High Court Karnataka High Court

M Murthy vs State Of Karnataka on 4 March, 2009

Karnataka High Court
M Murthy vs State Of Karnataka on 4 March, 2009
Author: Anand Byrareddy


rwwn MWUK! WE” mmnwmrtmmm 8£”!M€s$l&1 hfiiwfll M?!” hHElVM£MflM NEW” %WM%i WW fififlmfiéflflfl WEWH WMUKE M1?!’ Wflflfifiékfifififik &””H%Jl¥”% wwwrm WW mmzeammanmn flit?” M’

?. fiagordingly, aha gatitiea £3 fiigpgséfif *
*§’ wiié a éiféfitififi is 3&9 T3hgii§$rvf,{¢M
réfifififiifiér 2&3 mattgr gm 3% :féf*«g$ $,fé$3§ng3

aatriaa ifi favaur af tfie fi§é% Kr§$§§££§$:_ i§v ”

reapect $5 the §rm§%§tyV;§a;fl .t§_’a§§eK §%ah

purafiasafi “by %im@ withaut kéaéiagrntfia “magtgf in

abevaaca 53 thg §aa:ifi§ thé:ifi%é§§ is 3 éiapuza

33 ragarda ifia §aumdargas;:*

§aihf–,