High Court Karnataka High Court

Ganeshan vs State Of Karnataka on 4 June, 2009

Karnataka High Court
Ganeshan vs State Of Karnataka on 4 June, 2009
Author: A.S.Pachhapure


wa””Is nmeewrm ue m:w#’%a1PIN_

>tf.V”‘0au1″W nwmmmmmnmwm wmw mwmmw Wfi” awmmmmwa rsmw m..wm W?’ mmmflzfim Mifiw mmmm aw mmmgmm mm: mmm

mm for :11: pw dtmwumtand he
wanna mufim’ Exs.PStoP26. He%edH

111%’: fit Ex.P32 ,

3. to 33 and
in am tm ¢xs.Pl to P32. Thu
mm ‘elm; unda 3% 313 of
arm ma He am am lad

__avny Trial Court on fidion of the
the pmm fur the above are

AV Slfiraperiodofcacyearfiat
seam: seams izzaddflioatc an omdafior
of am sad in 1-aspen: ofothcr efiwew he mmiad
‘ mdfim. Aggmvedbytm

A