High Court Karnataka High Court

C Shivakumar vs The State Of Karnataka on 23 March, 2009

Karnataka High Court
C Shivakumar vs The State Of Karnataka on 23 March, 2009
Author: Arali Nagaraj


{£5}

{rzcrzmed $53.2} (me gzzfd cfzaiin, arse gf;<'}§r.'I§ Eizzg
{zmé (3.339 (.2 suit zzizri £328 f’.::«:_ a–Z,;~3:{3s.. ”

afiegezz’. Ehati, (:2 the :2′;:-2-*V1e-.. Qf ifzez. Vér:.g(xg§%%’§égé;”v:i_VV

mreméony, the c§mp§a:in(é};£_:gf;(.z;:e
{me gofd cfzain} :’;§j ge§dV’%€:a§§:’sz&;f,_;1§s0 35%;’: {is
aggreeci and she £23599. .gé:%;ré;,}:;e;%”–V:ia§,égI’;.ie?* gcfd
bczngfes, ggfd €}3Q_;f?i t’5?S. “.:t’fV:eir*éV:~–€gf’£ii9:; zgfae
;f}£3i:jrf{)}”}’}’Z,{§»T?v€/£”!11?_,$%jf’ :s:sf€}€”‘{ ;cz::;;_§Sg§éct€ 2%, I 5;;

Sgkefadififg {gt 5 »

zE’2é:2i;i;:;i:’-5T. }irj~;§’sef* :?.:z’§§e”g;~;1.ifcr2’2s §£.iffg ‘%%:.ere ff’: She said
<.4z}?;:,g::z§ gi¥;cm Sc}

ihé’ {jé’«:*ea$ez§£3:2;– €3>:€«.__{i::€msec§ whife 3.32:? was far:

fsésr ??Ef£’??*i?§§.{3?3f€I§ Ezafizég I meeéf arm? zzéveri 3’9 332%

.<.;~':.S€3%§Z£2 52%;: 'z}:'@z;s___ :_':;_f. éhe fkmi 3323,: She imgmrgrzesi

& rzaheng zhscgfar as S: refaiea to zhe r;2&gi:a'££a.£ 5}'

;::;§§;m3ed fies. E to .3, cf the effemzes

""°pu%s:'s'§;;:%5ie umfer .s:mir;;;s 498a 3:32, 3:245

r;"':§; Séezéam 34 Qf ifze {PET and gigs: zsmzier

.E§em§Q'i9n 6 9f ifze £"1Pi;%ci has remairzed Eaérzffig

V "'_.u72=chaI§'e*s*sgeeJE Sirme #39 <:x::s':"zp§{:in:mz ~ Smie §'£€Zfs'

N am: preferred? (mg; ag:;pe?€z§ c:§z::§§ez:e;j;:'n;q éfiaéé .3:Z§.??i€.

Ffzerefere, {S29 pre2.saam' appea.? is rearzréagesagé

irssqfar as $2.9 §mg:::;.g§2r:{§£".§ j2;<:{::;§:3e?'3Z ;%*e§a£{2:§ ii}

.r—~S.~""'"–n-«.,___,.—u