Karnataka High Court
M Noorulla vs State By Hennur P S on 13 November, 2008
I \u\lI.JI\l \.rI I\r|I\:'IrII.r1I\rI run-rut Vunsripasy pan I'!-II'!!!-|Ir"I.uIl-I -us;-cw. mascara': 1-u u-rune'-'uruuur-I -Icnrlr I-s\'IaI\I urn uu--u\uun-nag-'guru luvs: nuc\rI.!l'\l \ll l'\al"\l\l'l.C"'\I!"|I\.l"'l I"l!\3l'I \.-\_II.Jl\ at THE man OOURTOF KAWTAKA AT mnmmm was msnm mm my :25' novanmmz, Bfilifl um Hmam ma. Jumm ASH? % A (Harm: ABM STATE 31' P.sA;( BY A ..... ..« r-mm swat RESPONDENT
. [ [ :i:o% HOG’)
Cfifij
‘Tim r.:RL.I= mm) ms.-ea cm=.c B? we
FOR TI-E PEIHTONE PRAYING um
THIS HOITBLE COURT MAY BE PLEASED TO
E-HLAREE ‘I”£-E Amuwnos BAILIR’l!-E ABGVE