High Court Karnataka High Court

P S Narasimha Rangan vs State Of Karnataka on 8 August, 2008

Karnataka High Court
P S Narasimha Rangan vs State Of Karnataka on 8 August, 2008
Author: P.D.Dinakaran(Cj) & V.Gopalagowda


EEK THE EXIGE QGUR’? GE KfiRI§fi’1’&§”§.A AT B&§GAL®RE
fiatafia fit” flay’ af mzgsmt, $393

Pmaem
Hmsmm Max R, m.

., amalfi’ Jismfxfsefi .

mm b L.

‘mm I~1mm’%E mmfiumiw Vi$m?M.¢=’m;’3» 9§’;aE§rgék 1′

my Wm»3639X;’308$._£’$*fiéé3~f’4§;y”

E»:-2: mm-:<;:2z 1:

;i>..5;;¥1»?ARA.5;EM§.%zx RAINHRAN —
sag as is” 8A;\r::*>:2x*§§«i :;<a:_rwm5m:::g»– mag – "
# swz, {wt e::m.z; EX”E’§%Nf:%£(f§N
1’§¢’i..M,LLEE§E–§WAE«Efia§\:’EV . ‘

.€~;m:*«§a3.»:mzu;sj:m;3: . J .’..F’F:’E’§’i’.£{}NE1§i€’
[By 32%: cg.’2{.j:”H;:;:3*a..:.:$«.m;§: ;&…Sf’1«:’r%;3:,§ i~.::.m_»x2a K iv:–«Arm
.!”s1′;.fi.; ‘ ‘ ‘ ”

1 :§s:m,:,¥§.§3: 5:3}?-»E%;;x1a%§m’m«:A

._f ‘i:’f.Y; ..%:&:»§2:<.":.§.e2f 's;:a*:**;f1"¢1z<**«i.—-r.r:/2."?
. "':.%:V1;;aN_z._; .EiT}§?j¥*AE€3'%'ME3N'"'f

-M :~§:_§.:~;m.1;;f>_:–:\;:¥<::¢
é;-is;;m%E-;:;w.,-:_:}"a–::.::: ?:3€i«{'.E airs:

* _ "£"E-.3' s;<.;%=;:'5%::~s¥;"a*;:'A§<;~'x E-m«3L.1{:
"*:%?;§::::a:xT'H:':£a <'..:{}E\#£M'£SSi{}N
B255 i"§fTfFs 8§E(3£1*E*;"%FAE%'Y

– $}:«:§:r§;.;~§::’> :v’:.m:MLi3iN<:;

"'x:§w.r~§§;:r¢:: may 00:

ma}: {“.3=i;}VE¥}RNME~?N’1′ &3ANSKR’i’E’ <':Q:L:'j,:am%:

ZEN" {TS §3E*:'.{NC3.i§'§KL
ME*Zi;{…?.§é.f}'§'¥f} Ejiiiffizfl' MAN iI3Y'A

!~-3

4} THEEE Ci(.)MME$S{O.NER FOR RE'3L~i(I}lC}!;IS
8:3 CHARITABLE?l iE§ND{)WMEN'E'S
'Rm' E*"'LO{)R M.M.E:3'L?lLD§N€3S
Cffii-§.AMARA«§AP}3}'T

£am\§<3As_.,m«:;;a 18 2

gm aw BASAVARAJ KARE§}.D'{~–G-A) " .

WE?" Sm flied under A1"'isi.§ii'e:A 226 Qf '§1E}.§T:(j€§i;i$§i{i.fi.'Ei}'[j-'…%=E'iV' V

0f I.I";e:ii.a p1"ayi1'1g to direct t1+1e§ v';7e$pGr;r}.é::1§.$' :T1<,.2i}tc} :E71l1~«»x.1p
Em: post {sf ?rm.1)a.ndLt1,a=g"}L'<::s~J,(:!i:<::;? .(\fé::é£;:xga}e)'in R-3 c:c;1]%e:g£:
until :mim1:)1a Va{1a.g_.;;a–1§§jV-:2a1I';idiz;?E&1f;€;…_i:e,_ fi:a.n"1(i.

'I'h:i::3 :tc,:113.ir:ag;., _:;m.' ~fO¥;" F't'.1.11C;ai'ix1g béffffiffi 'me:
(3-mwt this; .Vz§ie;}?;*-_ E"I{;311'!::1§%;«: €§§h_i€:£T_ V J"t§.=$¥T;i(":€:§ parsgtzd the
f0}.10WEmg:M,_V ;5r' . ' A "

3;._«eéufI1e:£1_”.:’gz€)’1.;.1f;=$§é:1 ‘ __f€)r mt: 1;)6tit;i0};1<~33:* Sefiks

p1i2;§1is:~;i%3:.<1 teas 32v%i:A;%i<}.v_1;a1w'L't}1€: p§"(itSf':11'€1 writ; p€:ti$:i3″1 anti}. ‘E0

‘~ ‘\«\z_:f>§5;;2«§~3c)1;1′{;@118 r””1″_ «suzfz a<:(:0rda1'1<::t: with law. }*'eI"I11issi0I'1

I '{i1'is;missc:~f:<1 as \'€"ifli}f1i'a€§F»'§£'J.;1.

Sd/~
Chief Justice

Sd/-

Judge