High Court Karnataka High Court

Amjad Khan vs State By Tilaknagar P.S. on 22 July, 2008

Karnataka High Court
Amjad Khan vs State By Tilaknagar P.S. on 22 July, 2008
Author: Mohan Shantanagoudar


..n….nm.nn n:\:Il1A \.\.,fU!(l Ur ISAKNATAKA HIGH COURT OF KARNATAKA HIGH COUR? OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

EV}

fififififi

§:»&t§§.§$:: £5; aw mafia: fima 439;%«%%:’;[§k.k{1v;%::.§k %

§§’&§?”:£E’}g far’ yam :5? bfiii’

kiifiwmr “Ea afiaamfi

mi’ T}1£§:.a.%@§a:a§a§’ gefim a:a.€£?a.£~;§2*::;’T:f}égog3us§’€g:z4’s{%V_is;::

yaizxieafmégifi :m;§;m* %ti$;_::”;a —

aéafits gsé’ thfi 7m flmt firs:

agmwmé. ‘}1js:+%’§;=’§g3¥;;f ?_§’§ Ya& .

¥a&;§’m;w:fi ‘
bmiézsa-2″$f, ?%>»3:t:§2%;£::%vf3;:£§ié§23:*§d.*§_:sL”2:grg5»;a?$ figfifié wit}: awmvmi Nah

&*§te’5 3’ ‘£15 ‘} a§:::m$% E33 atariaafi to

V haw :’eai§§..i§f:g,g$ wéitéa Ehf: wzitéaemer Eat-.=iz1 in a

T K?/me-dmaczzcms

%:5:i:§”5iT’.3′;§i’:__3’é:é?§£?1i1$ié§¢*&_§_ arisfiééfiaffi: fiaaé 3a 2 Mara livirg

fiw agrigxmaé ‘Es hfim 3. exam
$1.32″ I36’: zcéllfigg abéifit tkm refiatimnathfig
tha amgzaafi %§m<*e mzhem. A sum sf

% J":Eg:a%I:;%E§'{::'$g3§%{:fé_.;§k' $2 ataészzri '$9 hm beam paid by the
:mfi'$;¥$zz"'z.ar ts: Efia &%$$§;, figam {Em émaasafi. 5.$ar'%

9/'

mun uvufil ur RAKNAIAKA H1GfiACQURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

far §."E.:%§7 $§' zhai §§";3%E.i§§f§ azzzi awgz *$hrcatm;_2e&

tézsa é'§;;'i2'§§%%E§z fig'? zgiaxzsmmaamaa, Tfia _

Ezarssgéa f§;§*§'§Z amuafiii E3': éihéz &':;%e:z:m~s:a:§'.

éZ'}:*:§ éaaa 3%" égiaéégnt? grflfidfi. an

$222 hangs: 235° flag:

as5;§~.:-magi ‘¥,::::”3°§:u::’%$% fizfifi V &;§c’:3saE::;§”‘ mw
time, ‘cm thfs
wail with 1%
the gawk er-f

‘s;;;:=: grié-ze;;:::§§%§ézi’ mf” fig émmaefi tr:

123:: ..::i;§:if$a3s:§ diaé. ‘fiwraafiar

{Em ~J*:z;f_-éyag 333. mi mzmfikahaw anfi

‘ “1a%i:¢r was %*i;%.”§’é§§§=%

r Vtivm mama aif %m:&s%%gs2.ti:m., fine polka:

have téw giatasmfifii air’ am Shara” fa1}}a&1a::§–

._ej::f” &§.3..'{siZ:I”‘iG%}”.’L&§%’ 2§?E:;as baa? Eanciefi fiver the

in %§$ gzmagfi Sm whit}: amfiam haé

3 am €i%r;z§§m&}*”‘ ftzr ézfm pzzrwga a§’ burnfi,

mi af amrtgin Eagéjgzk wha WEE wsrléxg in a

V”

‘§f’E% afimifiv

magi $3 ifififflfi 3:; ‘éthg hmma $3?’ the : ‘

……. . ……-mu vr mnnlvniflflfl H|U?:IA (.£5)-:URT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HEGI-ii

2 &.er:m.:>3;::”i E

2333:

§3%”:f£3″§::§ E3 gwgiéafi, 54% 233$ Eifiéifiii Eifmt ammaai haé

*@a$E§i Emmi wwiifa R3fi2S%g~ 321 the _

maifififii,

éfiéfir iézfi §:=s3%%:r£: }1a=;§::; $,za:f%m;fi’._ O_ f

samga: if? gmirsmfif immsaafw

“E’E’2.a :;m=m5gmfms;; s.2*m~;;-5&1 7m
ya: 33: 7i , -tizia mmmant
é3.3′.§§’§§;::§%2;.;:g ma ‘_»:.t_%§ 3% WE?
s::?fi*¢12.m@?3§.%:§%$i thai zéiaa amuafi
‘m=*am;gmgfQé”5*{” aumrizzkshaw sf
gharwakgazsag faaa gmshasw gsmsl

fmm assfiémé ‘ta Ewan %uiit up basafi

nészrrz ‘:’:,%:;:;§§”mxs;;£Q2:1 gigfiémfini mafia: by 33% fixrai. amtzufieé

Evefi £:X2£}Z”5.3§g’Z§ m the statement 6%”

‘ wag am @223 fig iiwmad ta

gag
%;E€& aamarzé; iii’-flfis Havérg rmard ms the

::.;aa§;:2:;g%’ arr?’ 131$ £36m fifi : iams§s mi’ aka mag!

-;:¥a=%..{%ém:ae§ may Suns m $33; hafi

W

HIGH COURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

$3?

Eifiiififig ‘aha faiéaw Qfiifif 5% fléfidfii

fiiiawgé paniafamm O

mimafi am m::f$jec*t m the fgiimwing ._

ski? mseazata Alias, ‘;*.%.-.’2:ifi E33″

Ra,%,€¥;”E€;i%’I§I?§- crigsgkméh

ma Elm
aaiziafaistiaa £35 33% ‘i§3.g§i€a’*.:’I?A.r’..Vz
O ‘ wag: Smurf

21¢: t;a@r {kw

V

9» Fati%ii%’*:::5ai£I_Oj;;%}§s:§éE§A”:*::a§r§t grmmm $1: $9313:

Egafigééiz mm agsg. mfi 2.6% PEEL

3435?:-a af

V ‘ .. “


 is E

  amli  $§} aaah $"%l1"6§§" reef

"    figzgasmg»

Sd/'-:__
Judge