High Court Karnataka High Court

Mr Nooruddin S/O Abdul Wahid Sab vs The State Of Karnataka on 21 October, 2008

Karnataka High Court
Mr Nooruddin S/O Abdul Wahid Sab vs The State Of Karnataka on 21 October, 2008
Author: Ravi Malimath


m gm EEG}! cw Q? mmmraim 3.’? Bfiflfihlztmfi

I3;%'”§§£:§3 T:-as “am 2 1% mvm QCTQEER, g

Bmrm

“rm: HQHELE am. mmm mm

my mmzan :eӢ,@99

R.

L maasmmam .»
3fGAE1Z3’§_IL«W&fiASa,f&B _ ‘
Aammawzaas V
ass: ”

REA _ ‘

2*
$;f’fiE3fi.Z§;?ERA3°’;’§§&i§J3¥~.V
ms; ws maps A = ‘
mm: EL-Ecfisgcmc ms:-1&3 age?”
Hg». sa§BHA5’2«IA=’£’«£Rg

3,4_..a;&.%HJ1§;=a§;&TI£a JEJGI.
sgn aaezsam ans:

%mms;

QR?-€32
R§A~aE§sJ§fi;’§*:§.€§’»GF.LLI
m caazrzm, saggy’

– fa. «.G;3.Mfi%%&¥I?HE3H
_ –;§~{2,%§z,$A’§mAN4&m=.YAHA
” «..fi3«EEi.Z€§’?E&R3
mmcaam’
..__Ej’A R¥Z3i31.B,SA&FuR

“ma cammua.

–» –~ w -m–mm-us ~–«wm..».gr nnmwmanhfl mm: wmu or mxmmam mm: serum’ or marsmmm H16!-I cmm as mmmnxa mm; mm

am; 39% yfgm
em: E S’§’=O’Rf,3$
Rm Se.f§:éI€Afl$R; mam

flaw

‘ wvw-ff. m-mam-«uusxu nmafl LUUKI {JF KARNAWAKA HEGH QOURT OF KARNATAKA Hi¢3H COURT OF KARNKIAKA H!C§H CODE

5. $fi&W
W? 3 =
mm 42 ‘mafia
cam: 2%:-‘a..zmm_.E amass
Riga mug? tmm, BAGFSR

«.2:

. mmwmgmn

35 Q §;R Afifiéfilffi
Afifi: fifi YEARS

QQQ: §1§.§G’f 83%?

R1533; E si’.’;E%S,.

SEER “” Rflfifi, $A&€5sR ‘

3., 3mm PA.3I-IA
a;Qmm.LrAmy.a13 . _ –

fiGE:2%#'£Ez%.RS      _ 
mam"    .
Rffi zsmgmz "  '

E!"_1R%S,,   _ , 'V

9, memimzwmk   

S»;fiRfi;$:!.§’ffiES’fRIV
fi.§’§E:3..”i~’£EfiaR$ ~ ”
Q{1fl:LE;§a§’§fi;R*-‘3$HA§’,T ”
RM szgsma §%fi.G7ze’.1_§. aacaasa

may
s;ga¥o.£2,%€.§m.eaP9§¢» x ‘
AGE:

‘ fl!;’.C:*’E”?%Z:I§’§§ffé:Q£’*.aCfiI9II’i’ EERI’_1HA.”fi’P
Egg $§§:w§w;:sz’g¢:AB, samaz
“§vz?,”aéEm<;§m'msHa
4$:.:?%%?;é;1¢L1a%£AD
% ma;

_ QQQ; F5′-%:E.§f15′ B$RCHA1’4’£’
* :2;*;;;..m:..a:3z mm, mam mfimamm

«* S,RE,.?§’$€?~.fi2%fi’& V13. & K.H.8I-HVARALEU, Anmmrmj

.. “cw

4%,,

-nun»-unnn WV!

W-m–M mm -vwm.-v.;r M-an-mam mam wax: us-‘ amzmnrnm HIGH mun? as KARNATAKA mm-2 cmm M MWMAM Mama com

AHD:

E, THE $’I’Zi’~€}”E Q15′ Ké’LR.I’i’A’I’A.KA
RE? E1!’ §}”.EE€»TfiR SF 3&1! Nlfififili
1°iBBfi¥IS”‘3T’R.fi.”I’I{3¥§, DEPT. OF
Isfiifiifli §’P”.§;L AQ TIGK
PSDIE§M BLQCE,
SEE: E§;¥§$§§EEEW TGWEE3
I3F.£.§. RCBAI3 TV
Buflsfififlirifil-1’.E – 5&3 Gill

2.. THE mgww cammsimmx ,
swgmm mswmm, $1m.a;{;:%-cca

3. THE Efiififiiifiwfifi ¢QI;mcn…,H_ V
aarG.a§,&E~PB¥rr13;cfi1E1»%°’ ” _
myyxamfi, _
Smam m3frR1s:_:T<.._..';'. " ..j" .

4,. ” ” ‘ ‘
as % E%%;’.t¥’F ¥’ET:¢’;rI:’..§’ziEm
mm: zsgg*i;.2′<::p:,Fa:Ja.%:.'¥*:*¢:)F2*m'~%TVT %
sERfit:.:;"«:: $1'*§:m'§::aN' _ *

mi 3 PEfrR{31.E'm§
GGR?fi:EL??E!,. B;m»'zGAE’ msrmirr RE8?O1\IDE1iIT$

{sE*§.R,=.§:;¥«;¥;;232;%;s§_g§;.::nL. C»*r(3’%.?’3′. Anvmuamr ma R1 1%) R3

ms: mfi§”=%3<:;z::a1a¢'E3s ADVm3A'£'% FOR R4)

***\in!:

Wréf Petition is $31 under Arfifiies 225 and 22?
. f_’::2f4_§*,§-§1a:::V£:’;ér:z::2,:m’;t:;”€,im1 sf Imia, prayém in iasuc: a writ cf
‘ f1′:..”7._:,fe’2’R$3;§é:«.1,:’:’:4:.%’.:-,’ ?w£m*§ ‘séde £’Lnrn:~.E% and em.

V “E%§$ Feaitésm mwm -rm fur prefizninary lmmtg in B
«mu? ifi @335, am Court made aha fa1lmving:-

Ebe :31:-‘*dm* mm 3§.1i,2$O6 passed by

RQK.»

._ _. -.-A.V__.,.’.. …–.m-manna nawr: LUUK5 OF KARNATAKA MIGH COURT OF KARNAYAKA HIGH COUKT CW KARNA”¥A§(fis HEGH COUR

QRDER

Nam: apgara far than patetitioner .§g ..::aL;’._r1;’;.-‘ .,

mprmafiabhzm mafia.

Amm:-ajngxy, ‘Writ pee::1axi%%§aa.?d:a%%n:sa%ae.;i

wmmufimsn.