High Court Karnataka High Court

Sri.B.N.Nataraj S/O … vs Sri.Ramesh Rao S/O … on 16 June, 2009

Karnataka High Court
Sri.B.N.Nataraj S/O … vs Sri.Ramesh Rao S/O … on 16 June, 2009
Author: Subhash B.Adi


_”x2§% fi§§ETEfiN§L Sfizgg %$?EQE§L1%fi§ fi&$§S?Rfi?E;
“§&%% aaag fi§ET€ §%§§&§$§E E3 Q s§§@.2?§?§;2

H LUUKE U3′ KAKNAEAKA filfifi LUUAl{E._jUi’ KAKNAEAKA fl}Ui”f COURT 0?’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COURT Oi’ KAKNAIAKA HIGH (JUL

33% WES EEEEQEEE iffiiffi’? $5″ E’E§’:RI’§§a’?§:?§§%, %fi.E%’;??%.§:if’3§.§
§hTE§ THEE ?HE 3% ?§ fl%¥ Q? Efififi 3§*§

Efififififi

wag H§§’ELE fig, :§§?:§§ $333333 3 fiazvfvn

sang? fig léfifi Q? 333% ‘~

§E7″‘{’31£”EE}§

3RE,§.,?§*§’€AT?a?.3-E3, 42 ‘ffifisfigg
33$ ?.$.?€35rE§a3’i§}’=§EiE §$’§§’..’sA$
§Q.2C, ?IR3? géfiéig .. ,””

L?§si’§E.z§_:E Rfifafi, %’ 5

§agsafi%2Y REE? géwggzfw
E%EA$AY 9Ag&£afi”,_ «
cuxygwsnam :aasg,aaa§,

$E§§EM$H&M_§§fi§;;$é§$E;$&E~§kXv

?E$I?E§§E§
{fiy sriL§”a£§:$K5§K&§;;as¥aé§?$;
Afig : ‘ ‘ V
fi§£ERfl§$g§ %%$gV§%A3$%%g§
33$ 3fi;§,§,SE$?H§R%%£E?%,
~.«aXC§3E $§fi?&fi€?fiR, _____ H.
, ;aaa&§w&*a:c; fiE&& £@$%§3u§a,
W2H$$%§§’5H3§QQi

3&E5£§%:§’fif$%.K§;i?§§, H§H£€l§%L EH&?§

~§§§:?&é, a$$:g$,&a§ $fi§%€EAfi&$§RZ ?§%§&§;
$?§’a§£-‘§?’%;?§’f§K “§s%{“‘:?-afig 3§5’§T§§-‘§§§*i3£3z*

11 $ 5 §E§§’$%5E%$% ‘?

– fiazgg’ F:§E¥ v;$,3?%§é: $a,§a:,g ?§&¥§§£ %§

7¢5ga_fE3a aasaaas 3% ?EE §E§E g? ?%g §?¥$
‘”»_§§$:?:§§A; tzvzg §§$$$; Sfififi? Q? 3%§;L fiéfififii éfifi

?§§%

fiZE§%E£§ Qfi §3.Ek2§§§ fififi £?§,

aa mwurtn ‘all M:-ILI\uVu~1;r-nu–I nus-may \a\IIIIF!V’\nl! nun-mum’;-uruu-w nun”: -s…I.rurI\! 1.1! :\.I”lI\1Ir1Ir1l\.l”‘|| TIIIJTI \.«\}\JI(I ‘Jr RHKIVHIAKA

?hiS §atiti¢n fimmiag as far arfiéra tfiis ézg,

Ehe C9u§t mafia tie ffilifiwingim

i*Ri3$F;

Learned camnsei E3: the p§:i ififi%r. $ésx5

laave mf fihig afiast Ev ¢$&ya:§ :§i3’§&ii:i§é,i§tm7

criminal 3§§fi§§, ai§:a_ :%é*A39§aa1.Cii飒 sgéinét

the impugaeé order;

2. aacmrdiagiyg’;t§i5″a§afi:i§§ ix filfifiéfig
§§ii:ianer is §a,mi:téfi ta émn%§:i fifiia yéziiian

iats crimingi’a§p&a:{V

§z2.£g§§§

K