Karnataka High Court
Beerappa S/O Dyamappa vs State Of Karnataka on 11 March, 2008
' .__V RPHAJERIBHNA, HCGP; &
Ii ""i""'li iiffi 'GUT? Di' IIIGILDII
mmn nus THE: 11" DAY or MARCH 2o es
nnmm: % %
nan I-ION'B1uE an. JUSTICE Q'
cnmzmnr. mrn-;r;i1~z ;;_&,%a;ag;2¢ea%% "
u--In-uuQn--nu
1 331533993 3/0 nvnmlm 1.
fifiiifi .i\.1'iCIi.i'T' as -
Rm JCODIYZULL,-.__'iVs'DS1?l'l'§i"V3
Jw-zznzrmun TALFJK _
nmrazmzsnn n1_Sf1'RIET 2 "
" v * ' -.;; PETITIONBR
my sin 3:.' 2
AND
1 "T"Ti tar
av ..'I't°3£'l!\l roams
REF. ''3'! SF?
V xmsaaounr mu: names
~ I _ 'masons .... _. »
c9.nm:.=.=.:.- .-2'3-:-1'.-':..'a.-e 35 fihiifi i.i('S.ifif
¢R.P----.AC"BY TI-IE ADVOCATE ran '11-!!! pzwzrxounn PMYING
':'HAI' 1 'i'H1'fi I-:"fiI':i'Bi.aE £T:'.ii.I'fi.T iii? an msasnn 1'0
u nnnnizinxnncw THAT now run: snrrmcxs i.¢._.
_ Jb_Ti('5iifiEiT arr sun-mucus mssnn IN c.c.uo.1-5104 AND
;CI7J'II.u JUDGE WR.DN.) G OHM?" HIHRIPIRRP. TO RUN
T COHCURRIENTLY. -
'PHI 3 CHIHINILL PITI TI OD} CUHI N8 OR FOR
ADHI 551 ON , 3 MY; C093? P-"u'!u'.'3E T'ri'B
#0 BLUE! NE :
*.,;ia:sE_§.'::Lf.ii; ~--i:o undarga 3.1. far 6. 'fiifiuu
41:11
The petitioner--accused is he£o::G"=._ this
court praying to ordar tho sa_x;_t%.§ji:'§ §~V..'V"~~...;,£
irnpniaormont passed in C.C.N<.§.'?'§:!
c.c.1¢o.s9o/zooa dated 324.15 .2904; m:é@..1V:.%V9;«k2bo441:';au§.so1:.tfV:__':)§sf2:::l.'i:§'£oVi'iaa:b1'.
anal
&
E!
I'?
F
.'-3..-.*~ he is -.~..'-I'-=:g:.*.1_.r.'gV_ 2-.e:~'.;%.:=.-"..ae .!£.;~;r..*.e
e.c.;
{qr
Edi
VII
3.1. 003, in View oJZ*"*ve«.K:5;'e:¢:i:i.§.-axi._§i.E5if'.:
it would mot .§:h_e under:
that the eente:is:e_ " detect
31.3.2005
¢..f£:.m’M.jfi’v5$k2oo4 and the
tinted 7.9.2004 made
‘V 333$-5 the czterge urdez
ELI”. Fact ehall run
cnncurfa-gvtlyv. A
‘H ” e. jicaordingly, the petition is
A ._;|.is_=,r.~.§.!;Ié%;a: 9:. A
-‘1
vrp/’ Sd/1;
Iudefa;