High Court Karnataka High Court

Chennapanda Charmanna @ Kashi vs State Of Karnataka on 19 September, 2008

Karnataka High Court
Chennapanda Charmanna @ Kashi vs State Of Karnataka on 19 September, 2008
Author: Arali Nagaraj
 'UR? OF KARNATAKA HSGH COUR"Alf/Gfi KARNATRKA HIGH COURT WP K&RNATAKA HIGH COURT OF KARNATAKA HEGH CGBRT 9? XARNATAKA HIGH COUR?

3% $33 Hzafi saga? a? KER§A?&K%, EAfiGALORExHl _

§&?EE THEE $33 13TH any 9? $E??E%fiER 2§%$g. 5, u

BEFGRE

TEE Efi&'ELE xx. JUSTICE ;fian§r.§ggARA§'  ""

fifififiififii 32913303 ?E?ITEQfia$§.1fi§fifi2G3$ 

§ET§é'EEf°§ 7'

¥E'E'§:'<;'§"£fé§.?3«.E%"~"~£~§§.s'*=s..  <}E'*£.3; ---..;@':M" L

KEEHE, gig JGYEFRA  ' »,~;

$553 2? $3333 EAR? Am_'»

asaaagym, KfiLvR V1£L&GE " 9 _«;.x -~,'

%AB§§ER1 ?A&§K Q.' E %L"'  AV /Eww:FETITIfiRER

sis? 343: 2.5:;   :

fiiéfi

1.

E?fiFE’fi§ KEfifiETfi§A.§?r
EEEEKEEI fi§Efi§*?§§1$£,’V

E? &$E'”_. V-_

§;:,§;p§fimn£a&
3: ,

7 ya F$a?%3AR,’

E§E3gfiB$§f_§§fEEAES
‘§?2.§r{3 ‘ §’§5l¥?§}”*2f*§$E3’ZI is ia33sGE

‘ *V §§EEK3§EV¥§§aJPET ..RE5PGHEEfiTS

* ;*’IfRE}=§I%§AL RE?§’IfiIC:§§ PETETEGH IS FIEEB
‘._$EEER’§§fTIGR 3%? $339.5. 8? $33 fiflVB$ATE FQR ?HK
?£T3?§fl§ER ?&AX:w3 ?Q SE? AS335 ?EE GREEK BATEB
%_’2é§fi,$3 xx 3.c.w@.33f§? ma TEE FILE BF THE
“§ESTKE£? 2&3 gsfigisfis JQEGE, MRBIKER3.

$27.?-“%Z.E}€I?§AL I~”=:EVI£I€.’?E*¥ FETETIEBBZ Cffififffifi fifi FOR

Ps.E%§E’;”9§5K%:*f% T”§€I$ I313-‘Cf, THE E.’.’E3¥’..IIi’}” $132133 ‘I”§r§’E FGLLQWENG:

(-~r*-1»-;–*

g-.1

EIEREER

Qatitian 13 éififiiflfiéfi fer §Qt¢§rs3a¢mtiafi, {uw

sd/..

Q
3
O
0
X
E
E
S
53:7
2
%
§
its
0
im-

3
3

Q
U
E
Q
3
§
E
2
8
§
ll-

0

E
3
O
U
3:

9

I
E
E
K
§
II-

0

9%
3
G
U
1’2
E
S
E
E
2
K
5
L5,;

Q’.

3
9

.9
3
Q
E
S
E
é
Z
K
5
in;

§
3
3

?his case is caileé three times. fin all the: –‘
three aggagisns, tha l%aznsfi,mE§un3%1’;ffir tB£ ‘

gatitimaar ramainefi abaant.K fha£af3r@ ‘ t§i$”L