High Court Karnataka High Court

Saiman vs The St Of Karnataka on 20 March, 2009

Karnataka High Court
Saiman vs The St Of Karnataka on 20 March, 2009
Author: Anand Byrareddy Gowda


153 E43′ ::’?>:”VV8:”§§.3§2{}5:}4

is: ‘E’%§Ei’; E{§{“§}i s:”,:0tT:m’ 5);: ?~ij§§€§’€!a’i”A}{A a::;2<::;:;?..:af3':'::§s;%§§' ~ _
555:' <3:;:,§;;s::e;i;r;«:3 ‘§”}–§§S wig: 26:’-Hi my 5.:;:§2’%;v;gz§§._;g%;=_:§:§::§§%’ V

”m;:;: i~f{}§’*~}”§;?sI.»E’§ .§.$§§§;::L}{/§V%:)f§{:§i”V’:’§1;?é:Vsfi’!VE:f§»:4§E::}(}§jz5§E.z{f1 G::>wm

§i.}P*.Bie.3? 3$9[fiéC%é 1£3V§éLE§’

Saimajz

S} (3 §§i3a£:i{a:f,__V
Ekgai’: 53 yéaq-S, V , ‘V
C<;;unci.i0r, V'=!§§ar.;:§– _V V V ..
{l?i%;}; 3'9§§::'3.i<%i;V33£ C€}ii}}~€?i:i'§3:"§(§£Vr3.i*3._
Regiaienit cf H.f~§_<),'2~i%~V}Q3;. V .. V
Maihaiikara Biziéai" {.;3i$str*§.;<:§;*–. V
E3:%:%a1*. I V " _ VV V V :,P§?§§'VfT'§{}?§§?«§iV'
V'§§$y V:€'s::£V R'; S. ;.':3:iV:ih2i;:2§;r1<£:r, fiaivsxéaie W Ai3sc+m'§

2'a§~iVV§;3.: VV V

V' , 'f'hr.=: S-i;a{e_0f§{éa~:1:at;3I{a§

'Rep, B}'ziiS'VChif3f 853::-rettary,
V' – Vidhana S_<3"ud"h.a,

V * VV.E3,ga::.ga}§01'$ W 350 am,

V iiffiagx [}::v€:-Eaggmem

V' V {3<:g:§a1":m€n£,
~, VVE€"§2_V}_1 By its Sec1°€ta,ry,
, V.'§v'§.E§,B'11fidi11g;

V V’%f:’§i%:m2a veaaihi,
£3a1zg*a:2i:::z*§: «~ 336?} QGL

W? (£27839 ,5′ i§»’:{}{§%

ix}

3. Thfi §)t:’:_p1:tj,-=’ €i — 2
ifiiéiéir ~—- 385 iii} L PA K R’ E£’§TiZ-R

{B}; Sri $11¥:}hash Mamaiiagsszir, HCGP}

This Wm Pt:t3b:i:):’: is med und_e£A:4AA:5:;zc;s:5s me ”

C0:.1s$;:2l€:2.:tiQ12 {if Eniiia _pr:»:yiz3.g 1&3 -._gu.ash_ iéiziie a;’3;l:i§’3§§:_11ra—:;:’~X a’3::’:_i’§fr:”:fi
{}.’;.{}9.2t3{}£¥ issusii E:}§;” ?.§1€’: r::’:f;po11v;§e:*§LtVVii<:s. 1 &;'':2_ §!i'€33T'f§'}K3"i; i11 set; far as ii

raiatts Ea') Bizim" i')i:i~:friCI is C€}I1C€1"I}€€§';' , "

'Fifi; Wm: Appcai cgfiiifig égeéxjfiag may, ;'§NAE\Ifi
BYRAR§fL{)DY,;3 maag:;2:_;e ;¢::¢;x:1;»;g; '

{Z0unsé§gfm< ':%1:?:– Vmmains ahseni yet agaizi. E*i€;1c€§

$28 W129; ggétiiigzl fliu$fii£ss$'e;i for n::s1:1«p~1'c:se:1.
Sd/4*
JUDGE

Sd/~
JUDGE