High Court Karnataka High Court

Sri K Anil Kumar S/O K Madhusudan vs The State Of Karnataka Rep By Its … on 30 March, 2009

Karnataka High Court
Sri K Anil Kumar S/O K Madhusudan vs The State Of Karnataka Rep By Its … on 30 March, 2009
Author: S.Abdul Nazeer


‘n0W0V*ml’I’-I’fl;V”\Wfl ..,….u..u…,W.. rruwn wmu W mmmam mm-I count as mmwmm mm: mm’: GE mmmwam mm»; mm

II THE 3183 C3EET 3? Kh3H§TLK§.RT hfilfiififlfi»

–1anr

$5335 THIS was 3%” may 0? ERRCH; 2Q§§ *fg7W

BEFSRE

HE HQfi’BLE KR.J¥$TI$E s;A3aaLf§Azfi$R_t-C.’

x:$c.w aaa9;$§_7T
139- ‘

wax? §ET:T1Gfi*§a;534§¥&1fG§iqggfaej

1 33: K ANILAK§AR””* “v

gzm K mA2Has§nAw_ 1

A983 Agent é§;¥E$3s_
J3H:saiEN£:§E$3,’ Q.’
§E.2wSHE,§E¥;SiQE. ” ___,
aaaficnawzag G? 5:33 GE.
MAfi5&LQRE’AEfi fi{§$”r’
“sA:a3HAMa# BEREfiE”E$$$EAKA
BANK KaycHAfi$”fiA$$g§muaKE
$33333 Hagu,;–‘% *
H§3s2AeEE’3?5 3&3

:=S§£ §§R§S§_EEE§Q¥ E
‘fi5fe_Lg$Ev§s5mAL:KA sway

l .§£E§”§EQU$ 3§ yams

‘fiflfifilfififéfi J§§E§R.ENEI§EER

H3.l;A5$$B azvzzasx,
CQR?Q&ATE§K 9? $ETY

“E§§S%L§RE awn
~_-Rgfiw ?¥§BfiLEXfi
‘ KR$§A, §RA$&TE §azsm3 3332:,

_f§A§GALfiRE 535 33a … §ET§E€3§ER3

u x VQ’~ §By E;s.§§gEA2Aa 3 c§.§ A§?,§

wn>:’|W’V”

……,…:.,A.< nmnmsvmlnnm mm:-s '&.s"i..47i.J?€§ mi" amzmmmm Mimi COURT OF KARNATAKA HIGH ccxum Q5 K;.mNm"A§m Hm;-g CQL

1 THE 5TA?E Q? KARHETRER

REP BY ETS 8E£Y
§EP&REEHT G? §RBfiN BEVEEG?MENT

§%s BBIELI§Q, agmaazaafi §fi9%%a1""*TCv

2 caapaagrzew SF szwy 35 m3fiGAL$RE» ~:
RE? RE I?S camgzgsxaysa ' " 2
LALEAGK * W. -~ . x_~;»-W~
BA§GALORE 5?$ 33% ..Lp§EEPGfi§E§TS

{By Szi sansfixnanawsmxagfifisfii,ffigsyg "'"

EH15 HISC.E IS F§§E3";fiD§R 3§REZCLE 226
25% §ECTIQK zzavay CEfi"FflR"3?A¥;.a"

wazs gz$§.él;cefi:fi$; ¢§f.F03 ;GRDERS THIS
DAY, TEE CQUEE E35333 333 EQL§QwING:

V' «j*n'nis.e-2
Beard.

In*;.:e,3:_§§:€i v$ta.§%’ ‘A Afimngxure-H. fiéisc. Ev-I

sasaxaéfig §i£u#§§2accsr£ingEy.

53dUh§
Ttuigfi§