High Court Karnataka High Court

Hampayya Sawukar vs The State Of Karnataka on 26 May, 2008

Karnataka High Court
Hampayya Sawukar vs The State Of Karnataka on 26 May, 2008
Author: Huluvadi G.Ramesh

.1-qr

. . ……w.w vow: W-munanw-u ruun \.A.._S.{‘t’J!KI Ur i\AKNAInl\A HIGH (.2UUK’f OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH

-virsiu!’

151 THE Hm-I coax? or zmmmrnxn AT nmaanonx
up.-run was THE 26” mar as am, 2o¢sT’,: “‘»T.

BEFORE

‘THE aaawnnx nn..aus’r1cz ‘

call-mm m’1r1o:a%* §io.;2«3_4 i3z2o§g% ‘ F”

Bflflififi

mmwm». sauna
SIG Gamma:-. RPMAYYA
AGED new 69 mag

act: mmcuurunn ;

MO EALMTN’.-SI VILLAGE’ ‘
mm, mic:-sun ‘ .

‘.’ 1331′: Mona:

my sri: 31; ‘%§k.%%7;:g:v:?:raa§né, ”

AH]! 31

TH! £~’.rr.v§:a!x ‘cs:

HY POL3’5:E” .« V ” ,

mar)

%ft:an.iF%T-Qtznxn wsaaa cn.p.c 3? was asvocxra
“yak 3-;ss?’%1ir31-xwxowaxn mwrms 1-rm ms mwnns
V c6U1n*~ uxs?V an innate -ro mums -rt-xx rxnwxonxn on
% .%3a1:.’%x”:~: ms mm or mass? m cn.no.124/ea or
2.5.,’ It:-tic:-.1 rs nsczss-znnn man was orrnucz
§r)’iJ/s.32 um 34 or xcnmawmm xxcxsn AC1′.
1-“Assn 171-H or IPC.

A813

puum ur ISAKNAIAIKA mun MUUKIA ,L’|§’ nnxwnmnn HIUI1 LUUKI ur nAKNAIA:u=\ Hlurs LUUKI ur KAKNAEAKA HIGH COURT OF KARNATAKA H36!-1 COUR’

THIS EETITIOR COMING on FDR onnsns
THE com? mun THE Fouwwms: ”

o n 9 m.%3._

Learned counsa;_ £$x fi the Q §¢titi¢hfin

submitted that the *:§stitieh3T hé£: Hbecnmé
infruetuous. “M V’ K

In ;?i§fi” dz gtEe” §fihmiQsion made, the
putitiép ;;” dié¢i§§§d\€*fis having bacue

in£iué%uéfi5.7

Sd/-3
Igdwé