High Court Karnataka High Court

Mallika S/O Siddegowda vs State Of Karnataka on 24 December, 2009

Karnataka High Court
Mallika S/O Siddegowda vs State Of Karnataka on 24 December, 2009
Author: H N Das


-nu-nu-n uuuri uuuxcl U!’ KAKNIXTAKA HIGH CC

” TC1£?.iL:’; gmayixg in

11%’ Tim HEGH cwm GI?’ KARNATAIQA AT

sama ms THE 24% my 012′ EECEk@E}?§”2G{>§:: % f%

EEFCERE

‘i’I~iE HGRBLE MR,JE.§S’I’TCE §i.§,.§fg€§?;§££§§i;é§i

me:mrzAL PETiTIC%1’i §i”‘§.6’?A1§f2§}{3}§§
azfmaza: M

Mafiim

8/ cs. Siddgewda,
Agad 35 3%,
Gm:

1% mmmmgapum v=1z% s [
Tq. KeI@Q,’Qia%L’;Sm:mfgi .’ ..,PE’1’1’ETGR’ER

{By E%§3’s v:2_:xz;at_’.;1VV3;V’:VAt3;v:1c:.er.te}

sum nfifiavntfita £39.;

” itf$_’i?tzbi$§..%1Prss$:az:£r;~r,
‘ V _ Kcllegaiafivrai Peiim,

mgnsmgngm

{By ECG? £9? Sam;

_ _ ” , Cmml Péfifififl $ ffifid ‘zzxzfiw Semen 43% mt’
th£peti”£i:3r.:.ar arzE=ail§.r1Cri%
VRa,26QI2Q@ of Keifial Rural Palice Statinzz, far the

» émfiitzxm pg :1,’ as 2Q{AKB} af I’¥£Z??S Act 398$

“fFzs Crimiszzma}. ?s1:i@n mmixg an far nrdm tiiis

éayg the fiamfiz was the fiaflawing:

\u\

‘ \-‘VI-0l\” I\r”I’I\I1r”I’lr’|l\J- I

‘aafiuftz-ll\l “or\I\I1J”‘\Ir”1I\!”” IIIVJII \.\(\.lV\’ ‘burl II-l1I\tQr”‘Ii.I”‘IIVJ”” I!!!-II’ \»\r\flI\’ I\rI:\nIr-|:ruc\r- -in\:I- auricu-

GREEK

The Kdlfiaia Rum} Paiice rmiate:r&
mm Nomzxgooa an 4-,12,2iZ3QQ_i:’$r

p1m.isha.¥:§e under amymn mgaxay e:’%mmT&:;%%

2. In the repair: E5 the
mwrt ‘£9 the Caurt, % af an
which the gazzza giants Siam the
pcfifianfi wag ‘vi%1.j§§;1¢stian, he was
implicatmi sggairlc sane af the
af the Land rm wlziah

gazw is rzszxthing tr} at: with the

gaxm’ ;;:r»aep;. péfitéién 5%’ the: petitisnar cams to be

C9113′: mzrzifi ‘° an tha gmurzd t§3a’£:

52;: met yet mmglaseén in tha faats ana

V af t}£.E gage; tfzm petitifinfi is aarzfiflfi for

‘ ‘ 4-” ‘ af

For the reascrza ataieé a’a::%§ ‘tifzg pefitinn is

T anssma, 331$ petiafmnm im m his raigasaé; an baii
% ” gmfijwt m firm mmfmg amaiamzgg

E; that fin gaafitfmxiavr amii fzzrnish 3 3&3
‘bumé; ix’: 3. gum fif Ra,§§,€§§i~ with 3.

=\..

/\,/

‘3″

“”‘”” W -v'”\I’H-mlxn mun LU

aahaent surety $1’ tha 1i% sum ta

satisfwctiazz cf the I ”

ii} The pefitionm shail .4

gnraaecxxtian witgas ;

The patiticanar
pmsaflufinn far iii”

in viniatirm sf any §r;e ‘c;«f tlwg wiil mault in

“mmfimmfi¢@§§@&¢@@§ i x

sci]:

JUDGE