High Court Karnataka High Court

Chikka Huchegowda vs The State Of Karnataka on 30 July, 2009

Karnataka High Court
Chikka Huchegowda vs The State Of Karnataka on 30 July, 2009
Author: Subhash B.Adi


6 ‘ITSEYPMMA
was LATE KRIS!-INAPPA
Assn Aaotrr 42 mans,
we smrzmnnz vxhmsz,
nmmum man:

uamnmsam TALUK,
mmnm nxsrnzcr.

7 Nanamwu
Ir/9 mxammm
man ABOUT 40 ‘mans,
we amrrasux mums,
mnumun HOHLI,
xunmnn TALUK,
zmmn nzsrazc-r.

8 suanzzsowna.

we La-ms ytmssowna

man Anotrr .56 _ ~

manna IE’ 3.3.1.. pas: ”

JUNIOR STGRE ¢€?l?.’)3’I’CjE_}1__ V” ‘ »

M0 N0. :42, *§*?2:u1a;2’Ana1. s:evAs:;’*;’

10″ cR9ss,.._ “5-m3%L.fx-rz.,%2’e..=va;L1:: ‘I-‘mIm_1.’..~:* wzmana

SOCIETY ‘I.:A.’;”i<_JU'I';}V ERIGANDER: KAVAL,

EhNG3.LQE1E+5t'EQ'~..Q§1."-._ * –

. . PETITIONERS

(By sr.-:s.:_ B Piwxon,
_____
s’rM’E ‘o§””v3qxaNAa~A1<:o.
' ~§'t*._3*2's …;s1!1£*r1§'T-wanxc PROSECIJTOR

t-r::;1::1.%c:o::'a'r\– ..o1:' Icauuwram,
BANEALQEE-_-5's5O om.

–. 2 ‘V-ct-manna; E Rama-munnnxm

‘r,A:.’§Ez3__ A366? 25 ‘runs,
“(we cfxxmm Hucsscowna.
_ cm: °p.:;s.z.

” W30 Panuvnsans v”1m..-sea,
_ -mmnwn NOBLE,
IKUNIGAL ‘TALUK.

” . . . Rssrounsms

{By 3:1: Homsmva, gasp:

IWVIIIIIB -my-wanna awn t&\J”‘\l\fl’l!l’Ia.l”$¢l\#”@ IiRfiW.;6W”‘IE mwwmi Mfr” E’%M%E$KW.#’%5§”fi9\#’% i'””§E\3l”I Kmkikfiflig K3?” mfimmwflfiflfiflk g

ummwww

we wwwm W mmmmm wmm wvgw W mmmmm mm mum or mmamm HIGH mum’ W mmwnm MW wtm W mmwmm aawmw

T!-{I3 CR1″? FILED UISJBZ CR.P.C PRAYIIIG T0
(303.53 733 mun: cxzxnxnm. PRDCEEDI!r_l_GS IN
c.c.no.339/07 asxmnc on ma mm as’ -m3: ymrc.,
IKIJNIGAL» IN 30 {AR IT REMTES To THESE PE’.i”?¢8′.= WHO
has A»: 1’0 A-5 in mm sun cuss av xx,s3::z.s:-z~:s”‘1’rm

row: courzanzn as Ms HON’BLE _(:f.!tU!#.f1f”«.i’f.%.f$”…{82

CE. 9.8.

nm Pmmox colmraciltmzsz

my, THE COURT mam’. THE
Memo as for the
petlfion tahan on record.

Sd/-lfl
Tudge

” =Mf iuaw1sn9