High Court Karnataka High Court

Richard D’Souza vs The State Of Karnataka on 1 April, 2009

Karnataka High Court
Richard D’Souza vs The State Of Karnataka on 1 April, 2009
Author: N.Kumar And A.S.Pachhapure
*4..Kumaz_&e5ifitha D'S0u2a,

"3}_§ai$y Jathanna,

EN wag fizaa CGURT G? K%RNATAK% AT BAEGALGRE,
BATES TEES THE 2" DAY 0? APRIL EGGQ g< 
PRESENT: 'W
THE HON'BLE MR. JUSTICE T.
AME

THE HGN'BLE MR. Jvsmzcg &.5._§acaaa§ua§V }

wax? A9?EAL No.236§*§§ ggg3"j:Rj

BETWEEN:

1.

Richard 9vs¢u:;;- _ 2 V A
S/G. late firegfigy EfSQu;an~fU
Rged abaut 59vyears{hj ‘aW
Udyavara viiiage &_§nSt;’_
udupi~Té;ug3& D$$tri¢t. ‘

2. ?reciila:?icarfi@; ‘4 _ _
Aged abQutM61=years;R_””

3. A&a1f.D’Sdhza;-7
Agafi about 5?«yaa£3,

‘§_§geG_abput”§Z y@ar5,

A2 £0 4 a:e7chi£drea af
Lafia Gzéggfy §’Souga,
.V Ric. Eedar, Bdyavara,
‘”§dupi*Téiuk & Bistrict.

figad abmut 48 years,
VV W73. Naveen Jathanna,
‘”Rfo. Kerangarapady,
Udupi taiuk & Bistrict. … AFPELEAN?/S

A2 :0 5 are rep. by tbair
QPR hoiday Riahard B’Sou2a EV//