High Court Karnataka High Court

K Ashok Rai vs State Of Karnataka Rep By Its on 19 March, 2009

Karnataka High Court
K Ashok Rai vs State Of Karnataka Rep By Its on 19 March, 2009
Author: D.V.Shylendra Kumar
EQFQEE 

 fiwflffifiafi Mfifiw mmym" Q? mwamm ifififl

 

Writ, mgggzan gag. $324; sg  at 

1.

KA3Hm<:a9.1 – V «

say: W vrrr.a:_%m1 %

9:323 &BQL?T'$3§j' A x
R2531' E€i"}._3–'?;~ _jR;'i§;.SE}E7{E'3€3'f,
80 FEET' 5'?-'*§
Eamssimmm: , k "

a,m:;a;a2§~;%ms5v$x; s::e;-3%

2 mmgm AA
Em – ‘
mm§sr;m:*r gskwzwa

. V ‘

zxfifi-jD ;e’§Bj£33§I?’f23;~’Y%RS

.. _ xffizm’ 33333
‘ _ _;§Q§Tlffi A”BfiI.3’E’2’2 “arm:-Es

_T~_ GHER$ 2″”£’%~4 ARE
;;_ %{::3m§§§ 3:?

” A _ 1′ ‘ Fm? %¥€3,§«*–~ :25 ;
mmvg ms 53*’

K§QA::::: 5 ; 3′

“WM WWW”: MW!” wmmmmam mww y..t.:si§.zw my wremmmmm wéww mmaw” Q? mmmmm Wmwé fimmv Q?
é»’

as TEE mm: swam £3? mmwmm As: ‘
mgzm mg ‘rm 3% may 5:}? magi; 2a::r:§§ ‘ – ‘ ”

THE HQ}f%”BL£ fiR,…¥¥.IS”§'”§QE; §.v.$%:–r:i§§nm%

:*;£$§2:*1é:*3.:z’?: Ems Er: ézzatezrffirafli

“an
3
9
U
3
Q
m

2
E
3
E:

$
§””°
%
3
Q
as

Ems z}§:§.EZ§; :5; iE’sK§;§§*§.;’;24}§537?fl$Z”§”i ‘%’§’:’§:if9;:, 5é’§’§.§%:

T :- itaém zmtém $§ 2:2}; if: g:
mgiizxr €25 éiig xzgfgéfifé. 21%;?
awmaaéi ” ixmfizéfifiirg £5

afifififififi $3? a§3;§;; ta} the §:m%A3i€:ia2az.:.$§: af sfiiiaga

.’ m gag fifiémiiéfiéfiifié gym? fizég §:’::%§**”;,%

Sd/-‘
Judge

E6

§’i%;*’

W mwamnmreia. mm ummmj wf mmmmm 3-sew mm’? W KARNMAM mam mam” oi? mamsmm

;~§,a;::a:% gaggma %§:’2§”$ $3.3 ififiasfi ;::»;g2%;:?g%.a:gA%:::*%;§;kéT%

%, $33»; gazgzfiz. &§%s:i:3*%.;?s:§_:1 ma: éizfi p:*’:;?§€i’;§:;m:*::?::f;:”§.§’:M V