High Court Karnataka High Court

Latheefa vs The State Of Karnataka on 12 September, 2008

Karnataka High Court
Latheefa vs The State Of Karnataka on 12 September, 2008
Author: S.R.Bannurmath & Gowda


25: THE HIGH coca? OF KARNATAKA AT BA§§§ALQ%;Fé ‘._V

mores THIS THE 12?” am GP’ sEpTav:sER,_2az.%s;;

?R,ESE§’~§T

ms a~m§’3§,5 fv%R.3US”‘i”ECE aa§’£§§2$3%é§:s-*§§’»:V%_jM”[ T

3: . M » 2
we ;-m:’3:.5 MR, 3932352 M;.va~:%z;5ac>?A;;%–:;V<§;fsa,ag';

Wm' PETITIGN m.::;,22m%§¢;[
BEWEEN: _

LATHEEFA, w/0 ABUBA%<AR,.!. V

AGED ABOUT 38 '{EARS,_-V" j» M _ 2

R/A UPPALL2,IN.f§;=%fslARAl;_?QS3T; ;
CHICK?~1AGAL£JF1_. . é "iPET"ITICtF~£ER

(8Y SM?-V"'?$¥A?%Ei§?;A':V$i"$5RI.4;.1;A-féjE.}ARANATH PGGEARY, Aavsg}

AND:

v’fE-{E OF K§§R?%v.!?;5sKA

Lu::::;’?z . §§;.$’¥*F1*gE»f,’.f!’.–« %

R1’EPVR;§SE’i”=Fz”E{*:~«BY Pwuazm m:_zc§ smzmas,

‘. ¢ , ‘:RESPO§’€§E%’*éT
(BYSRI. P,£V§-i’j§$£fi\VAZ, ADV.)

ES FELED i§%’*sE8ER fixRT£Ci_ES 22% A?§§ 22?

THE’=– CG§\3STITUTIQ€*é Q? §?*%S=EA ?E§..E§ E»? ‘§’%~E§
VAB’g’5O”€ZA”E”E FQR THE ?E”§’E”?IQ§’§ER ?R,&’:”Z?*«.%G ‘$8 E§§%.§E fig

” .W’*R}ZT *3? %-iA$EAU$ CGR?§.}$ B§REC?E%§§ “‘§”§°%E &E$P@?*$§E?*§T
“~»_ “§3’OL,ICE T0 PRGWECE ‘%”‘§*§E ?ET§’§’EO§’%§R’$ §~%i.§S%fi’%§’°é§

T _ ‘~B.E–FGRE THE HQWELE CSQRT 1% ‘%’§’*%E §§’éTER.ES’?’ 8?’

73§}STICE.

Téwis pet§t%a:% CGE’E’%§fi§ as fair sréers

BANNURMATH 3,, made the feiéowing:-

GREEK

‘fhis matter’ is 90512853 fer a:”:§e§ts. . 3 A

Learned caamse% Smt.”T§é’a.€eeza’=.a$pVeaT:”*§%§;_:j f£:%§j éiérza

petitianer stzbméts that as the V¢_§§érjz:;e;_v haé’ fiééa gezaifieé

in Cr. 310.165/G8 uf %{a’«;;£§Féficg: S%a%é§’:a._ané 3235 been

produced before the }?:i§f§”sss:§%.tf}tji<3é':'a.%'=_§Tv'%é§'_§éf?é2%;é 9:': 243.88,

the present :p.:,::%.§t§<:§};'11'V:_::o~.igzsmgr s_._e.zf:'f_~'~.*fi.*%.%*é$"é':a;é same may be

dismissead +'a1:..;5;§:hd&'%?é;¥,%:n;'–.. ' '

Peé'.mE'sS§ss*§ §S:V:'§A%f:a€:*:?;'§eT€§._. "' '
Writ §etV§1téerz§s:_ Gf§s3%r:%.s;!;«3eé as wé€:%:§:°aw::.

Sd/-

Iudge

Sd/-3
Iudge

“*,sac*