High Court Karnataka High Court

M A Abbas vs State Of Karnataka on 20 May, 2008

Karnataka High Court
M A Abbas vs State Of Karnataka on 20 May, 2008
Author: Jawad Rahim


nun IAJUIII Ur IUIJINATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C

H I W,”

3% ??”f5″§E §”§Ifl§% Qfiiigfé” £3?’ §’ifi&.?%£§».’§’fiJ’£% fix”? 5fi,?é§’5a§…QRE
$.$§.”‘%”§Z”§ “EHES ERE 2%?’ Eris? SF ?*i%fi,’*£ RSS3
3EF§fiE

“§;%%E ?-§§%é’3§,.E ?~–%§,,I%iJ§”§”§£E éawm ‘

%s1ig%ma§§$*s5
SE33? z§aa;:~«4′;s-$3,

gfiamigaég? 3WaAR.$, L’
§;;g§*§aR.£a§§:%:% gafififig –

$%.i%§?§iv{%P%5%S§ .f§*§f@’53%{-332;.” ”

ssm*%i';2§;w;:?:~;""§' Tfiéfiiég    
$252:     ,;;~,v5T:T§ssé§a

{gag  

  O   O

as! §é§§-§”§E’?€§?”§?% ‘¥?€l’a’%,.§¥fiZE;”« gssmnsaagr-43*

….. 3i€¥€39§>i§1€’$

_ ‘”f’T;;z§:::%n$§ ;%’;i§;§s;*: is fiiafi mafia; $ect%r§ 433 mi’
” méarge Sm §%t§%%:$E$$!’ as”: bait in tfza seven?
.5§§”?’$$§ £3 Efifigg §i§s’;%.§e%;’2@§? $2′ S%§”Eti§€B§§% PCS”,
é:§~z§::**§,s’;”:é;’;a3r”§ Siam w§*:§sc;f% fig raggwrefi far iéwa afiance

gssgggs
§i.i§*’?s%§”§§:.§i% Lezgééar fiwtimfi 33%;-A arm ?i-A er? Efisarrsaaim
AA ;?€2s”a$s:::”;%.%:: gm fiaafim 3?? $1′ EM, mw gazaslireg an the fik 9?

3i§f§gjé% §}?.&:*s,5} 5:.§%%%F£? Samwarfifit, Kadagax.

. “?’?*;%$ iS;:«:’%%{‘r”§_%r3£g§ ?fiE§§§Q.%f’1 mffaérsg $1′? éffir arfiars {his day’,
five fifiaée am §fi_§§@%’s”§E”§jfi3 –

élilfl

33$ $;..::.;%5f

CLQURT OF KARNATAKA HIGH OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KRRNATAXA H16!-i G

fig-s%.’::§%r-3 43% $1? gram, witifiwsaeg” %*§a;s* _?§’s%§fi ms;

$$§.;:3é:§:’.::6: :’§§m::?.%z3§: €23; rsfiafia ?’§§??’§ in §§z’&»a;$.*ae__J§tVii;_aéf.hi$

as§’;*a$*§*; §i,.:%%’§”§?§§ %:°:as*a§E§ga’:§&:2 $3?’ iriéai érg

§”&sgf§§3§”iE%’-‘”ef§:-¥”.2§ {%§’5§fi§”:§’éZ% éiafi mt §E§§£ g*:%js,%;i:t§é§?;*:$ its E§§’:gvpa=asi%§%iar’s,,

35 facizéaé rzxaaiféx étagfigéa ;§;$~§z’§u:§~:’..é?ea;é1§%<%n $5 a Féaaa gr
. _ » . 4? _ Q 'Q
5:': s::t.¥%:§sé:;€%; Vc§%'*q§{;§:«,~b;y§u viéfigaé. Egatiiasgga

$29; 2fi§2$E§§1?? $15 §m:'§§ that

aw; ,:T:i_'V::'§%aa–.f§*:3*_:f:: ftégé; éségaie was 5:5: arzfi rerrmsed.
éiaas maxi éafig :§es:g'%%%:*:§ ma iarzgfizi

mgsfifiifg §;!§e 'v§§-s;§'a% fisa asaii awed mmweé fmm the

_$?%$%:.;*E:,e%é;f §.*L,;aé;g*= gt '§§§é.§,.§$§§'~; 2% aazsié mt mama any warwzé

rmaagtaé fag" gmgéy §§"§%f%i'Eg§fEfi¥'L 3%": i:h&%

;':;:was%§§ai:é§%: zssgag garrésefl wt argé tiée

AA I;.%;'ws.é§r-%:'i.%§g?i:i::::~*';§ §§'!?%m:" $%.%$§£=':£:5t$.v§ igwzsévegsmréi 9%' 3.2 acmsaeé.
' is FE§{§$§ as ?m azczzwfi, fiagrérgg §§'¥'iiES€§Qs&'£§¥3E'§

fifigfifififfi £§*§§;§%J$$E§ Mafia? arzé §'4:.ssz?3a"?& @

fifkiv

nun uuuru Ur Ismmlnlnlsn HIGH OF KARNEVAKA HIGH C968? OF KARNATAKA HIGH COURT OF KARNATAKA I-IIGH COURT OF ICAKNATAKA HIGH C

r..»..v»:\

e»~;':*~2v
@739

'MW
any

_.m g
''-w-a–*'

:'
"£m.i9

1-"5.d'
éia $§ta%§ 52$: §:&%";!'§§&§" wé§;% ma §§$$$fiL2§%$:%
§"E";%'E£§"§§§ am zigéissasses fifié sémn mt game

my gmgeéémafit Ea': Eéxa Ezkéaé

%-éa siwaii Ea r*a§%.:§a;§* $2': aitaadanga mfarse the

§:.:§"§sé%a";:3×3:"-mi §'*"'§%§§§$i2'%§.2fi digging t3'§a""?£€:~§§ a_§":&_..

s§':§§?f $59 marge: atte:"s§a3:<:% &%«e;sfa§$f thé'–.

azgmfiifiéfiamé §$§§€$ Statiafi am*;§?:f~~._é;':% §.[EE..§'a%gAs",

§m:°;'c; %.a.. %a 3 Eééé azagjwswgn-£*a§¥ggré%*-s:_f tr§zsfii','~–

Ra 3%'-:&§'§ :%i"'%%;':? Efifiiié fiassésifské £ié%§::ra§sisn:' $f'i~€$a§fa'g«i::
wadiiayé §%5%'.§'§:;¥:e,_%.%':%§::m.2§:'§§é*rgé;s$%3§%'–§f Sezaééerz
«%g;mg&; =%

sdli
Judge