High Court Karnataka High Court

K M Pradeep vs The State Of Karnataka on 22 June, 2009

Karnataka High Court
K M Pradeep vs The State Of Karnataka on 22 June, 2009
Author: P.D.Dinakaran(Cj) & V.G.Sabhahit
Iuwumm MVJMRI WV FW%%fiWfi%§MWJ%      

12%: "FHE am-I cam: 02? Kwaraiiga 
smsgags . M  

mmn ms mg 223% my GP' 3EI§*3[ %*3?    {  ,  

ms HQZ*€'BLEhzm. RB.VEiIfJA§{2%I§fi;N,  if %

ma H£';>N' BL3:;m.;i:$?:c:a:%z?;s.&m.aa:*§

n1::_?ErIT,m_..éIG*;:<§,%_..arfI . i 2% m;% :         

 

BETWEEWE».  % 1%    
1.

Sic M V 3;~t:.§%s;s*§§=*éa,_*f3e§ea Plmmg

A3ed 333%, .\
§~i$9ifi?h11f’Vifi%3s”§*i5fi’iih$” {Past};
Mudism Tfiisk,’ A =

S!eK.M« Gswd&

T. 42 yam, Saffss Pmm,
was and wag
M Taluk,

L % a rim magazm sisaicz.

S39 1&2 U33. fi:zte&5.a}1,

Agmi aheuz 45′ yam, Casffgc Emma
R56 Viéymzgmg

Mudigeras Fag}

€}511h@a3:£.u* w

umqxrmw

I A Mmfi §?€3L%A;;mx::§§-;

my .7′.-we uwmmmmammm. WRWW %%..¥Ufi¥’ KW’ Kfiafii , M ‘

1% “¢ Public mmg: Lifigafiarg ?g£i£2i&fi 2:3 ma

4; 3.8. 1’€m’en&a Shetiy,
59% 1&2 M. Baht: Shaw,
Agcfi absaus; 4} yam, Cefiee piwzazr, _ T
Rfizss Viajgmzgm, _, V
Madigam Past, € ur»fii§fifi’f I. ‘
j; V§ET§?E£T7?E~§EE.S.’
(By Sziflafizlak zeaék, Afivawe) ‘ % 1 %

i. The Sims effiainfmakfi,” ‘
Rep. By its Secxeargzy £5: iv ” _
Public Warks Dspzg, fszgaxgm

Emzgalsge ‘

2.
Chékkméagaffir
% » RES?€¥”§€§E2€”i’$
(by E’€i§a;§zfe3″

z’1:;g§e:i:;;¢:;gg véiiaci ing gem}: Aamaxms an 2%
fimé 2′?.§5..2§§3$ gig

%ki’Hzs%%:jk%§;2%¥::%z* % PE’i’I’T£’IQN sgagzm :3″? ma
PREL.B§%.i2~EAE.3*..B*§;AR§£s?G 3%»: “ms fififif; S&§§§fi§-{ET 165

225 add 22? 6f the -:’:.

iegality mé camemess ef the 835% wsfi fig Qw swam

H I$3P§1′?i§E1’1£ ~ §5P”15~:§’ C $f$fl%;

\>>

–u- v-

……….. …..v……f_a_.Lm. aim-mnIIr’a-ar1slu*’Ir u-ewm uwwm wr mmmmxmmm mawm wwun-2 war nmmmnmnmm ruurn Luulm ma” almmmmmmm HIWM cmm

:9.oe.2oo9 uvarnm an the x

cm
aumgmchmaas the and road.

1: is fintlm mm:      in this mix
mum    and mm:
 by this Cam 'm wy.

No. 2se?22:9§;;%k%j1999 and the mad lqase is
‘ mm by this Com ‘m wy.

befollowedmdenfomcdlwhim Itis

‘ tod:sohey’ flanorduofthiscomt.

3 * hnpmea ma had been issucd an 27.06.2993
plying of mm with min ago 31.19.03. The
VV1″ ofmmWonmmnmmmwwmM

fiddmngtlxissaaamzdsoismtwenfomrdedinviewof
thefihvhfihdbytllcnemdxwpomdmndhxsflldhe
K,/9

«u-up sa.

.y….m. wwww yr ammswmmmm WWW £406″? %€,éi=%§ii§”*~mr.7f%Ef& Wfifi-4 CQUWT 0? KKKNATAKA WGH CQIIR? 0? mmwmm Hfififi Cfifiififi

weald enfmze the erézr maeé 519′ $22 C9232: 22:

25{3′?2il§§9 daéeé 2538.3???

‘E. finém Eh: $m 3, ii s2§é:;:$’

rmméing the mmrzzzem made ‘£3: the Q33 V%

rwnéen£~Deputy Ce 2; . T ‘ I

mfmfi is abamza, the –.£”_.:n£5;£1&§; is: $13;

W in this wrnPema WT;    >
dzspo' saé      
 . . ' .      "  

Cizémfi Eugiiw

  % L Sd/a§
 %%%%%  Iud§§