Karnataka High Court
M B Gurudeva vs State Of Karnataka on 11 April, 2008
IN was HIGK mam or
DATED mxs Ta 11″‘ an’: or – = V’
-rm m::tv:a:.3 MR. §3tI§fr1c;a””
mm pmrnxon uo.i’a’«a:V 3)
Bx-r-anti:
1 M B J
5/o.1Am..,$.a:a45m3,<-. «-
szii:
ctmss 3. .
no. 63/33 nrmxs,
1s-r M¢=:IlW»11’1′–‘E
,mnmmk2s. .. mm»:-Ioum
” – my ,Am. )
1% sum ‘as
Er 1:_=1’.-3.92%,
mmxg mam mpmw,
T .s;m1m:m,
2; arm arm: on xmmwnm
‘ ‘V BY ITS ,
mpmsrmnrr ox comma mm nmwrnms,
n.s.mI1.nms,
maxim
3 TECOMMISSIOIIE
EI-IKI,
. .. RISPOIEENTS
frcm the running b11x\\ N
principles laid down
e.v.mM 5 arms
OTRRS. give
fresh a «copy of
the order, & crmw vs.
fifidge