Karnataka High Court
Rishikesh Upadhyaya vs The State Of Karnataka on 19 January, 2009
ORBER
Thn petitrinner is arrayed “~
Ho..246i2008 regamaa fin’
under Section 307 me as
2. 1 hair: haard for patitionc-.-r
through %
– –H » ma. – av»… V. m-.mu-unnn ruvrl uuuru ur nnunnlnnn ruvn uuum ur nnxwnnnnn nnuvn L’
3. of winmsw that
Thar: unto/T_soma
‘~ 19.30.2003 at about 9.30 p.m.., the paefitinncr
to have lciclemi the door af hmm of rm
% A to bmmduu-eeahoa fromhis
3 The First infarmazrt got scared and ‘
mmemmwwmmmmmmmmm
(U.