High Court Karnataka High Court

Ameer Jan S/O Ibrahim Sab vs The State Of Karnataka on 29 October, 2009

Karnataka High Court
Ameer Jan S/O Ibrahim Sab vs The State Of Karnataka on 29 October, 2009
Author: Huluvadi G.Ramesh


was wauvuvvurnnn Var:

…-……n..–u.n . nun uggnzanl us nfllnlirllrlnfl ruun uvwlu VF AAKNAIAKA HIGH CUURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

mu

:§ THE zga £§§a@ 9? gaggtgxg at agggaaamg
@3323 £233 E33 2 3 gig Q? Q€?§EE§;v2§§§

EE §”3RE

€32 fi§§?3gE %E&J¥5?1QE EfiL$¥£§Z g §§§EEH u.’

$E:fi:§az Egfizwzaflgsfifizgggéééé’
saw ‘; *_ “, -.1
$&§E§§%3 EETE?:@fir@%$$§@%;E§@%h

§ET%§Efi , z < W_ =,
gag gg x2,§g3§;2s$%

amzga gag 35$ :a3g§:§ gas 1*

A923 g2§w?4?§,2ga§§;-;_'g}_ -~,

Rfifiigfifi gtfigwa T$RflH§fi{X_""*w=

35% a%§a§&aa&§:"?:;La§§, 'V

Ka$&§a'§@§;;; fi§h§§]?Q:g }' 39% §E?I?§§NE3

{fig grisfig g é$§§?fiR§%E&?&§ g huggggfi

7. =§amE:§;’%$?S*?’

?fiE SEETE $§.%%£fi&?A§£

“A’:§*§?’$fiE~:§§§g$?§§ 3? ygaiag

‘§&§g~§$;:$§ §:g?:a§,

. yg§§E; E§&§fi 3:5?”

‘x§§§ gyfiffis 5??

§E¥§S%?§’§§§EE§L aygzcg
§E§E $§¥ET §§E:§Z§§§

* A§&%§EEQ§§ 222 §§5§@§§z§?

‘»§§y gxi: % § g§§§R:§g§a§ £33?

“V,

W …,…..,…. …wm ugu,8–I’-U?-KARNATflKh”H16′?! COURT o:=’1(ARNA’:’Ax:s “”H:c;’R’ CGURY “OF KARNATAKA men mum’ on KARNfiLTAKA 1′-liGH’C

Saga? $3323 fif$gé3§ $2.§§$ 3? :3:
§Q¥Q$%?E ggg ?§g ?E?E?£%§ER ggayzgg €aa?_?§:$
fi%N’BEE $§§§? fifif E2 §EEa£E§ ffi E§$é&§§ iE

?E?R. ax gaazg :§’ $R§§§§ :5§£2?_§uu§%?j§§§§3
yagzgg 3?a§:ax; KQERR; 3&3 ?fi$_$§E§§¢E$.?f§f$ »

334mg agn 3 a é Q? §.§. §:@{“~,~

§RLf§;§a fi:3§.$§ é§§§-H5
EETEEEE

3. §§J:3§§§:ga””

ggg &%EE%4§&§ ‘ _1u 1.

A§E§ afiayf fig Eaggsgax .

Esfiag §$Lm.%:EE” “_***»~
az£”&§3$§§§&;L1,v::&A$§
K§§§%§€R§§L: %h ‘-* ?;”

V~fi&&§§ ?£..

2Kfi$%fi §§sgA°x ”

‘g§§%g%§§33$§§j<"

g§§§.£5§§§,35g§§g§5
.F§£§a$L’§g§¢§ER
~, Vgzggafigxggéaix vzzaggg
V§§$_%%§¥Efi§ §£§§§?

— §%;§&._ ,2. §E€Z?§@fiEE§

‘1 §§y §%i §’§ § A§§AE§§§ifi§§§’& E§§§§EEE

§€§s§?§ZE’E’§ fifififfi E

V”x gfié-:*

§T§$ $?§?§ gg Kfififififkfifi

}um-‘a§§ $2 §fi§ :§§§§$§§§ $3 §§1::g

¥&”

‘””””‘”””” “V” W-win or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA H16!-I COURT or KARNATAKA men cc

iiii} Efig pééiiiafiaz ghaii mark figs
éfiigfififlfifié fiefarg ifia fijér
Eaiica éfi e¥ar§’ §§$é§§ R
bfitwaafi 2$.§$ &,m, afifi 4S:§§ f L

‘p,m., gatii f§f§§@X_$5§%X$},’

é. Tfie §§titi%R§fi$ in7a$Eimi3&Z ‘§eti§i§n

}Eé:u§;i3§§E€LE{E’§ gags; $u§”‘g:§::¢§$§ zsaétagg é~;>§;1§§g1:ce k ta.
aha mafia fax V:@§u$ar_~b@;i:A Afisrfiingiyg T’OiLW3

.4/-~

$2:l,,?,E~€a. §:3§;*2§:§§ –is }d:z§_33§;a;%;~.3§-gs.«.*”:§~;:f£,. 1-“K”