High Court Karnataka High Court

Sri C.A.Shivaramaiah vs The State Of Karnataka on 3 December, 2009

Karnataka High Court
Sri C.A.Shivaramaiah vs The State Of Karnataka on 3 December, 2009
Author: K.L.Manjunath And Kumar


1
Ifi THE EIGH COURT 6? KARREEAKA AT BRHGQLQRE

uamzn TEES THE 3″‘sax cw DECEBER, géeéjfa

?RESEfiT

ram HG§’BL$ MR.JUSTlCE x.L.MAm&fi&3$$f_ T
ARE .~~» ‘ ‘=’ ‘ ‘

was HfiR’BLE M.3mswxcfi_AR§?ififi»k$g§Rn§ }_?

S.T.R.P.HO;3$ 0? 2599
Bgwwsmn:

1 . 5&1 c.AusH:vnRgfiAxAa,Vfa _f.
PRD§RIETGR “; *_;, >g.u~_
5 K L CAETEEN $ERyI¢Es,*§Q;2;,
RANJUNEESHWERA EiflAXE; KOTTIGEPALYA§

HAa§§25xAifi R¢A$;

3AKeALaRE7; ..” ”

v – * ‘L”» pzrxmxoxmn

(By.$ri ?’$ 3 sagxfiéaz sowuA,Anv.)

‘_ f;”*§fiE £§fi@g~oF Kaafiamaxa

‘.;?Ea$§Ga TEE csxmzssxoama 0? camagaczgz
_ §AxEs,*vmfiIJ§A $333193 K&EXA&AEA
“*zs§’m@:§ RQA9; agxgaxfigega
3$§fi%$fiRE 5&assa’
” g RE$§Q§§EflT

sway FIL£fi 3/3 23{1} Q? KS? AS? 25% 3 aa

93;?’ KAT ACT, mm2»:$tz” Em Am @2333

–,'”flA$En:31.a3.2ae§ passxm :3 S?{RECT).N0.G3f2fi99
= ex ram FILE as was Kgaumgxa AE?EALL%$E

TRIBfiEL, BAEGELGRE, fiE$M§$SEE$ TEE
RECTI?$€ATIQH EETITZQRS.

<"

fhis Petitian coming on far fir§$rs fihi$p

fiayg MANJURAmH 3, mad tha follawinggf, af

GRޣR

In View sf the L§ms “§iie& ‘§ym.the *

yetitioner, the ;§etiti@fi”.is’ éi$m;ss%d as

Hithérawn.