2»: THE HIGH ccuszrr as KARNATAKA AT sAwc§ALc:§. E % f% 1
apsrea THIS THE 13″‘ war oFp§cEMr3Ea;%2Q§éi[ _
szmas % ‘
THE HQWBLE MR, 3u:’s?1;E 3AwA9VR;a$A’I§:A*1(V_V%V E A
cR:..a,P, No. ?€9v«€3F.3Gfif6″‘ % :
1 ?s:vsAN3:mATH
was ABOUT 32 vRsk%
sro smzazz
?~éCé.4?5/VS’_’6’i’}%’CE%.Ci–SS;_V % ‘.
MAHAi;*XKS%5?*?§*iL,A’r’Qi§T~~3ANGA£.C>RE as
« PE”i’IT1CrfiERS
(B?S§iI§I’;HAF<;§HA'§%A;–.ADV;}~V-
AND:
3- sxzrexwas .
,.;-=x:5§D Aswr57 ‘ms
aye eevapm %%%%% <4 "
_ m:x.%2.-:2 am MAIN
% –.2?\§vi:)”€.R{)S$ v1r~:Awa:<A NAGAR
3A?§i3ALQ'§iE'
"ant
2 % RESPWQENW"
*-.__(5″g_’_ ~$!§I.’.V’K.MGH£xfi, ADV.)
#183:
T ‘ ” THIS PETITION IS FELQD 3.3/5 39? WW 401 CR.¥3.C 8’?
‘- ADVOCATE FGR THE PETITEGNER PRAVING THAT THIS
‘ ¥ifl_G?§’BLE COUR3″ MAY BE PLEASED TO SET ASIDE THE
‘ ‘”=_.3UD€5MENT iQT.9-‘~12-82 PASSED BY THE XIII ACMM, BEORE,
‘ ~ M CC §’§Q.3Q516;’Q1 AME} THE GRDER DY. }’-1-G6 PASSED
3′?’ THE XXIEE A§§i_3C,C. 8: S,J., 8’LORE Ifi CR_L.A,NO.25/93,,
ETC. ,
W”
appiicaticm in this regard is fiieé, inccrrseratizié”§§3a§fi§ “‘_
Cfiifiéiiiflfi.
4: The jaint mama is piaceti an’-.r§;é¢%§,’ …’
S. I am satisfied thaVt’–vfi§iés>tezfiss.ind:i¢a£i§5”’in”:the “‘ V
abfiiicaticn are iawfui heme the-*iééife’§é2;:qhtA’ferr..is-firaiwtéd.
It is furthar mafia c.:ieaf4’2*’%t_ir°sa%tL._éis:i’ fiéfifiifisébie under the
1iI¥’¢3\iiS§QfiS 23f c:i.va.:.:::%..’«.–:-.._(3};:’ §f’$29 the crdar
C§§$i?JQSii’!Q af; ‘tiiis,}i+.ei~;ti’t:a:fi_ …ée.¥f:’r:iit§«:1g__r:ompeunfi§:1§ cf the
czffence af .”‘au ::LEfi.:§ttaE 9f the petitioner «~
amused fe;:t_t§*1é a’ff§ fiE;:’e.bT’:;i’z:.§:*:§’%s.:i”5~fahie 2331632″ Sectiarz 138 9f the
?xiefi€:stia.i3ie ir§3.3”::rii:.:r:’:éz*:ts”v;’a::i:fT§.
‘A P§i’;%:ian stands disnosed sf in ‘Eéfi’f’I$ cf this
g§g,T?« ‘
Sd/-»
Judge