Karnataka High Court
Intelligence Officer vs S Saravanan on 24 May, 2011
learned counsel for the petitioners that su§jg3e’q§ie:f;t1″y:
the learned Sessions Judge disposed of
itself a<:quii,t:ng the accused :~'per's«0nS, 'tE=;eée«
circumstances, nothing survive"-3; ii'.)I9"'cof1s_ii"ie1faiti0}f;.uii:
this petition.
2. Aecording1y,;–.._._fhe -‘_VA13e:tiAi*iG.I_1_m:’i’s.e_dis.poeed of as
having become –‘
Sé/”*
geese
RS/”‘