a '§;"§{m{iE'1a,
fiajizgaigre – 5&3 361.

V . _’T§._:t% £7:-@::m’1issi0:1é::” ;~::;::i _'{§i.f§*%:{:iTi{:«:g
V. iispi’ Qf 1′;vE§_z1-1:3 magi €_§»s:3§Qgg.;
Eiixazlija _BE’:av:a:1,
Nafli E, .?E:3;c<s {bursa Read,
7E<'sa::e.gaic3:'€: -~ 5358 {E31,

T E:Z:SP€}.'i\;f§};¥33NTS

§_}"%}r Eérii §gi..£3Q§?:*a%3.%1ai{2;;=, A{};'%. £2723' .:'<::::;§:<31':{§£;:::€:T:s.)

tn'?

This W? is ‘fiiazii §::m};’irtg ‘£0 «::;_uash $136 {:~rg:§~;::?
Cit. 2fZ3~t’::«–f3? pagsed by RNQ. 1, €:i,:::,

“$115 WE’, stroming 1:311 far heagfriig. ‘i3(‘:§j’O§’é:4{:3IT§§;f’i vi:§Tii;§’-.f3.«E’t:§5, A’

211:: *Z’;{;u1″t passfid tbs foliowirig;

– R; .

Tbs lfiarxmci (313213 _..*”§%:'{:.-fi ‘fs:n;* {ha 1::€:’;’ifi€:31t3:* has
:f’;k”::::i a mama p:’a}:”_i31g t{::A.s:1§~.:<'.s_rj;"3.is{~3'£h<i }:i3é:t':i'i;'Ai::;:': 33 '§V§E§'1€iI'§:1*fiEI2 for
the I'§£-180E135 §3':Ei8.iif:1§§i' }11".ti"11€3 :::_€:I1f:r;:'.' 'E'T::?: fl1=::::<11o is iaksn an

r::C{:~i'{i. Writ ';:5<i'iit§{}:"1 i:"s_V('3;iVE§TI1A'3i-;'?;»$fi{'i fits *é:i's.h€1:'a:¥:"1.

sal-3_
Fudge