High Court Karnataka High Court

Sri Gopi @ Jabiulla vs The State Of Karnataka on 1 June, 2009

Karnataka High Court
Sri Gopi @ Jabiulla vs The State Of Karnataka on 1 June, 2009
Author: Subhash B.Adi


M-wzt’w31A’uté WW! fiwmmmmamuwwaww aemwnrwv: mu-Vmurhww-* _’Wm

Ill TEE HIGH OEXIRTOF &RNATflMAT

nxrm THIS THE 1-!’ my 012′ Jumzoeag f”f %

BEFORE

mnmrrann ma. n

cm; Pzrrrxonf m %

Bohmd

masmi¢%

mrrrrni mm 1113. -was mac.
TO mm mm an-anon mm mm as

A ORDER Ponsmaaammsmrrmmoammm

‘ Af3~.G.lO. SISIQE 0! ‘am FEE OF JIIFC, KI’

1/2006OR”l’i-IEFEE

“EOF DO PGJCB 8’IWl’I%. FOR ‘I5’-IE
IPC.

‘I’i%PE’I’l’I’K)NiGORl’0ROR%RB TE
mY.’nmm1rrnna11mFazmwm=