High Court Karnataka High Court

Sri A K Mohanakrishnan vs State Of Karnataka Rept., By … on 18 August, 2009

Karnataka High Court
Sri A K Mohanakrishnan vs State Of Karnataka Rept., By … on 18 August, 2009
Author: Subhash B.Adi


‘W * ” “~”*~”- “MW” ‘W-wwmw W» mmxxwmvsrsnnm suww wwwmfi Mr &\.P\l’LI’8M%M§U-‘K NEW??? mwwm U?’ §”sfiW€’¥”°fiaé7~%ah)’-W§».@§ WEWW MW

\
K

E
a

233.
Q
8
§
I»-I
9;

W
E
E
cu
§
£3
E
wage mam §-

DATED mxs THE 13?” my 9? ms::sf;f2e: e;¢%y%%j
Bflfifii V 2
THE HGBPBLE am. msricé SL53I~’iASIf§

BETWEEN:

51:3,». 1:; MQHANAKRISHNTAN
mvocam ”

N0,2,’KRI$§NANIW%.S_’;VV
30 FEET ROA.D_,HA1.1 11 S’EAGE”~v”.jv~. L %

mDrRANAGARA% % % A
Baneazoasafiéa …1>E’rr1’10Nm

(By mp.

MIS M 1* Nanaianjgssagzarss)

1% ~ “‘STfA}TF,, <31? K;%3,bIATAKA
« _ BY msmcrok <3? Pmca
j "l,C–;.,'§«€.é;{}$R 9.3.

‘” ..vBA2\Tt3AL:§3RE –~ sac ma

2 “NGQR MQHSINA
WKCE: MD. KHALEEL
. ‘ * ,;C:’0 sHARm*«; NM, 1” mass

– ..§IBeiA.IN,R1s«IV,I1S’i’AGE

991:: MS. gamma HQSPIFAL,
navasxumm
BANGALQRE _-94 msmzmmrs

{BY $13 A V R.AMAKR1fiiNA, HCJGP)

amm mvmsmw 3% Miflflfi i-dwifi %W£WM§WM $0 ,Mflfif.3 mm mvmmm am ,i~*E~fi3?§M7

M V§W.W’N%W§! fiw ,Mi”&Q3

35$ fifififi, § §%Efi4§§ E

Tm fifififi, Q” §§.§_.V§ _.$.R.m»§. n§§_§ §§§.§§ xfix maqfi em §x§§§ £53 3:3 Em gfifififibg

Iuégg

,3 »–

the case mzé that thz Invemigafizxg Qffica has get fll-will agfiztst
flmpcfitinrmraxdhmmcludcdflm natnc eftlzepatitienmz ”

4. This ground cmnot he apgecimed.
yet 11: 13 open for the pemxonegi mrg’z;2«§_ far dxsplwxge.
Withthis ¢;3bse:t’vm’on, tI1epetitio:1isdisy<§§§%e§<:ffV A $ %

§..£§2_¢.a?–£wa..§ 25.1} "£3.33 nuhiunu .P.¥PuFhn.vL.§se.u9:t9_. 5&5 ssu§v§_. $7 ID1L–Vrn!I..x X, .F.E ,