High Court Karnataka High Court

Mr. Ravi @ Ravisha vs State Of Karnataka on 9 July, 2009

Karnataka High Court
Mr. Ravi @ Ravisha vs State Of Karnataka on 9 July, 2009
Author: Subhash B.Adi


‘MW: Lwwm Ur MKNKIAW MEKWE 3? K&RWA”§Z$%§f=;<i; %*°%§£'%§ QQUW' @F KKRNATAW HIGH COURT OF KARNATAKA H16!-I COURT OF KKRNATAKA HIGH 1

3% TEE HIGH QQUR? G? KARHATAKA M m.m2=.L0RE
msrea THIS THE gas my $5' JULY mm
BEBYBRE k

THE HGWBLE ms.Jz:s':'1′”E51-EA

§!Q REAFFR; V’~_ .<

Afififi fifiGUT 39 ?aRs,–_ _. «.=%~.

:3, avg caess, SHZ¥AS¥fiMY'S_%fifi$E;

M§§IESEW&R£_SR§A¥$§Ea '_ ,"* 'a~"

.H¢§Gas§x$ma,»5EqaR'RQAa;af,_ .

3Aa&aLefiE.fs=. 3 1 " '»."""""
.~'".'»~L '.. F. <'-' … PETITIGRER

§By %;s_3_§A§"é:gg;; . '"

Fs.z'€.§ :

$?A?E §¥’Kag§3?Axx”

<3? zxsygcrag or paazss
._ .jE&§§?&Q§:¢ Si? ; ?3L1CE S?£TIG§,
'«_'aA§$&gaa§.

‘W. v,”%*»’~ .., REs?Q§SE%?
{Ey.5:i: E £A£AKRISEfiAg HQ$?§

g_ ‘FI:~fIS 63%.? §IZ;E§ ‘i.§s”S.§3§ €3Rn§.€ §’F€A”§”E§%¥i.’.§ TS
AA ‘ 3E§.:$?;§E THE E’§’FITE$§§§§.-3’. 3% fifiiia I}? CC }€§.E5E2z’3§B§
‘x,_E;1’=§$§¢BY ‘3’§~i’E RE$?i3}?§§E§€”? Ffiféfizfifl Qfi’ $33 §’ILE QE’
§I3’§’RI$’? 3&3 Sfififiifififi efiifififi, §”‘§’€Z~=-“i.?, §.Ef%%.:§;}.;9R£
Rfififié EE §’§’RI ii’? fififififihfififig EFQE THE @¥’¥’E%€S
?.销…?;’S.é;?$ £3? Efiéifi} Q5′ EEC.

flfifififi £§?FffiEE {33§§H3 {XE fiffli Efififififififi Tfiflfi
£3¥¥gT?§§€K3UE3€E&%E§§§?{§§fi3LL¥E§3:

§

02933

Fwtialsnm $3 arméaad by Eiemrsgfic

B%aJnz’:a City; in firimfi {€13.66}

‘-3
:1:
E
:c

E
2
5
la!»
9
P”

M
§
Q
L}
3
E
x

IPCV

2. The is 1 9:’
amseé am has mafia
ts amused mi a§;.n:i _sg1: awuseé
iiami dowry. Based an
thg rgfimfaé rm mas:

an em;-Wain: baa been am

far the $3-sfimza $98-4% :31;
E9 firm aemgaiajrmt, thg
_ su,i:::§e bwause af physiml and

* hfiasfifiéififiivfifif gm acvcuamls

‘ is fire Emaband {if the dmmmw
‘hfién £23 gaéimfal mmwfia fihaga ahmt hm hwn

_ £3 .. zmiflexxt sf Eamaiara Sitya

arzfi the ailagatiesns

u-_r’

Z ‘ ” ~ . % “‘ «€?;éé:éaidm5ng the

» zgmwxa KM” Wfifimfliikflfl Mifiélfl %.L€WW;§K§ U!’ !%AKNA!AKA flfliifl HUB!” QM’ RMMMAIANA Hifiéfi L;U%J!(“E U!’ \ »

ogmm pmfiahabia maflfié main;-gs ke§%%

mswm mwwn: ur mmatawmmm Wfififafi $£E§§RT GE’ $%'”E§$M CQUWT $3?’ KARNAVAKK HIGH COURT OF KARNATAKA WBGH Cfliffl? W?’ WWNfi”¥’fiMfl H§G§-I I

wads in the mmfiafiit, i fwd that fim mtitiorrm

4. Bianca, rm sa:w’mg ax-am» 2,5 w] ”

crmm pefitiwrk Efi aR6a:v'<':::I:'.:_"IA.';_Eia'."$' 2-ye%,

relwfi an bail L.

a) The bond.

far a aunfi {Rap-aea Twanty Five
ti1<%usarmI4¢£11}r3 ggzmgs aumtzy far the
sétififélcfiefi sf the Sam,

" fmper the pmwufian
4 % ' %:gmga%m%%md :1}; material; éa

'A shafi apmar hefsre the Quart

Sd/-.

Judge

mgz:4:z,e9