334 CQURT OF KAEQNATAKA MGM @F Kfi.RNA"fM€A i-{EG¥1 COURT OF KARNATAKA I-£IG§~i COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH CO
IN THE HIGH CGIIRT OF KERHATAKA; BI&NGALC?F.E
namsn THIS THE oa"*DA3 OF sgvwnnasa, zc§e_
BEFORE
TEE EON'BLE Mm. JUSTICE $,sRmmmfiAfi;fi&b~__ ~ E
Crl.A No 505 $3 3c§5'a f '
1 H RAJ3GflPALA ff. % _ .,_~
s;o.LARE xARaKAHA§FA?§ v_,~,
n!A.No.1e4, CHALLAGHATTA VILLAGE
vsmnua 903?, E%N$&LGEE%3?'%'
-------------uawau-up
.
,5*3fa;K;aasAEPA
%~.:w¢aKxRm$As acccunrnur NGN’INCHARGE
W $fE}PE¥i;I1$¥’E*E2NDE’rIT, LAND ARMY
“€$a?$&ATIoR, CEIEEASWEMY STADIUM
Rfifififififlhfi RQAD, BAHGALORE~01
. azzavmwnmarr
{;M j§y Sri : R Nhfiflflflflk REBD¥HABV.}
TRIS f3RL.A. IS FILED U!-‘5”: 373(1) CR.P.C
B? THE EDVGCATEI FOR THE APFELLRHT ?RAYING
4/
§é§? x fl”k
THAT THIS EGN’BLE COURT ER? BB PLEBBED TO
SET RS133 Tfifi JUDGMENT & ORBER ET; 19*1*O5
FASSEE BY TEE XX ANN, B’LORE, IN» CC
Nfl.2?548f00 & CONVICT THE RE8?ONfl§N”e
ACCUSED ma THE ovrmzs I.-vws u
N.I.fiET.
This apyeal caming:’ Eé:3;” ._f§:a32-r :I:iéa_2:,iii’gL “«
this day, the caurt cEelivé:.re:gi’? A’
fallizwing: V’ _’ .
::unaufi§& .
Mm filed. mm
respective pm@fi$e§fl§fi§ §$§g§§§ gefmre the
court the joint
memo. §i5′..”5s§;’»£$:sa<i of in terzzw
cf the jdint.¢g@g;u#r N
% .. . Sdjfl
Jucige