Karnataka High Court
Hussian Sab vs The State Of Karnataka on 5 June, 2008
1-uul-E LUUIH or mmnmm man peak? as KARNAIAKA men COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA HIGH c
It-3 THE HIGH COURT C-'F KARHATHCR, BENGAEORE
EATEB THIS "ms 511; my {BF SURE 2002
833933
was H<:zzn1'm.E MR. JUSTICS sum-92.31;"
can. R. 9. H6. 3655 3?' %2ag§M " f »'
EETKEEN
1
Htzssxzmi 333
M0 CHAHD 883
man A800'? 26
mm: sm 9 a3AI§I'~. §'#.AS(§_0L?.j.b' " V
we camn 33.3
AGED A366?' 24
sm
Am A_
ZEAHJE A ,
35:3 =iI€:ma=£'3jfi.§'
Am a%i?..jj "
_;f :s:;'::*- V
, $f9"'~;§'@sm*"SAE
A::m--jg"ar';'x:r 32 was
4' sax
3,-is: Ir:-Izwa 533
A' mum Anew 62 ms
ELL ms Aavexcuumnxsw
AL 'X war mm vmnsz 1:; mmuym TD
. . . PET1 TICRER8
£33' Sci. 3 P' manna, )
Itun I-IJUKI ur av-\KNnwuu~\ nlun £..|.1.I.«-[fil ur Bl-\lSI'U-\II-\l\aH ruun t..uuIu Ur IU~\Kl'|I!\U-\l\l\ ruurl Luuxi U!' IKAKNAEARA HIGH COURT OF KARNATAKA HiGH C{
REE :
TI-§E ETRTE GE' }G9&Rb3A'I'P.}€31
REPTD. 3? P3} 3HIFliiC§UPPP¢
I-itiii' REPTIE! BY STATE PP
'E'1'I§H CGURT 0? IQNJBTPJE
EEHGELORE 1
my s:i.'£-2cr~:nAP9A.. HCGP)
r:r«':a.p..P mans uis.3'£t7: "'@,iw A'ss;;:.V4_a}i_ 6.3;'-?'.c: av -
TE-IE mgmazrz ma '.I'KE PE'§'I'I' it'G§lER_ Pmflflé 'mar ms
z-r::1z~2'sL3 mum? mv.'fi.~§;_ P_£. E:i\SE:$ sn-1~ "Aé:ns THE
JUI3£§3|5E2ii'Pfi3¥?:BEF; or 'A _T_::o§n::i':?r: zjréfl 'mu: 5:14-macs
n*r13.2a.":.m 1:2. c.c:,AHa...3v4£e:1<__c¥s§<_'"FI£.E or T33
mm, asnnugsfyfi' Aria 35?; Asfifi' JLEDGHEIWIORDER
01? e.g,"p:*:'Er§c5,' l3'I'3.26.9.06 It-I
c:::=.L.A.;g;q,35g£34'l.+;;;; 'rem we-x, szamnv
39.1412 855:. I
Thi3. QatfitiE$" Eéfiifié on far admission this
day,.;he ¢6u§t»Qa§e.tSe fo1lowing:«
ORDER
; ;u?hi3 “%ev£aion is against the judgmant in
CrlgA,Ho;3§fé$fi4 confirming the judgment and
*.ardarTgf gantence in c.C.Na.34f2603.
A
‘”:a. Tbs siruguppa pmiice charge sneezed the
‘*~aEcusafi far oifances punishable under
Sectiain5.1é3, 147, 148, 324, 53%, ané 566 riw
149 cnf IFS.