High Court Karnataka High Court

R Deepak vs State on 28 June, 2008

Karnataka High Court
R Deepak vs State on 28 June, 2008
Author: H N Das
mun LUUKE or KAKNATAKA KIGH QQQRT OF KARNATRKA HEGH CQUKY fil' KARNATAKA HIGH COURT OF KARNAYAKA HIGH COURT OF KARNATAKA HIGH C1

IR um man: COURT G? EAR!'IATAI(A 9:3: mmanoxs
mmm ms Tm 231% my my 
BEFORE % " " "

'rm, a-::>2mLE pm. ..:us13c.%E}%H.x%;'§:A:3.£gm32:,a;H%% 

 

QTWEEH:

1.

R. 9EEPAK
AGE!) a.BG33′:f.28 %

2,
fiGm.&9«39’3T 4’=”-?’%%’*’5P*’»””*3*kk % %

EC}?!-I SQ!I§3.”CiE”‘~-v’ ?’.._ V _
mm 3Amms:R:smr.4 ‘a &
RM. rm 14, f3*’3¢’C%§§T.IT.GARDE’E¥”‘
GH3DA?PflBLC%$§i %
mnzmmw, Haws-@933.

. @..’PE”i’I’1’IOHERS

[32 am: wv }

sm*:=:§
n.J._ HALL:’1:r,3

BANiE2-£§L£}RE

” fl ‘ ‘ kiljmwgasgxrmn BY

**rsm gram mam: mosamnm

CCKIET OF KARNATAKA

CGQRT BUILDBVIGS
BANGALORE

F€ESPD3flfiENT
(E? SE! : A.V. }mA§ HCGP)

fid/V.\J

….. .mm».n.nm-. mun \:.Aw.,rs.,a;r;!ua vs” MKNARAKA MEG!-S COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURTOF KAQNAMKA HIGH C1

TEES CRIMINAL Wfiflfi FEED U} 3383? CIi’.P.C
P5E3.’!’fl’iG THAT ‘THIS EQWELE BE
PI..EA.$ED T6 Qilfifii T’!-$ maczmmas ‘PEHDIIFIG IE

c..c.1:0.2474~3m? 99 CR.!§£’).3§r2,ffl5 .’ fm=*~

Pa… E-mag, mmxacsz 0:: Tim mg m?%%1m5:a

acmaw. MAYC3 HALL merrr, 33mm.’ ~ % _j

THIS CELL. PE’I’I’1’I:€:1HTA£.*£€.’.;.iI*e!.’}I7t¥'(i¥~ % :33 V

mtzmssrcafi was mix’, T§iE”*.V_€0UR?E”
FO1.LGWIHG~:- A

._….–»—–4

Laarrwri ‘M submxh that
be my Wilma iffi$%¢ij%%Lir»%%%kv%i*~1na&rak% % the Wdfinn With’
fir dlncharge £21′ to

the lea:-zwti scunnei for the

{in record.

A this petition in hetfiehy difiaed of
H .’ m the pawns’ ‘ runs to apps:-each the trial
;i3:>1iri1:fi§%t’diadwortoa2’guab-af0mcharg¢Tmfi*am.

sap
.TI1&g’é