High Court Karnataka High Court

Rafeeq vs The State on 16 April, 2008

Karnataka High Court
Rafeeq vs The State on 16 April, 2008
Author: N.Ananda


AJUIEJ ur mmnmm mu-H <..UUR":' QEKARNATAKA HIGH COUR1' OF KARNAYAKA HIGH COURT or KARNATAKA HIGH COURT or KARNATAKA

GH COURT

m "gm mm; nmzm Q1? mammm AT

mama mm rm gem my 0?ApR:;i;__g_¢}gg' CA./jj: , 3

3399332':

mg acmam hm..Ji:_;r3’1=I=cE —-2;§¢.’ A’

cgmm z54x;.ga;rs–%’–:
B M;

W 9, mama; amt;-~

Awd a.be3z€.”iZ8’_’ 3» ..
flea: . 2 1; V
Rig.

n§s:m:¢T;AV.;ez1$ 2% =
:Z’;»’:L?r.;: Smcizvat” ‘
§”,fi”‘i32i$
‘ _ Wafi
_ ,

.. …. H73.’

. Petitifia

[By figfifigmfi Rafifiy & fi.iEi.$hetty, Astmcawa}

‘ ;’ihaa*$1;ata
T wm Pafice

.. Iiteayzrndmt.

” 32% Hamappa, HCGP1

_ fifbis £3 fiké Imrier seafim 439 Cr.?.C..,

grajmhig €23 t $5 pefiimam an bait ‘m firime Hr::.’?’fEG6§ and
Fm §3’c»..13;’2fi£)£ af ‘Wazfi F335: Sizafim, G11? E”$t1:E1ct,
re-gkmgzreé afimeea gmiahahie I.121§£–‘£” smaiaszza 14?, M5,, 324,
323, 5&1, 35$’? rfw 14% $3 mé. am far nfimaca punnkhabk untinr
snciim 3&3 {x§ emf Ssahafilzé fiaaaa mé. Ssc:hc:3:uh:& ‘fin

Exwmmnn r2*§A%::’Mi3:}c:a.) Act, ifififi & ate.

-V-clfiulltl VJ! I\r’Ir\I’w”IIr’|I\.FI

. -n.a- r uvun: I\nru1Ha.Mi\M naufl \.\JUKi \)l” AHKNHIHKH HFUH COURT OF OF

O

{*1

the fa&vw’?mg:

132$ mtifigmws axvrayad as a;¢§$u8v:$E§’; 3} é

fia,?§$%a} mawiaterafi fm: afimr:§2.. *

34?, :43, 324:, 323, 5%, 3%’: 1&9 for
agmm pmmmg aréghedutea
Qaaam anfi Eiaherigllefi fifiacitias} Act,
£939. E23: §E’es:i§ bail.
2»v.*m ” af iqhr-ed wauld
rmazg §a=§;:3%:V.V.%is:?-4i;:as-ST:a.: g$§ut%_’=;»fi3a §.m., Whm emu.-hm .

was geeziflg agcnsed 1 & 2 picked up

uwfififi gmaefi him in my language ma

éfimfigal csaate, Wham me Mahmh mama tn rmazzue

E & 2 assuaulted ‘claim with atone:

V VV _ ma a sampfiam’ t wag ledgacl against’ the

‘ ” ” V

3;; I hams hmrfl 1-asrxmai Qxaaxnsé fiazr yefiflanm’ and

H ” Emma Hem far rasjptmfiwm

4, The wmami cerficata ts Eaheah wcruid

mus-as} flag: ha ha fiufimaé ‘simple E3; appears, thetaefl’

‘i’.§:1i3 gebzflmma eamm m far ardmra this «sky, the

mm eéaamatcian hertwew mu ymys, The

gaéfiaxmm imfi ahumfl eam by Vdf _ V’

Big mam safifih a View ta mania him §t.3;k;li-izz &

mattm m ‘m denifimi fiuifig

3,; Gmgiflmm natura av jngt. V

yafifiazaaas and matwal I am
9;? apfinimg at tbia sham case against.
gfifiimswa §”-£2: pefifiamr.-.2-5 are
mtitlm ta O O j : ‘ V O’ »
is afiavweé. The
gm-mg, = mbjaega ts following
m~nfi§.an§.a;LO,,,_V V’ ‘V O
shall mremztsa hands for 5. sum cf
?«.fi;$;§3»E§.Q0flf- aaah anfi shall afia tam suretim
1 the lika sum ta the satisfannan’ of

‘ Cicurh

AA Thfi pflciticneara shall fiat tmperr with or

ZOEJRT OF KARNATAKA HIGH COURTAAOE KARNATAKA HIGH COURT OF KARNATAKA EHGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA E-HG!-I COURT

Emizimiéma ymsmufifin wimmsea.

13’}. The y shaft} 2-@1ar§_’g.r attand thetrpaurt.

Sd/’T-

Iudgé