O 5%; Subhaxh Maiiaapur, E–§{i{}E>’}
COURT OF KARNATAKA HIGH COURTOF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH COUI
gm ?;=a;«=: }§§<;_§~: CEEURT 0? KARNATAKA 2'
{.i§RC¥_§ET Bgaxaa AT <:m.,z3A:2 “§§~1E8 ‘rm: 05% my {:«;*A»:;’E:::E:1§é£3_é:’§7:2;}ég
BEFQRE1O:OO9 ‘ On
*mfl3H@N%§g3MR,JU$m§§_c§{KyM5ég$@&§u*
CRLé?N€L8fi§§[2§Q8
E3 ETEV ET E
Sm:,§€ama3′:;.}’a:tO __ __
W; 0 Vijaygéhaiéar V’ V. O’
figs: 28 yeaauis 17
Geo: iligijzétfagiri V
Egg E};:1’ga :::g’m:–g;; M
?\§ow a1i”‘3g’assavi:fiaga:ai;,AO.. _
$§;{i{ihE31}E;;;’_’ ‘ % *
Dist: E<?:a":§Ch3;i';. »
* — V ?<3¢:.itit,u:*, {aria}
“-.,’E’1/is sf %ie1111a£aka
” xRt:g:’:.rese.::£ed Siam 9,25′,
. v . §§?eEep<J2.2::££3ni;
Crimiaai psrtitien ffied E3,’ §sx’«’E»39 of CLE’. <3. by {E123
acivocate fer ithe petitioner ggrayizlg that this i~%I<m'h1e Court
may baa: gaieageég is grazit '£216 regziféar has}. its 6516 pfii;i'§i€ZS?€3.€i'i'f 51-1
in C1 i':'w30¢ 1 .13! 2088 (Si31{3.ha11111' City F'. S. CI'i'II1€
Rig. 12:3; 12908) parzding an the fair: of H A<£tiI.F'ast 'Tr;-:.cE{ -Cimari,
Raichur '¥VhiC}3. £23 riigistereci for tiim 0ff*::nc7€s p'113'1rLs:}:ah1«::-3
u§":s:i.:::z' E§fi{f."€f§f§1fiS 3925 2%}. 1'/W' 1334- if ¥P€_'f:-.
£w/