High Court Karnataka High Court

Nirmal Rajkumar vs State Of Karnataka on 25 August, 2009

Karnataka High Court
Nirmal Rajkumar vs State Of Karnataka on 25 August, 2009
Author: Subhash B.Adi


$m’32m?’9n¢Fl'(\’a.*1 ‘flm3?£ €5’3\:£””‘€al[‘$<.5l'&';:: g:».§§§:*= Q?’ :2 -;
fi§$§%§¥’§EfFf’

£E§§$%G§?Eé§§&L§RE

§§T§E§fi§%§$§§§?{E”;

§§;’E’E§ ms 3% 25%: my age? §,§.§<;z:s? ?€;i§§7'*-

fi§§§RE

mg HQ§€'§L§ %R§s_§'£ES'§CE $i}8H£%%}§ §%53fé13§" T ' K

fifififi fiBG§'f 3$,Y;§i§»;§R$ ' '

Egammagf—§.A3$~%§

*3' Bmaigagcs :;4&_¥$:;§* , _

aafimmfigfg " % .,,.?E?'E"§'§"'§fi§§E§

£5?' 32: gate, %zs§:sé::4§%:z:gF§gr{;a§*:*§iZ".&§',é§3:§aa:a'EE$§ 2%E3'i§'€:i':..%f£'Ei$}

s
m-m.~m.-..–..c..-,

a*§*§;*:';%%§:;§e?

Tflfifififififi

*”ww*’*Mw”ww’w Iszaumwvmz Wm-wwmmnr ‘HMS IWWWEWWMQMRMW EEEWWE Meflffififififi MW?” mmmmmamwm NEW”

$35

$3″; iéw §;% eaéf {.226 X fiaééig ifiéisf 2%€é:::?;2*$;m2§:§:.2’:

Es$.:§ga§m*& whiaii E3 ffiififfiffié fa? 222% afififiaw § _
mfier smtégn 3%; 3§’Z?;, 38$ rgw 34 afifip .

‘?i’i’5Ii$ Fatiiimz ifimizfsg am far $f§$?§”i§fi3 fi;::a;fg,%;

C$u:”t zzzaefia tha f¢§%;>wing:~

saaakf,
was gafitiexier is awzgsggé; §:;;~::kk§;; Z’§$g-2,?:1*;;i $9
iEZ’fi an 3;§.2%§ Fake
ataticzzg fiargaifére -_-§@§ iifififlf

smtzé 21$ 35% 3%?

‘ ‘ ‘fix wine af

‘aim §::%;.a% k:jL%a:§:en 33? fim ammsasi

_’ .v

£3

«§:€..;§.$ §§ fig: tihfié amagsaé aieien

7g§fi§z§

Z §§§f%

amui § Egg fifgsiég

$;§2m$$.{$ mghmiis fifiai

% §%i?$§€§ tifzs $£z*s:3::°$§a::$€:$ anzi

mazter Tfiaizzg uréfir izzvmtégafifirxg E fizafi it fig gm? Vvfawf» H

gmnéi af Egfig

?a*E3Z%ié§2 is aszmriéirgigi ‘