High Court Karnataka High Court

Seenappa vs State Of Karnataka on 15 October, 2008

Karnataka High Court
Seenappa vs State Of Karnataka on 15 October, 2008
Author: H.Billappa


a -…-..-.p..u- 1′: u\r’u\n1.l-Ilr’Il\I”l l”I!\.7l”| \.a\JIJI’K ‘Jr ‘

‘ K0133, EOLAR ITALUE.

T. SR£N.G.SaAl£PATH KUHAR,
S10 LPEE RGOPAL RM),

3. sm.H.c3.vAsUnm:A mmmr,
510 mm zmomx. mo.

9. s1a*r.mLmmM1m, %
Wm LATE n.GoPAL mo, A

N0.3’I’f)9AREALL mroxs X T %
monmmxmrmxon, A M % kw

my sRLR.E.SuATHYANAR.P;’§.?.AI¢A’*S’!1¢i;}1ig “”-._
HGGF mg R-1 Alina 2, ” . ‘ g n *

mm ARTICLEE 226
mm 22? or mm gzrazmmmox :3? min, PRAYIHG To
qumn vmis’ mpummn omrmn
§)ATEfi.19.5..M.03. mm mun, TEE
R-2 HEREN, –Ilfl”j;C:Ai£°~E’–Nt’.*&, i-1o2;’1*;?5-77 2221174-75 AND

mm on FOR ORDERS ‘ms
mar, mg crc»:;r3:r fl’!-IE.’¥FOLLOV.fING:

“WMQRQEE %%%%%

has diced on %.5.2008. legal
an record. new the Long;
%g_gw@nawma Ammmmm,mww;mmm:a
% ofas abamd.

Sd/-.

Judge

WU’ –