High Court Karnataka High Court

Chandru vs The State Of Karnataka on 4 March, 2009

Karnataka High Court
Chandru vs The State Of Karnataka on 4 March, 2009
Author: Dr.K.Bhakthavatsala


…….».. wwmmn -W wmmvmamuxm maww kwwflfi W?” Kfiflmflfifififi. W§%.’I.r§W fiIL§@i%.fifl”?f” Q5′ §€.:»%%f’*$§fi%,’?I&fi€”fia WE€’§¥”§ 3&3}?

all
In’

3% EEE HEQH €fi§RT Q? XéRNfiTfiKE AT BAESQLQRE F

aargg TEES $53 4″ 332’amhMaxca’2@$9, -T

EEFQRE

rag §flfi’BLE QR¢Jfl3TfCE x.agAk$§2v&?s&§§ __”7′.

MSC.£R£.§§3f2§@§;:7.

:r§.9.mc,$2?&fl2§a$

BETWEER:

GH&NERfi -1 ~
Qffi.HfiEEBEVAPPA %»w»j; -_a% ;t
AGEE &BOU?.E§fYEfiRS§_f »f=:»

mac: Rfifizfifinfifiag any CQQEIE
axa.EUa§BA$@mfiA»v:3LaGE –‘,V
Havggx TA;EK;_ h- “~~__ } .. PETITIGEEE

§Bf_SfiiWRgE<§fiSS§%§EE, A§V.;}
A33: ' n.

V V?EEa3TRTEg§F’XéRfiRTEKA BY

–,_ ;ggzgAg:9URA*§aL:cE gwawrcw .. RE3PfifiDEfiT

‘”*_f E§¥;$gz 5 EALAKRISHEA, H$§P§

_ “?3zs’~3£:3c.cRL saafaa IS FILES FGR
EETEHSESE 03 $152 T6 AEQRR 323933 :33

” * *:HvE$T:aArI§& GEEZCER as BIRECTE2 GEBER
‘.1sga::Q§ 482 33 cz.§.c.,

TEES Mx5:,cKL 85BX89 cflfizwa aw Fflfi

V,’ 3jEEéE:fiG~IgwgRLac§w0R$ AEPLICA?IfiN rams way,
°._ THE cafigw yang THE F$LLQWIEG:

-m.mww-wuumva warm nwa’wmh.m\Mr”m!z£'”wmw3″*¢\ mmwunwlnw vwvmwwmwma Wm wmmlmnwmwwwmm [“El%?Wé{“¥ WWJMWE

In!
M
as

{ERBER

Learnaeé Cmmael flax: the .

aumxita that aa yer fiai}. <::Q':;d:..i*t;ica':t"'3*¥.s;i}»'_;;2'V;'~.f;:.h£=:. V

gatiticnar was fiizreatad ta '».._a§§;§'gg§x '=I:_:afV¢aré :'%:32'éai;

30 an tn: befara 2B.2.2fi*'3i 9-..__. Ev§:'i:., :
Cay'; at tbs bail. angler tea
the Cmmsel fin: 28.2.2£IIC39
arm tiwazze =§-:.s.s.»r;<:: gem: the

cg:-:.i~e:; 1:172 *..:i;'f;é:.V a;€;§'w;aaE¢-'id fig: 5zc*»:im*:$

2. VZbi'”‘v;3,:éw ‘*%:~,}’i-ie3. a.b«::¢,1Av,’~.’r_’é’e=;*’,;’Vfthe petititmaz
is d:’:’…:::~&m’; »é2:.::’i” ._’2:::§:» tha Bits an at
Efiefcnzza 28_.3.27L;3-£i__§_% .i.;1′;5tA-e:;a.st$L*~”‘n?::»f 2&.2;.2fi£3§,

3.._ E§e:Agi$?;._:y is dizfictefi ta iaaue thia

;_r;a<§nii;'._c:ss."~€__V.£fi:.:1' : "':,§.éV.if~:Sxd.a3: tat; tha learned Eaurzsel

fcwx timé'—1{3e:v=1iit:vi"¢ner.

sa/-3;

Judge

Q? was