High Court Karnataka High Court

Sri Kalanaika Alias Kada Naika vs The State Of Karnataka on 15 September, 2008

Karnataka High Court
Sri Kalanaika Alias Kada Naika vs The State Of Karnataka on 15 September, 2008
Author: N.Kumar


1

1:: THE men ‘tu:;c1¥;~:?}0’3§3 ff ‘

BEFC> ¥€’EV_ L_ x %
mm Havana; MR. JUVSFHCJEFII Ktxr.we,&?

Writ Pcfifion Hz:-._ ‘(‘i:¥:%;,.3é’–I_J_<::)

BETWEEN:

Sri    V
    '

Ag-{ed aboi1ivé3GV_yeaI”‘es.%V –

Sri Fi3¥iiFappaV% A’ V’
Sfo (3a}i_VNaika~_ _
fag:-‘¢i_ aboui ycam

‘ V. . . . . . .. ‘

-» $f::v§{a{1a”Haika
V Ag:-xi aha at years

A
W / {is Haxzumanflaappa
Age.-;§_ about 56 years

. _ A3] are residizlg at
“{JAhikIcaby1ada Kare
Mathofiu Hobii
Hosadurga Taluk
Chitradurga District

Karnataka State —- 5?? S01 Pctitiomzrg

14/

{By Sri R Vijaya Kumar, Acivocatc)