Karnataka High Court
Mr H K Venugopala Reddy vs State Of Karnataka on 29 November, 2010
va fir’ B. J%&$$%§’1
figefi &%@’£§:§’.. 5% §
mi: Paaiziiian is aamaa 22:2; as 22?
sf tim Qazigfimtimz GE’ ._ ts qamu mfim
imueé by fig tméfi -13.: §;.§§1G as per
i_§_.sz’* ..
‘ ‘
v- . t%®_ m=§3.;:_:-t~
A ‘ L’ ‘ ‘$3:
sufimm tfnat ting gmyw
mafiss in ixzfiuatumm due:-2 fizz
fie aabmita amt he
A _ E”£:’ éfiwn ta the gfitfmmr in 5.23 3 fimh. Wrét
$2:bs%i2m% éamiagimmts Ema mm pieces-,
&m a. fimiz mum :3? mm’ 3:,
3″ Emviwaffifiaaafimafmfiafaamghtmthfi
ggfii ?§€§.'{.ifif§ :;’I1;;.3″ ‘::=..-‘
ma zzniima iasusabfi
ma éarfi if; qufitifim as
— fiw mtifimwr ta mm mafia ‘
%
mtzzzmi Ear fie gefitfimxm the
mfiusfizfiua aizwa tkzaa §u:’s@*:’s.. ‘ ‘
3% %’i:.:ifi$rz $3
Emma mam’ gmausg same in tae
way’ 3%” tag astzfiazz in