High Court Karnataka High Court

Kashinath S/O Ashok Alloni vs The State Of Karnataka on 23 June, 2009

Karnataka High Court
Kashinath S/O Ashok Alloni vs The State Of Karnataka on 23 June, 2009
Author: H.Billappa

ma: ‘ma: mar; COURT 032* :;ARNAT:’>;§«<Q?'%:'
$134131?' BEN THIS ‘1″HE. 233″ 95% F’
BEmRE A$: %&A\% I, A A
“1’H£?j: }~iON’BLE3 me. Jfisfryca E’I;i?}’fLJ’;;A}5}§AVVV
cgsmzw. /2C>M{j«:i%

BEWNEEN: ‘M
KASHENATH
S/0.AS§{€) }{V_fiaLLi7}£\I«! ‘V ” ”

AGE ; :22 Y*RS,.:-:;§:c’:—- z%.C§’f»§.ivCfzIJ’L’:I’U}§»E”‘
R/Q.8.BAGEw’Ar;::._, ” ‘ ”

TH; B.:BAG;e:wM>1, 3″f}IS:’f;»..f§3iJAI6h?§iéV
% % ~ % .,.PE’Fi’I’IONER

{By su.’ssARAx’;xPPéx Jn.§A_:?:’::R – Adv.)

ANQi”

4, /¢*;i§i’i%3 a::_p’ KARNATAKA

‘ BY ~ETEfSv.E3.’B?}§.(}EEVJA£}E POLICE S’I’A’i”I{)N

RE:SP£}N{)£?;N’ ‘
{E§3;-4..;s1~i.,_§_:~;z; QSASH MALLAPUE2 M H{“§{}§3′)

..f§–“7§Tj£:l;$ CRIMINAL, PETETESN IS FILES UMBER SEC’E’iC}N 43%

=f,L§4<';–,?,{"i= ?§~3AYING T0 RE§i,EZ£%S'E';— THE PE;TI'§IC?NEE SN fifiaii. EN

_:::.:F;':%«f

0,4}/0%' GP E§é'1S£~.VANA BEWz'»'s;[}I PS WHECH IS

' "§?E{}IS'T'EE'F2Q FOR Tiifli C)"§3'F'E<ZE\¥CE} PMS 366 RXWASECTEON 34 OF'

2153:: ANY} [US sin (:1; er? :=;<:;sT (PREVPZNTION F ATROCITIES3

TEES CFQIMINAL» F’E’E’§’FiON COMING ON F052 ORDERS TEES
SAY, “§’§-{E COURW’ MADE THE F’O§.;LC)W§1\IG:«~

R3

GREEK

The learxztxi 3013136} for thé: p¢ti1:i_i:a’i3_etr.A.1:’si3{i;::i1it3

that Tile 1118}? [Z16 permittsci t.i.’;} s&zii31§i1*::i_w9-.>g;2§i§t;i£3f1.
A<:;:01*di:'"1.g1y, the petitierz its <:1ismi'ss{é'::;'. £13 t.§:i.%}f:dr'é.a?i';1.
Sd/' '