High Court Karnataka High Court

M/S Shree Rama Cultural … vs The State Of Karnataka on 10 September, 2008

Karnataka High Court
M/S Shree Rama Cultural … vs The State Of Karnataka on 10 September, 2008
Author: N.K.Patil

1; an grjagvg .. .,

'F§i'§€:"§ ,$:§$z*. an "
3? Bfifififi

uuulu ur I£AKNA!I»\i(A HEGH COUFT-'Oi? KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUF

 

 'E313 Tm mm may mt     _

BEFGEE

“§'”§~§E. §§::!§”BL§ mg JU$i’fi?i.’§E? §?’m¥§fi;?:?5§;§}”‘- H

§§§’;EE'”§ §§r§’§’§*m; §£}, 313%»; OS? 2@%as31;{G§:§-:J::::_;:r:afij I

fiE§’%'”IEE’-§E§é

gag Ea %”2§aE:§:.% F’ C£i§i.fE”Z§Rfi:.E.;

,§§fi~$=:??3§:§’:?I”Ia,’T’r§%’; N%.::%3§ 3 &;§.:2=’–;L%$%;- ‘

§3§¢:§$’§:asr§r§ , I
m§«§::a;a;L:3&gm_§ai.§a3§?.%’2{fs,.,

EX?’ my “-.%*:*3 a-§:;a:.§§.§:%§;%?,, _

‘ .. ?E’£”f§’Zt3¥¥§:E

.§ 5

E9??? E3fE2»§?fa???.B$E? ,

“fa; aafzumga,

€::§3i§£E§:8E§fi1%’EE Q? ?fi.£fl§;
” – .. « .. _3S:?§}§”1;%a”V?f€:€ Eifififik, mfiwmfig.

zégmgsazaxm
sisazgm EEVEIQE?

§;:.a2%:%:*:§a;:,z.*.”::EE..

fi&fi{§:.%.§.@ RE ;

§§_L’£§-Ei :*:@z;g:r €22? %{é’2.1?F%’&T.F:§m§ B£fi7$A§flR;E.:’._

UUUKI 01″ KARi\lAl’AKA HIGH COURATV-OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA H16!-9 COUII

Ea ‘E’§Ei}Z’I? %E%?EQ’€®E Q? §'{1§Ea«E?-»E7g
El? 3* .u:§17§’;.§£§§§£E§; FKFLEQE $?§§§f3§,
§§:..%,§.»fiR.E,

5; TE??? :%%$§’§Z :1′
Blifidifififi
§§,’§’i E:§€fi:¥**s.;§l,$fiE.

Ifififlfi Q? FGLICE,

gag 21% ‘:s’§:g§:%wA, Afiflg

Uuuatvu

Wfii %’5.Z:3§.:mZ”,t’ filefi jfsxfiwlaa $25 and
‘;%.% §,”3an£’fiazfiz3n”z.:§ cifmact the
:23: ‘ta :fi$§§’E_LV}..E§%fi,1:V__§.’§fi in abtain
‘Jim Eéamsga is’; :.:.as:%f§:f_ anf1aé=£*’f2.,:;i%ze.:fi in the
:1″-sfif ‘fiza fa.%aac§’i.a;_.*t§s:aéi”;§—-azit&r ufisr t&
§%s:.:%: fly?’-saf Erifiizg arfl
§3?;§fi§Z”f7s§i§35% ::%f_p’E;:a%:;%& if 4?u%-§é”‘fi.§5;e.1$$mcnt firtisr azfi
ms: is i§§%1’ff7ff73%.V::K§. E-Em yklifay. $15 Qfififitfiii gaw ifize
;:ié;:§s:§§”4§:3′;§;&g__ wagfi bail sfifi, :::c:ix1 g%
wfinéh am the gafi nf
:’:’i%:§ £3 3%: *3i%1i::e{‘ §”Ii;sx},’E3§1& flaurt in vamzm writ
fifitiiéwafifi, O * 2

:33: fax’ ge * hmfinng

!;?;;’§’\”

V” {,”..l-%s;m::é:( flmiifi éém fakwim :

Qfifififi

fififii.

»
Q ?

aamcats amcpta

5%? zémmgfiamta Efiai m 5»

“ma * M ami 5%.:

‘ zazérfigaérgg flfim fie mmmtent .

yuan: Ur IKAKNAIAKA HIGH COURT-‘OLF KARNATAKA HIGH COURT OF KARNATAKA HiGH COURT OF KARNATAKA I-HGH COURT OF KARNATAKA HIGH CCU!’

in “:.%_m :iI§;$?fi.§§§. saw ms ggtitfiwgtmr hm 3Qughia_
zifimétjgnzz éérfixtifig tiéw zmysnziafits rm: to

éha };:—;==[.”%’.::%§%.é{;e:*::.=:5*;;:*’ $22 aktam Eh: 333% :2: ”

gsa:2fi§§t3fi%a« aha e§ 9%’ ‘iéw :, AA

Eifiiifif tim fifitg at-ggzzéfi-._§1aVP;é§§Ji§i§,:;$ fiaf %

smfi §’_’2::f.3§:mf%”§..1i@ éi? §:xé&.a%; gf ?ub}ic
fifiififif ami féaig “the: gay sf
gmzgzam ii1e’.ae'”;:**3 ‘e:i*;}1eas; gacsiaag

gr-;=*§.:E.E $i~%¥E.§,.«V%i%:;’244it3;:’1%g;§1:’;$;§§ caafmm -.=>%,ce.,

Eieéd by mtg E-imrfbh

Gaza? :ifi ‘%§&§§.%3’a.Lfi ‘

‘ V’ – ag:»=§»é2§°:’,%i:§§’*% §$3;; §:}:’*<.5fi zmggfifigmm.

Pfiwmtfi, at am

:§_u*§.%s3%:. 's:§'§:&":&zv1 ?;E°2.a€:.§ fim prragewar amight by the fiitianw £5

–. in fi&Z1Z3″%§ in 3% mafia $3, Wifihfiit

uvuuu Ur .I\HKNl-“HIKE mun (..UUK:§”,.–U_I”‘ KARNAYAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNAVAKA HIGH COURT OF KARNATAKA HIGH COUR

&

gzraézzfai mg’; mg af dswzfifii $3 fizfimfiaén _

%E;’éf’§?i

m’m?%é:..*2:-‘gagg ‘iézgms mm 3%

wméififisf fflifififii.

Eimging in ‘rim §;§;3:T§;:%;:::2§é;&$V1év%i:;%::: –_:;:::.a§c by 11116

iaarzrgegii é%s:§fi1 far fiw
zmgiwr:-:§%::’%: $g:?g;?;~ $;$§_§ig§§%);_§;s’ V pfiiiifmner, wéfifiwzzt
axprggafiggsg the cam tha writ

mafia–n g éézspasad $3″ rmresrving

1i1m~;,;;~ 3:2 a fietail _ zmentafian
., 3 .V V ._ V *3?

%::;zs_i 22:: § wfikfln a. perisé sf tax:

§%?’&;’:§€:$é §§§:%$ $3′ z’m%1§¥: sf mm sfiréfigx

£3. ffiy-%$§§§£§$$ fiéag gas 232 am éirmmd in

aaaw mfi gm $15 méfi if: a£% with

,.._”f%.§:§?$’£sz;~;::i gtifiaégsaa 21%’ the mama’

Ema ?Z%:”?i’.%§??.E§Z.fi€§ fiéig writ wiitiam, Efia yatitimzwr

.-.;= jg} ‘fax A 1 V T’ ‘«