High Court Karnataka High Court

High Court Of Karnataka Rep By … vs Sri Vishwanath Mallappa … on 25 August, 2008

Karnataka High Court
High Court Of Karnataka Rep By … vs Sri Vishwanath Mallappa … on 25 August, 2008
Author: Manjula Chellur K.N.Keshavanarayana
 RS/* "

the accused respondent and W8 hold that  

judicial custody under gone by ‘wo_1§1.i<'i " '

sentence for the charges he has d0n11x§it{éd–;'~. A

3. Accordingly, we cloée» petVitiVof1? the V
reasons. ‘ H ‘V ‘V

4. The _fe§s “Masali, Amicus
Curiae is thousand only).

Sd/-5
Judga

M sd/9
mag;