Karnataka High Court
Nagaraj S/O Ashwathappa vs The State Of Karnataka on 17 November, 2008
IIl’Il\l’IIIun u… — …-…. _. _ ___.
QUE!
|JF I\f’\KI’I’\II’\l\.Fl I’ll\5I”l QKJUKI \JFVl\I’|lKIV-l”‘llI”|!\l”| F1191′! \u\l\IlI’ Val’
‘M3
%’:Ié*:>% §7’§::a* $15 f’:?&$€;?E%% aégtai affifixfig ‘thg
§.§§EE
¢:”2′”;§13§:%%§fE§.§ §%g3ra§3}* a ‘§;%§a”&§5 ‘°§f”§:E
§§$§’§§;;::?%:i::::i’:; giézéifigzgfi; ;;”??i%.%’E7′,§i1~§;3{:*’:i§i*A’$. -:f§§§_E’;{.’i.i?fE%~m
2.31; Zgifilliiiié’ 32%» 3 §é§:§,§.,$:;.§ 3&3; V
fifiiifizfi a3:§::§sém.’?:$,§i:€;3 Es 3&2. jfi1sZ’– h§§3:i$
amm £a>3′:::::~&:E§fi:t§ §§ ?.:L’;c1a 1:; ?m fgm
‘$1; gamfi 3;?§V*;.:::3}VE:e»;v;§i°%:*i::<*;a:§.~1'_%?;;: