High Court Karnataka High Court

Nani @ Narayanaswamy vs The State Of Karnataka on 13 October, 2011

Karnataka High Court
Nani @ Narayanaswamy vs The State Of Karnataka on 13 October, 2011
Author: B.V.Pinto
 f'E}:; E';

2';

SF YEEE EE ASEEL SJ" fi;.E'€B SP3." J5{;§}GE:l BéE?\:7{}f%.L§_~ZG§I; 
B§$T§E1*CT E3;%E'~$G£5i§;GRi":Z EN $PLQC.,N®g 3,5} 2: ' 

'"§'HES CRE'E%;ifE12§';§L PE-;"i'§'E',E"'§£.3§'*».*Z' ES c@;%z§::as@~~--.'"  ir':§£7~i
GRBERS "EH35 BAEF, mg C83'??? Eiiizifiii 2*;-£3 ;'5fa;"3eL.;.§*2;2?i:'E%s{;:%';«----.T 

Thig geiiiiazz is fiieé Sisskiizgg' E:£:i"£* _ 'ir:_ V' ..5€j?Z«:?.i§ié.».%3

P{?G.3ES2: ;' 20 E0 af Ba:nn€rgfhsT€t'€3.V..PoE;%&-*2 V:5ia3ii'e.fi'iflfiangégiore" V L'

ragistersé an §8..1§.2#3E§_._._f§€s:%._ '€%;:%1€ '05'§f€::€:_€;:§ under

Sectéarzs E43, EQCF', 14.18:    E 34 QC r/W.

Secéien 149 EP{,';; 
2.  dééfiéééd §{u:i*§ei%'a$x:va:;1§7  Chitii. if
is the ;éaS;€ é'§ §h§ é:;:;€>s¥-é'{:2:1;ti{::'; that thfi petitiaréer °W§'"£{ii is

a€€§,2;5€&"E'%gE{}%', 3:2'§";.;:$--..3:=:é£$:é£':aseugefi :"a'§a.E azaé has; given

336 cfxriaéig  "[p§'és§€:;1c€ :3? $15 éeseagsé :3 aiécusseé

 :3. »._'E§:;-<:a_fa7 8:? '§é§a.:2.:$i:az:::a:},, §€8.§"f?fi{§ Qezxgngsi Eb? '$15

 _§§%i;§§§{;2':?»::v:9 &§T:§, Sr}: fiijagéa Eimzgar Séagaga §fiEE,?§'3€é EECQ?

  fig':-#1:; %,E;;é yfigpséiadfizié State,



1.

443

L-<:,zu*.:"1s:?<'E {Tf:..1§'”;s-asééi 35;” E’E’:é;% §.>é:.=£i:..i<'32'2:” i==;2..:bz1z.i§_s3~: :_.?::a:

33 2?1{§{T’.?.,1S{?{§ havfir §:3é:%m.”: I.”{E§€;’,.E:if}{<';t'i',{§ am bzsii emiii ':'.E":€ .'§§'%::iEé'-.'%<fi»'j:'7g<i%:'

pE2~*:s:tén:§ :33': %,'§'1_a=.-*.= f*1%._::2;;{ as 2″ E1213″ Of :E’%::7s.A;{:,k=[= V’ V

E’2;=w<;? §i}§':*€.*H :*e:E<;':;t:§:f:;j.E322?

;3€3é:’§’€’i<m .

3 §g@.2r:..r’n<%::% §-ECG? zygypaxéélérs ih:2 'E,:§2:_:.ii' :3p;§.:§Ei€?:%E§';;<'2:é 2:z§':::i: V

izzas §:"{:{,§:..n:?c<?; '€:.§1e {§'.§'1é}E§'§_§€E s<s«Ej::-:1:-:2: "E~:*:é,{%£ep”r1<;r;+_:"2@
:'1:,::nE3&%r'ss ar2{§ ?;'i"2:;'-2 c:§€:%:2';i§s–:" *é::%:§-3. ::;':EEz:.s:; "a,::'1e:§aé}:"*é:2::%<;€'::';

igszizaa/@263": %:'h{: §i€., E }’3<?ft';€:§{3m=.=r ,2' a;<§{7:,1_es@§§

E 355% §:v';:EE"V~§::fi'Ef»C"Vi:ii%'§'EIi'fV i:}'{ <i;f§:*3:'2<'?s:%, §::_E"g<-T-:1': $2421':-': §';:T§:n§';<%:" <2?

tails: m;:{i'§;~::i§ E):§é>%;;’s2€:i:A éiEi.;{é_; pg-7%’.ii’.§{}1’2%:?§ amai a:§:%§:2.§s:;%€i H7 {T}. E,

%§.€~2’j2;{j§§:zv ma. §L’§’£2.:L?;’i53′-..§-‘%3§)’ {ii-*~§.:2;”;1?:I~%;:’=§2?.:;’:g ifzs? g3<2'£;é§':_:Zj<.:s%m'-: §..E%..§"<;=::§_§.§:': ?{:E"§€% :i":32:z§:::::.:';?;;:§:e 53'": §"{'i'i€.?{'.}§'{§

its? :3?':=:%: ;;:.<:{Tr§.:s;a::{.'§ §':2,2§«s is: 3.2:: §;:s:'<;m:2§§z:::'”§:_:*{€f, §”§€,”}’4fi.z”%_’*?’%,»-‘~fj§fL “€:.E’:{>:’%;% 2′:.E”{‘f ,§::%§”E::’:2;s §’;2§:’:'<;"

f:"§':?:ii€i?E'§.2',§.§ 2fg:;;a;:§.:'2s+:€. :'E':<:=. §Z=€iE"§§?i§{.'§E'E§:fE" iii: Essjsési E§"§;;§.%i Ex?

7/

E-i8S§S€:.é?{§: .£;¥..€E€i'.E,.i5~}:'?é§ Ni}. E. ":10 €Tf€3%f'£'1E§"E.§§i 132% :..:.r<.%<*z1 §"f<%:'1._z:_¢; iftimr

peé:iE:.i<;::'2%: s3z”:i’§’€_E_:=&<§ gm ?:»g=:..§E. 'E"'hs-S: ;;g~:%§§;%::._i{:%?§ –

{E ii-.§§"'£"§l§f-L-§S§é'%{L

mfg'